/2022 INSC 0089/ [REPORTABLE] IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.94 OF 2022 Centrum Financial Services Limited …Appellant                                                                                         Versus State of NCT of Delhi and Anr.            …Respondents J U D G M E N T M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   14.09.2020   passed   by   the   High Court   of   Delhi   at   New   Delhi   in   Bail   Application   No.2442   of 2020   by   which   the   High   Court   has   allowed   the   said application   preferred   by   the   Respondent   No.2   herein   and has  directed that he be released on bail in connection  with 1 FIR   No.128   of   2019   PS   Economic   Offences   Wing   in   New Delhi   for   the   offences   under   Sections   409,   420,   467,   468, 471   and   120B   IPC,   the   original   complainant   has   preferred the present appeal. 2. That   the   appellant   herein   a   non­banking   financial company   (NBFC)   lodged   an   FIR/complaint   with   the Economic Offences Branch, New Delhi against the company M/s   Sri   Aranath   Logistics   Limited   (formerly   known   as   M/s LMJ   Logistics   Limited),   Respondent   No.2   herein   Jayant Kumar Jain – Managing Director and others for the offences under   Sections   409,   420,   467,   468,   471   and   120B   IPC.     It was   alleged   against   the   accused   –   Respondent   No.2   herein that   he   is   the   Managing   Director   of   M/s   Aranath   Logistics Limited engaged in the business of multi­commodity trading of   agricultural   and   non­commodities   agricultural.     That   by way   of   written   agreement   accused   availed   loan   credit facilities to the tune of Rs.25 crores for  a term  of 180 days from the complainant company.  It was alleged that the said amount of Rs.25 crores was disbursed in the year 2017.   It was   alleged   that   the   said   amount   of   Rs.25   crores   was required to be used by the company for its own purpose.  It 2 was   further   alleged   that   for   the   purpose   of   repayment   of loan,  no   stock  statement   was  submitted   and   mortgage   was also   not   created   as   agreed   between   the   parties.     It   was further   alleged   that   instead   of   using   the   amount   for   the purpose   mentioned   in   the   agreement   the   same   was transferred to several fake/shell companies.   It was further alleged   that   at   the   time   of   availing   the   loan   the   accused misrepresented   to   the   complainant   about   the   financial health of the company of the accused.  It was further alleged that the amount of around Rs.8 crores stated to have been diverted   into   such   shell   companies   which   were   created   by the accused in the name of his employees and bank account was   opened   for   transaction   of   those   companies   by   using forged   and   fabricated   documents   of   identities   of   those employees and the said amount was further siphoned off to other   companies   which   were   connected   to   the   accused.     It was   further   alleged   that   Directors   of   those   shell   entities have stated that they have not opened the bank account in the said name or said firm and their KYC form was misused by   the   accused.   It   was   further   alleged   that   a   sum   of   Rs.15 crores   was   transferred   to   another   company   –   LMJ 3 International   Ltd.   and   the   said   amount   was   used   for   the purpose   of   setting   off   against   the   previous   liability   of   the said   company   with   the   Corporation   Bank,   Calcutta.     That after   the   preliminary   investigation   on   the   complaint   of   the appellant   herein   –   original   complainant,   the   Economic Offences   Wing   having   found   a   prima   facie   case   against Respondent   No.2   and   others,   FIR   being   FIR   No.128   was registered.     The   Respondent   No.2   came   to   be   arrested   on 03.07.2020.     The   Respondent   No.2   filed   an   application before   the   learned   Metropolitan   Magistrate   seeking   bail under Section 437 Cr.P.C.     One another bail application for regular   bail   being   Bail   Application   No.903   of   2020   was moved   on   behalf   of   the   Respondent   No.2   –   Accused   before the   Court   of   Sessions   Judge,   Patiala   House   Courts,   New Delhi.   The said bail application was opposed by the I.O.   A status   report   was   filed   pointing   out   how   the   amount   of   25 crores   was   siphoned   off   and   transferred   to   other   shell companies   and   how   the   said   amount   was   used   by   the Respondent   No.2   for   other   companies.     Vide   order   dated 04.08.2020   by   a   detailed   speaking   order,   the   learned Sessions   Judge   dismissed   the   bail   application.   That 4 thereafter, respondent  no.2 – accused filed the  present  bail application before the High Court. The detailed status report was filed on behalf of the I.O.  It was also submitted that the charge­sheet   has   been   filed   against   Respondent   No.2   and other   co­accused.     The   detailed   status   report   was   filed pointing  out how a sum of Rs.25 crores to be used by  M/s LMJ   Logistic   Limited   was   transferred   to   shell   and   other companies   such   as   M/s   LMJ   Logistic   Limited   and   how   a systematic fraud was committed.   Despite the above, by the impugned judgment and order, the High Court has directed to   release   Respondent   No.2   on   bail   merely   on   the   ground that the case arises out of a commercial transaction and is based on documents already seized. 3. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by   the   High   Court   directing   to release   Respondent   No.2   –   accused   on   bail,   the   original complainant has preferred the present appeal. 3.1 At the outset, it is required to be noted that after  this Court directed to issue notice to the respondents vide order dated   17.12.2020   and   thereafter   the   matter   was   adjourned from   time   to   time,   on   08.01.2022   the   petitioner(appellant) 5 moved   an   application   being   Criminal   Miscellaneous Application   No.4818   of   2022   seeking   permission   to withdraw the present Special Leave Petition submitting that during the pendency of the present Special Leave Petition, a settlement   agreement   has   been   entered   into   between   the petitioner(appellant)   and   Respondent   No.2   on   08.01.2022 and   therefore,   the   Petitioner(appellant)   is   no   longer interested in pursuing the present Special Leave Petition in view   of   the   settlement.     The   said   application   was   heard   by this   Court   on   10.01.2022.     This   Court   shown   its disinclination to permit the petitioner(appellant) to withdraw the   Special   Leave   Petition   by   observing   that   the petitioner(appellant)   cannot   be   permitted   to   withdraw   the Special   Leave   Petition   in   view   of   the   serious   allegations against   Respondent   No.2   and   others.     That   thereafter   the learned   counsel   appearing   on   behalf   of   the petitioner(appellant)   withdrew   the   said   application.     That thereafter the present Special Leave Petition was adjourned to 17.01.2022,   at the request of the learned counsel for the respective   parties   to   consider   the   present   Special   Leave Petition on merits. 6 4. Shri   Mukul   Rohatgi,   learned   Senior   Advocate appearing   on   behalf   of   Respondent   No.2   has   made   the following   submissions   in   support   of   his   prayer   and requested not to cancel the bail granted by the High Court. 4.1 It   is   vehemently   submitted   by   Shri   Rohatgi,   learned Senior   Advocate   appearing   on   behalf   of   Respondent   No.2 that   in   the   facts   and   circumstances   of   the   case   and considering   the   fact   that   the   dispute   is   of   a   civil   nature arising out of commercial transactions and the investigation is   concluded   and   the   case   rests   on   documentary   evidence already   collected   by   the   Investigating   Officer   during   the investigation which have been seized and that the impugned order  passed   by   the   High   Court   releasing   Respondent   No.2 on bail is as far as back on 14.09.2020 and thereafter there are   no   allegations   that   Respondent   No.2   has   misused   the liberty   in   between   and   that   during   the   investigation Respondent   No.2   has   cooperated   and   neither   the complainant nor the State are opposing the bail application seriously, this Court may not cancel the bail. 4.2 It is further submitted by Shri Rohatgi, learned Senior Advocate   for   Respondent   No.2   that   in   the   present   case   out 7 of   Rs.25   crores,   Rs.15   crores   were   transferred   to   the   sister concern   LNJ   International   Limited   and   the   sister   concern paid off its loan which cannot be said to be an offence. 4.3     Shri   Rohatgi,   learned   Senior   Advocate   on   behalf   of Respondent   No.2   –   accused   has   heavily   relied   upon   the decisions  of this  Court in  the  case  of   Dolat  Ram  vs.   State of Haryana, (1995) 1 SCC 349; X vs. State of Telangana, (2018)   16   SCC   511;   Prabhakar   Tewari   vs.   State   of   U.P., (2020) 11 SCC 648   as well as the decision of this Court in the   case   of   Gurcharan   Singh   vs.   State   (Delhi Administration)   (1978)   1   SCC   118   in   support   of   his submissions   that   once   the   bail   has   been   granted   by   the High   Court   and/or   the   Court   below   the   same   may   not   be cancelled   unless   it   is   found   that   the   accused   has   violated any of the terms and conditions of the bail order and/or has misused   any   liberty   shown   to   him   while   releasing   him   on bail and/or there are any other peculiar   circumstances.  4.4. Making   the   above   submissions   it   is  prayed   to  dismiss the present appeal. 8 5. Present   appeal   is   opposed   by   learned   Counsel   on behalf   of   Respondent   –   State.     A   status   report   on   behalf   of the State has been filed in which it is stated that the State had   filed   a   status   report   on   09.09.2020   before   the   High Court   and   before   the   High   Court,   the   State   vehemently opposed   the   bail   of   Respondent   No.2.     However,   at   that stage,   further   investigation   was   underway   and   a supplementary   charge­sheet   was   yet   to   be   filed.     The   same has   now   been   filed.     The   State   shall   abide   by   the directions/order passed by this Hon’ble Court. 6. In   the   status   report   it   has   been   pointed   out   how systematic   fraud   has   been   committed   by   Respondent   No.2 and   others   siphoning   off   huge   amount   of   Rs.25   crores through   other   Shell   Companies   who   are   found   to   be   fake and   non­existent.     A   supplementary   charge­sheet   is   also filed   on   further   investigation.     A   detailed   status   report   has been   filed   pointing   out   how   shell   entities   were   used   as conduit   entities   to   transfer   money   to   the   main   company   of the accused i.e., LMJ Logistics Limited. 7. We have heard learned counsel appearing on behalf of the respective parties at length. 9 8. Having   gone   through   the   impugned   judgment   and order   passed   by   the   High   Court   directing   to   release   the Respondent No.2 on bail it appears that the High Court has directed   to   release   the   Respondent   No.2   on   bail   mainly   on the   ground   that   the   case   arises   out   of   a   commercial transaction   and   is   based   on   documents   already   seized. Para   16   contains   the   only   reasoning   while   releasing Respondent No.2 on bail, which reads as under: “16.     Coming   to   the   facts   of   the   present   case,   it   is   an admitted   fact   that   the   co­accused   namely   Navin Kumar   Jain   and   Hulash   Chand   Jain   were   the   other Directors  and   shareholders  of  SALL  as   well  as   LMJIL. They also signed/undertook personal guarantee to the complainant company in their capacity as Directors of the SALL against the “Working Capital Demand Loan”. Navin   Jain   had   also   signed   the   Tripartite   Off­take Agreement in the  capacity  of Director  of  LMJIL.    Both of   them   were   not   even   arrested   and   the   charge   sheet against   them   was   filed   without   arrest.     During   two years   of   enquiry/investigation,   the   petitioner   joined investigation   on   multiple   occasions.     After   his   arrest, the EOW sought only one day PC remand.   Neither in the Status Report nor during the course of arguments, any   apprehension   was   shown   that   the   petitioner   is   a “flight   risk”.     The   case   arises   out   of   a   commercial transaction   and   is   based   on   documents   that   already stand   seized.     The   petitioner   has   already   approached the   NCLT   where   a   moratorium   on   the assets/properties   has   been   declared   and   an   IRP   has been   appointed.     The   complainant   has   already approached NCLT.” 9. From the aforesaid it can be seen that while releasing the   Respondent   No.2   on   bail   the   High   Court   has   not   at   all 10 adverted to and/or considered the nature of accusation and the   material   found/collected   during   the   course   of investigation and the serious allegations of siphoning off the huge   amount   through   various   shell   companies.     The   High Court has not at all dealt with and/or considered any of the allegations   and/or   material   collected   during   the   course   of the   investigation   which   were   specifically   pointed   out   and mentioned   in   the   status   report   filed   by   the   I.O.     From   the status   report   and   even   the   charge­sheet/supplementary charge­sheet papers it has been found during the course of the investigation that a sum of Rs.25 crores was disbursed by   the   complainant   to   Respondent   No.2   and   its   company M/s   LMJ   Logistics   Limited.     The   said   amount   was disbursed   for   its   own   use.     During   the   course   of   the investigation,   it   has   been   found   that   the   said   amount   was debited to the various companies/entities as under: Sr. No. Date Beneficiary Firm Voucher No. Amount (In Rs.) 1. 03.11.17 LMJ International Ltd. Corporation Bank Kolkata 860388 1500,00,000/ ­ 2. 06.11.17 Sairam Agrocorp   Pvt. 860391 2,49,25,720/­ 11 Ltd.   Bandhan Bank, Connaught Place, Delhi 3. 30.11.17 LMJ   Logistics Ltd.   RBL Bank   Ltd., Connaught Place,   New Delhi 860407 2,00,00,000/­ 4. 30.11.17 Vasudev   Agro Foods   Pvt. Ltd. ICICI   Bank, Parliament Street,   New Delhi 860410 2,51,30,176/­ 5. 30.11.17 Sairam Agrocorp   Pvt. Ltd.   Bandhan Bank, Connaught Place, Delhi 860405 99,98,874/­ 6. 30.11.17 Vasudev   Agro Foods   Pvt. Ltd., Bandhan Bank, Connaught Place, Delhi 860406 99,96,387/­ 7. 30.11.17 Sairam Agrocorp   Pvt. Ltd.   Bandhan Bank, Connaught Place, Delhi 860409 98,74,563/­ 9.1 During   the   course   of   the   investigation,   it   has   been found   that   Rs.15   crores   was   transferred   to   another 12 company/LMJ   International   Limited   through   some   of   the fake   companies   and   the   said   another   company   –   M/s   LMJ International Limited used that amount to clear its dues of Corporation Bank, Kolkata.   During the investigation it has been found that a sum of Rs.2,49,25,720/­ was transferred to   one   Sairam   Agrocorp   Pvt.   Ltd.   and   it   was   further transferred   to   LMJ   International   Limited   on   the   same   day. Similarly,   the   amount   of   Rs.2,51,30,176/­   was   transferred in the account of Vasudev Agro Foods Pvt. Ltd. out of which Rs.1.82   crores   approximately   was   transferred   into   account of Aldera Traders Pvt. Limited and it was further transferred to LMJ International Limited on the same day.   During the course   of   the   investigation,   it   has   been   found   that   an amount   of   Rs.99,98,874/­   and   Rs.98,74,563/­   were transferred in the account of Sairam Agrocorp Pvt. Ltd. and consolidated   amount   of   Rs.1,98,72,914/­   was   further transferred   to   LMJ   International   Limited   on   the   same   day. It has been further found that an amount of Rs.99,96,387/­ was   transferred   to   Vasudev   Agro   Foods   Pvt.   Limited   and   it was further transferred to LMJ International Limited on the same day.  Thus, it has been found that the credit facility to 13 the   tune   of   Rs.25   crores   availed   by   M/s   LMJ   Logistics Limited   were   not   used   for   any   business   purposes   i.e.,   sale purchase   of   agri   or   non­agri   products   but   it   has   been rotated   through   shell   entities   and   immediately   transferred to other company M/s LMJ International Limited to square off   the   liabilities   through   the   shell   companies.   During   the course of the investigation/further investigation it has been revealed   that   Sairam   Agrocorp   Pvt.   Ltd.   and   Vasudev   Agro Foods   Pvt.   Ltd.   are   fake   and   shell   companies   and   they   do not exist at the registered address.  During the course of the investigation, it has been found that some of the employees were made directors without their knowledge and their KYC and   other   documents   were   misused   without   their knowledge. As per the charge­sheet/supplementary charge­ sheet   it   appears   that   the   investigation   revealed   that   the accounts in question were created to inflate the turnover of the company so that they could avail the credit facility from various   banks.     It   further   reveals   that   the   shell   companies were   created   to   misappropriate/siphoned   off   the   money entrusted to them as a loan to the tune of Rs.25 crores.   It has been revealed that there was no genuine transaction of 14 sale and purchase but it was simply routing and re­routing of   the   amount   received   from   the   complainant   to   different entities which were in actual being operated by Respondent No.2.     All   these   aforesaid   allegations   and   the   material collected   during   the   course   of   the   investigation   which   are being   part   of   the   charge­sheet   and   supplementary   charge­ sheet are not taken note of by the High Court and the High Court   has   just   simply   ignored   the   same   and   has   released Respondent   No.2   on   bail   by   simply   observing   that   case arises out of a commercial transaction and the dispute is of a   civil   nature.     Therefore,   the   High   Court   has   not   at   all taken   into   consideration   the   relevant   considerations   while grant of bail.  Even the High Court has not at all taken note of  the  reasoning  given  by  the  learned  Sessions  Court  while rejecting the bail application of Respondent No.2. 9.2 In   the   light   of   the   above   facts,   it   is   required   to   be considered   whether   the   High   Court   is   at   all   justified   in releasing Respondent No.2 on bail.   10. At   this   stage   few   decisions   of   this   Court   on   the relevant considerations to be considered by the High Court while grant of bail are required to be referred to.  In the case 15 of   Prasanta Kumar Sarkar vs. Ashis Chatterjee and Anr., (2010) 14 SCC 496,  while cancelling the bail and quashing and   setting   aside   the   order   passed   by   the   High   Court granting   the bail  to  the accused it  is  observed in  para  9 to 12 as under: “9.   We   are   of   the   opinion   that   the   impugned   order is clearly unsustainable. 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. [See   State  of  U.P.   v.   Amarmani  Tripathi   [(2005) 8 SCC 21] (SCC p. 31, para 18),   Prahlad Singh Bhati   v.   NCT of Delhi   [(2001)   4   SCC   280],   and   Ram   Govind Upadhyay   v.   Sudarshan Singh   [(2002) 3 SCC 598]. 16 10.   It   is   manifest   that   if   the   High   Court   does   not advert   to   these   relevant   considerations   and mechanically   grants   bail,   the   said   order   would   suffer from the vice of non­application of mind, rendering it to be   illegal.   In   Masroor   [(2009)   14   SCC   286],   a   Division Bench  of  this Court, of which  one  of  us (D.K. Jain,  J.) was a member, observed as follows: (SCC p. 290, para 13) “ 13 . … Though at the stage of granting bail an   elaborate   examination   of   evidence   and detailed   reasons   touching   the   merit   of   the case,   which   may   prejudice   the   accused, should   be   avoided,   but   there   is   a   need   to indicate in such order reasons for prima facie concluding   why   bail   was   being   granted particularly   where   the   accused   is   charged   of having committed a serious offence.” 11.   We   are   constrained   to   observe   that   in   the   instant case, while dealing with the application of the accused for   grant   of   bail,   the   High   Court   completely   lost   sight of   the   basic   principles   enumerated   above.   The accused,   in   the   present   case,   is   alleged   to   have committed   a   heinous   crime   of   killing   an   old   helpless lady   by   strangulation.   He   was   seen   coming   out   of   the victim's   house   by   a   neighbour   around   the   time   of   the alleged   occurrence,   giving   rise   to   a   reasonable   belief that he had committed the murder. We feel that under the given circumstances, it was not the stage at which bail   under   Section   439   of   the   Code   should   have   been granted   to   the   accused,   more   so,   when   even   charges have not yet been framed. 12.   It is also pertinent to note that, as stated above, the   Additional   Chief   Judicial   Magistrate   had   rejected three   bail   applications   of   the   accused   but   the   High Court   did   not   find   it   worthwhile   to   even   make   a reference   to   these   orders.   In   this   regard,   it   would   be useful   to   refer   to   the   following   observations   echoed in   Kalyan   Chandra   Sarkar   v.   Rajesh   Ranjan   [(2004)   7 SCC 528]: (SCC p. 536, para 12) 17 “ 12 .   In   regard   to   cases   where   earlier   bail applications   have   been   rejected   there   is   a further   onus   on   the   court   to   consider   the subsequent   application   for   grant   of   bail   by noticing   the   grounds   on   which   earlier   bail applications   have   been   rejected   and   after such   consideration   if   the   court   is   of   the opinion   that   bail   has   to   be   granted   then   the said   court   will   have   to   give   specific   reasons why   in   spite   of   such   earlier   rejection   the subsequent   application   for   bail   should   be granted.” 10.1 In   the   case   of   Neeru   Yadav   vs.   State   of   UP   &   Anr., (2016)   15   SCC   422 ,  it   is  held   by   this   Court  in   para  11  as under: “11.   It   is   a   well­settled   principle   of   law   that   while dealing   with   an   application   for   grant   of   bail,   it   is   the duty   of   the   Court   to   take   into   consideration   certain factors   and   they   basically   are:   ( i )   the   nature   of accusation and the severity of punishment in cases of conviction   and   the   nature   of   supporting   evidence,   ( ii ) reasonable   apprehension   of   tampering   with   the witnesses   for   apprehension   of   threat   to   the complainant,   and   ( iii )   prima   facie   satisfaction   of   the Court   in   support   of   the   charge.   (See   Chaman Lal   v.   State of U.P. , (2004) 7 SCC 525)” 10.2 In   Anil   Kumar   vs.   State   (NCT   of   Delhi),   (2018)   12 SCC   129 ,   it   is   observed   and   held   by   this   Court   that   while granting   bail,   the   relevant   considerations   are,   (i)   nature   of seriousness of the offence; (ii) character of the evidence and 18 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. 10.3 In   the  case  of   Prahlad   Singh   Bhati   vs.   NCT   of   Delhi &  Ors. ,   (2001)   4  SCC   280,   it  is observed and  held by  this Court that 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. It is observed and held as under: “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,   behaviour,   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 19 produce   prima   facie   evidence   in   support   of   the charge.” 11. Applying   the   law   laid   down   by   this   Court   in   the aforesaid decisions to the facts of the case on hand and the grounds   on   which   the   High   Court   has   released   the Respondent No.2 on bail, we are constraint to observe that in the instant case while dealing with the application of the accused for grant of bail, the High Court has completely lost sight   of   the   basic   principles   enumerated   above.     The   High Court has not at all considered the modus operandi adopted by   the   accused   in   commission   of   serious   offence   of siphoning   and/or   transferring   the   huge   sum   to   another company   through   shell   companies.     The   High   Court   has also   not  taken   into  consideration   the  status   report   filed   by the   I.O.   in   which   in   detail   it   has   been   pointed   out   how systematically the accused have committed the offence and misappropriated/siphoned   off   the   huge   sum   through   shell companies.     Thus,   it   appears   that   the   High   Court   has   not adverted to the relevant considerations and has granted the bail mechanically by observing that the case arises out of a commercial transaction.   20 12. Now so far as the submission on behalf of the accused that as the accused has been released on bail as far as back on   14.09.2020   and   that   thereafter   there   are   no   allegations of   misusing   the   liberty   and   therefore   the   bail   may   not   be cancelled   and   reliance   placed   upon   the   decisions   of   this Court referred to hereinabove more particularly in the case of  X (Supra)  are concerned at the outset it is required to be noted   that   this   is   a   case   where   it   is   found   that   the   order passed   by   the   High   Court   releasing   the   accused   – Respondent No.2 on bail has been passed mechanically and without   adverting   to   the   relevant   facts   and   without considering   the   nature   of   accusation   and   allegations   and the   nature   of   the   gravity   of   the   accusation.     Even   in   the decisions   which   are   relied   upon   by   Shri   Rohatgi,   learned Senior   Advocate   appearing   on   behalf   of   Respondent   No.2, there   is   no   absolute   proposition   of   law   laid   down   by   this Court   in   the   aforesaid   decisions   that   once   the   bail   is granted by the High Court, though the High Court could not have granted the bail, in absence of any allegation of misuse of liberty and/or breach of any of the conditions of the bail, 21 the   bail   cannot   be   set   aside   when   grant   of   bail   is   itself subject matter of challenge in appeal/revision. 12.1 What is observed and held is that the rejection of bail in a non­bailable case at an initial stage and cancellation of bail   so   granted   has   to   be   dealt   with   and   considered   on different   basis   and   that   very   cogent   and   overwhelming circumstances   are   necessary   for   an   order   directing   the cancellation   of   the   bail   already   granted.   Therefore,   on   very cogent   and   overwhelming   circumstances   the   bail   can   be cancelled.     At   this   stage   the   decision   of   this   Court   in   the case   of   Mahipal   vs.   Rajesh   Kumar   alias   Polia   and Another,   (2020)   2   SCC   118   is   required   to   be   referred   to. In   the   said   decision,   it   is   observed   and   held   by   this   Court that though this Court does not ordinarily interfere with the order   of   the   High   Court   granting   bail,   however,   where   the discretion of the High Court to grant bail has been exercised without due application of mind and in contravention of the directions   of   this   Court,   such   an   order   of   granting   bail   is liable   to   be   set   aside.     Thereafter   after   drawing   the distinction   between   the   power   of   an   appellate   court   in assessing   the   correctness   of   an   order   granting   bail   and   an 22 application for the cancellation of the bail, in paragraph 16 it is observed and held 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.  In   Neeru   Yadav   v.   State   of   U.P.,   (2014)   16   SCC   508], the   accused   was   granted   bail   by   the   High   Court [ Mitthan   Yadav   v.   State   of   U.P. ,   2014   SCC   OnLine   All 16031].   In   an   appeal   against   the   order   [ Mitthan Yadav   v.   State of U.P. , 2014 SCC OnLine All 16031] of the   High   Court,   a   two­Judge   Bench   of   this   Court surveyed   the   precedent   on   the   principles   that   guide the grant of bail. Dipak Misra, J. (as the learned Chief Justice   then   was)   held:   ( Neeru   Yadav   case   [ Neeru Yadav   v.   State   of   U.P. ,   (2014)   16   SCC   508],   SCC   p. 513, para 12) “ 12 .   …   It   is   well   settled   in   law   that cancellation of bail after it is granted because the   accused   has   misconducted   himself   or   of some   supervening   circumstances   warranting such   cancellation   have   occurred   is   in   a different   compartment   altogether   than   an order granting bail which is unjustified, illegal and perverse. If in a case, the relevant factors which   should   have   been   taken   into consideration   while   dealing   with   the application   for   bail   have   not   been   taken   note of,   or   bail   is   founded   on   irrelevant 23 considerations,   indisputably   the   superior court   can   set   aside   the   order   of   such   a   grant of   bail.   Such   a   case   belongs   to   a   different category   and   is   in   a   separate   realm.   While dealing   with   a   case   of   second   nature,   the Court   does   not   dwell   upon   the   violation   of conditions  by  the  accused  or   the  supervening circumstances   that   have   happened subsequently.   It,   on   the   contrary,   delves   into the   justifiability   and   the   soundness   of   the order passed by the Court.” 12.2 Thus, as per  the  law  laid down by this  Court where a Court   while   considering   an   application   for   bail   fails   to consider   the   relevant   factors,   an   Appellate   Court   may justifiably set aside the order granting bail.  Appellate Court is thus required to consider whether the order granting bail suffers from a non­application of mind or a prima facie view from the evidence available on record. 13. From   the   aforesaid   it   emerges   that   while   releasing Respondent   no.2   on   bail,   the   High   Court   has   not   at   all considered   the   relevant   factors   including   the   nature   and gravity   of  accusation;  the   modus  operandi   and  the   manner in   which   the   offences   have   been   committed   through   shell companies and creating the false/forged documents and/or misusing   the   PAN   Cards,   Aadhar   Cards   and   KYCs   of   the employees   and   showing   them   as   Directors   of   the   fake   and 24 shell  companies.    As observed  hereinabove,  the  High  Court has   not   at   all   considered   and   taken   into   consideration   the status   report   and   the   evidence   collected   during   the   course of the investigation.  Therefore, the impugned judgment and order  passed   by   the   High   Court   releasing   Respondent   No.2 on   bail   is   unsustainable   as   the   High   Court   while   releasing Respondent   No.2   on   bail   has   not   exercised   the   jurisdiction judiciously   and   has   not   considered   the   relevant   factors which are required to be considered while grant of bail.   14. In view of the above and for the reasons stated above, the impugned judgment and order passed by the High Court releasing   Respondent   No.2   on   bail   deserves   to   be   quashed and   set   aside   and   is   accordingly   quashed   and   set   aside. Now on quashing and setting aside the impugned judgment and   order   passed   by   the   High   Court   releasing   Respondent No.2 on bail  and  consequently   the bail  being   set  aside,  the Respondent   no.2   –   accused   to   surrender   before   the concerned Court/Jail Authority forthwith. Present Appeal is accordingly allowed.   25 However, it is made clear that any observations by this Court in the present order shall not affect the trial and the observations   made   in   the   present   order   be   treated   to   be confined   to   the   impugned   judgment   granting   bail.     It   is further   observed   that   after   surrender   it   will   be   open   for Respondent No.2 to move an appropriate application for bail before the High Court afresh after a period of three months, which shall be considered by the High Court in accordance with   law   and   on   its   own   merits   and   after   taking   into consideration   the   relevant   material   collected   during   the course   of   the   investigation   which   is   part   of   the   charge­ sheet/further   charge­sheet   and   taking   into   consideration the relevant factors to be considered while grant of bail. ……………………………….J.                [M.R. SHAH] NEW DELHI;            ……………………………….J. JANUARY 28, 2022.          [SANJIV KHANNA] 26