/2022 INSC 0201/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 342 OF 2022 KAMLA DEVI …..APPELLANT(S) VERSUS STATE OF RAJASTHAN & ANR        ….RESPONDENT(S) WITH CRIMINAL APPEAL NO. 343 OF 2022 KAMLA DEVI …...APPELLANT(S) VERSUS STATE OF RAJASTHAN & ANR       ….RESPONDENT(S) J U D G M E N T NAGARATHNA J.  These appeals have been preferred by the appellant who is the wife of the deceased, Sohan Singh, challenging orders dated 9 th   September, 2019 and 17 th   October, 2019, passed by the High Court   of   Rajasthan   at   Jodhpur,   in   S.B.   Criminal   Miscellaneous Bail   Application   Nos.   10473   of   2019   and   11546   of   2019 1 respectively, whereby  bail has been granted to the two accused, namely,   Kishor   Singh   @   Kishan   Singh,   who   is   the   second respondent in Criminal Appeal No. 342 of 2022 and Kalu Singh who   is   the   second   respondent   in   Criminal   Appeal   No.   343   of 2022, in connection with FIR No.229 of 2019, registered at Police Station Bhim, District Rajsamand, Rajasthan.   2. The facts in a nutshell are that appellant is the wife of the deceased.   She   is   stated   to   be   the   person   who   lodged   a   missing person   report   on   14 th   May,   2019   stating   therein   that   the deceased, Sohan Singh, aged 48 years, had on 13 th   May 2019 left their   residence   to   attend   the   marriage   ceremony   of   one   Sawai Singh   and   was   expected   to   return   by   2.00   a.m.   the   next morning. When the deceased did not return home, the appellant assumed   that   he   may   have   continued   to   stay   at   Sawai   Singh’s house.   However,   when   she   inquired   the   next   morning,   Sawai Singh   informed   her   that   the   deceased   had   left   the   marriage ceremony   the previous night itself.  The   appellant   further   stated   in   the   missing   person   report that she had a suspicion that the respondents­accused herein in connivance   with   their   mother,   Teji   Devi,   had   in   some   manner caused harm to her husband.  2 3. That a First Information Report, being FIR No. 229 of 2019 dated   15 th   May,   2019   came   to   be   lodged,   at   the   instance   of   the son   of   the   deceased,   stating  that  the  deceased  was  returning  to his  house  after attending  the  marriage function of Sawai  Singh, the nephew of the deceased. The deceased was last seen outside the   house   of   the   three   accused,   namely   Kishore   Singh   alias Kishan Singh, Kalu Singh, who are the two respondents­accused herein   and   Teji   Devi   who   is   the   mother   of   the   respondents­ accused.   That   three   passersby   had   disclosed   to   the   informant­ son   of   the   deceased   that   they   saw   the   accused   persons quarrelling   with   the   deceased   on   the   night   of   his   death.   One Nath Singh had informed the complainant that he had seen the accused   quarrelling   with   the   deceased   outside   their   house   and subsequently dragging the deceased into their house, wherein he was assaulted and murdered. The dead body of the deceased was dragged by the accused and thrown into a well nearby.  4. Report   of   the   post­mortem   examination   conducted   on   15 th May,   2019   recorded   that   the   deceased   had   died   as   a   result   of “cardiopulmonary   arrest   due   asphyxia   and   venous   congestion.” The   report   further   stated   that   the   deceased   was   drowned following   his   death   and   that   the   hyoid   bone   of   the   deceased appeared   to   be  fractured.   Final   report  as   to   cause   of   death   was 3 reserved,   to   be   finalised   based   on   the   report   of   the   forensic science laboratory.  5. A   charge   sheet   was   submitted   by   the   police   on   9 th   July, 2019, against the three accused persons, before the Court of the District   Judge,   Rajsamand,   Rajasthan,   for   charges   under Sections   302,   201   and   34   of   the   Indian   Penal   Code,   1860   (for short,   the   “IPC”).   The   charge­sheet   has   recorded   that   on   the night   of   the   incident,   the   deceased   had   at   about   2.00   a.m. knocked   on   the   door   of   Teji   Devi.   She   informed   her   sons,   Kalu Singh and Kishan Singh, the respondents­accused, of the same. The   respondents­accused   who   were   on   the   roof   of   their   house, jumped   down   and   attacked   the   deceased   with   lathis ,   with   an intention to murder him. After the deceased was killed, all three accused dragged the dead body of the deceased and threw it in a well nearby, together with the lathi used to cause his death.  The   matter   was   committed   to   the   Court   of   the   Additional Sessions Judge, Rajsamand, Rajasthan for trial.  6. The respondents­accused were arrested on 23 rd  May, 2019, in connection with FIR No. 229 of 2019 and were sent to judicial custody. They remained  in judicial custody for a period of nearly four   months   before   they   were   granted   bail   by   the   High   Court vide  the impugned judgments.  4 7. The   respondents­accused   preferred   separate   applications seeking   bail,   under   Section   439   of   the   Code   of   Criminal Procedure,   1973   (for   short,   the   “CrPC”)   before   the   Court   of   the Additional   Sessions   Judge,   Rajsamand,   Rajasthan.   Bail application   preferred   by   Kishan   Singh,   respondent­accused   in Criminal Appeal No. 342 of 2022 came to be rejected by an order dated 09 th  July, 2019, having regard to the gravity of the offences alleged   and   the   prima­facie   evidence   on   record   as   regards   the guilt of the accused. Subsequently, the bail application preferred by   Kalu   Singh,   respondent­accused   in   Criminal   Appeal   No.   343 of   2022   was   also   rejected   by   an   order   dated   05 th   September, 2019.  8. The   respondents­accused   preferred   separate   bail applications   before   the   High   Court  and   by   the  impugned  orders dated   9 th   September,   2019   and   17 th   October,   2019,   the   High Court   has   enlarged   them   on   bail   in   the   case   arising   out   of   FIR No. 229 of 2019.  Being   aggrieved   by   the   grant   of   bail   to   the   respondents­ accused,   the   appellant­wife   of   the   deceased   has   preferred   the instant appeals   before this Court.  9. We have heard Sri. H.D. Thanvi, learned counsel appearing on   behalf   of   the   appellant   and   Sri.   Mehul   M.   Gupta,   learned 5 counsel for the second respondent in Criminal Appeal No. 342 of 2022 and perused the material on record.  10. Learned counsel for the appellant submitted that the High Court has not properly exercised its discretionary power to grant bail to the respondents­accused in a judicious manner. That the High   Court,   in   the   impugned   orders,   had   failed   to   consider   the severity  of  the   offences   alleged   against  the  respondents­accused and   the   brutal   manner   in   which   the   offences   were   committed and   attempted   to   be   concealed   by   throwing   the   body   of   the deceased, together with the murder weapon, into a well.  11. It   was   urged   that   the   trial   has   just   commenced   and thirteen   witnesses   are   yet   to   be   examined;   therefore,   it   is imperative   that   the   accused   remain   under   custody,   in   order   to ensure   that   they   do   not   abscond   or   tamper   with   evidences   or threaten   the   family   of   the   deceased   and/or   witnesses,   more   so because,   the   accused   had   previously   attempted   to   cause disappearance   of   evidence   by   disposing   off   the   body   of   the deceased,   together   with   the   lathis   used   to   commit   murder,   by throwing the same into a well. 12. That   following   the   grant   of   bail   by   the   High   Court,   the accused,   Kishan   Singh   had   threatened   the   appellant   herein   of dire consequences of her pursuing the criminal trial in connection 6 with case No. 299 of 2019. That a complaint under  Sections 107 and 116(3) of the Cr.P.C. has also been filed in this regard.  13. According   to   the   learned   counsel   for   the   appellant,   the High   Court   has   not   assigned   reasons   for   the   grant   of   bail   to   the respondents­accused   and   has   granted   bail   by   a   cryptic   order   de hors   any reasoning, notwithstanding the fact that the accused, if convicted   for   the   offences   alleged,   could   be   sentenced   to   life imprisonment.  14. In   order   to   buttress   his   submissions,   l earned   counsel   for the   appellant   placed   reliance   on   the   following   decisions   of   this Court: i) 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   the   evidence   and   make   an   elaborate discussion on the merits of the case, the Court is required to   indicate   the   prima   facie   reasons   justifying   the   grant   of bail.  ii) Reference   was   made   to   Ash   Mohammad   vs.   Shiv   Raj Singh   @   Lalla   Bahu   &   Anr.   –   [(2012)   9   SCC   446]   to contend   that   the   period   of   custody   undergone   by   the 7 accused   seeking   bail,   was   a   relevant   factor   to   be considered   while   deciding   an   application   for   bail.   That  in the   instant   case,   the   accused   had   been   committed   to custody   barely   four   months   before   they   were   released   on bail   and   therefore,   the   impugned   orders   granting   bail   to the accused are not tenable in the eyes of law.  15. In   the  aforesaid   case,  this   Court  held   that  a  Court,   before granting   bail   ought   to   consider   the   factors   which   would   justify the   grant   of   bail,   in   juxtaposition   with   the   societal   concern involved in releasing an accused on bail.  (i) In   State   through   C.B.I   vs.   Amaramani   Tripathi   – [(2005)  8  SCC  21] , this  Court held  that a Court granting bail   to   an   accused,   must   apply   its   mind   and   go   into   the merits   and   evidence   on   record   and   determine   whether   a prima­facie   case   was   established   against   the   accused.   It was held that the seriousness and gravity of the crime was also   a   relevant   consideration.     Based   on   such observations,   this   Court   set   aside   an   order   of   the   High Court   whereby   bail   had   been   granted   to   the   accused therein,   having   no   regard   to   the   material   placed   by   the prosecution   therein,   which   indicated   that   the   accused had, at all material times, tried to interfere with the course 8 of investigation, tamper with witnesses, fabricate evidence, intimidate   or   create   obstacles   in   the   path   of   investigation officers and derail the case. 16. In the above context, it was contended by Sri H.D. Thanvi, learned counsel for the appellant that it was highly probable that the   accused   herein,   if   not   remanded   to   custody   on   cancellation of  their   bail  bonds,   are   likely   to   interfere   with  the   investigation, abscond   or   even   cause   harm   to   the   appellant   herein   and   the informant.  It was urged that the grant of bail to the respondents­ accused   was   contrary   to   the   settled   principles   of   law   and judgments   of   this   Court.   It   was   submitted   on   behalf   of   the appellant­wife of the deceased that these appeals may be allowed by setting aside the impugned orders.  17. Per   contra,   Sri.   Mehul   M.   Gupta,   learned   counsel   for   the respondent   accused   in   Criminal   Appeal   No.342   of   2022 submitted   that   the   impugned   orders   do   not   suffer   from   any infirmity   warranting   interference   by   this   Court.   That   the appellant   and   her   son,   the   informant ,   have   narrated   an   untrue version of events in order to falsely implicate the accused.  18. Referring   to   the   contents   of   the   post­mortem   report   of   the deceased   dated   15 th   May,   2019,   it   was   contended   that   the deceased   had   died   as   a   result   of   suffering   a   sudden   cardio 9 pulmonary arrest and therefore, the death of the deceased could not   be   attributed   to   an   assault   by   the   accused.   It   was   further submitted   that,   since   the   final   report   as   to   the   cause   of   death was   reserved   and   was   to   be   finalised   based   on   the   forensic laboratory reports, it was rather premature to conclude that the accused had any role to play in the death of the deceased.  19. The   allegation   that   accused­Kishan   Singh,   after   he   was enlarged   on   bail   threatened   the   appellant   herein,   has   been denied. It has been submitted in this regard that such allegation and the complaint registered by the appellant in connection with such   allegation   were   merely   attempts   to   further   implicate   the accused, falsely.  20. It was next urged that the High Court was not required to conduct an elaborate discussion as to the merits of the case and the evidence on record, at a pre­trial stage. That such exercise, if undertaken by the High Court while deciding a bail application, would   prejudice   fair   trial.   That   the   accused   have   no   criminal antecedents and have been cooperating with the investigation of the   case.   Therefore,   the   impugned   orders   granting   bail   to   the accused do not call for interference by this Court.  21. Having   regard   to   the   contention   of   Sri.   H.D.   Thanvi, learned   counsel   for   the   appellant,   that   the   impugned   orders   of 10 the   High   Court   whereby   bail   was   granted   to   the   respondents­ accused,   are   bereft   of   any   reasoning   and   that   such   orders   are casual   and   cryptic,   we   extract,   hereinunder,   those   portions   of the   impugned   orders   dated   9 th   September,   2019   and   17 th October,   2019   passed   by   the   High   Court,   which   records   the “reasoning” of the High Court for granting bail:  Impugned order dated 09    th     September, 2019 “Having   regard   to   the   totality   of   the   facts   and circumstances   of   the   case,   without   expressing any opinion on the merits of the case, I deem it just   and   proper   to   grant   bail   to   the   accused petitioner under Section 439 Cr.P.C. Accordingly, this bail application filed under Section 439 Cr.P.C. is allowed and it is directed that   petitioner   Kishore   Singh   @   Kishan   Singh S/o   Sh.   Dungar   Singh   Rawat   shall   be   released on   bail   in   connection   with  FIR  No.229/2019   of Police   Station   Bhim,   District   Rajsamand provided he executes a personal bond in a sum of   Rs.50,000/­   with   two   sound   and   solvent sureties of Rs.25,000/­ each to the satisfaction of learned trial Court  for  his appearance before that   Court   on   each   and   every   date   of   hearing and   whenever   called   upon   to   do   so   till   the completion of the trial.”  Impugned order dated 17    th     October, 2019 “Having   regard   to   the   totality   of   the   facts   and circumstances   of   the   case,   without   expressing any opinion on the merits of the case, I deem it just   and   proper   to   grant   bail   to   the   accused petitioner under Section 439 Cr.P.C. Accordingly, this bail application filed under Section 439 Cr.P.C. is allowed and it is directed that   petitioner   Kalu   Singh   S/o   Sh.   Dungar 11 Singh   Rawat   shall   be   released   on   bail   in connection   with   FIR   No.229/2019   of   Police Station Bheem, District Rajsamand provided he executes   a   personal   bond   in   a   sum   of Rs.50,000/­   with   two   sound   and   solvent sureties of Rs.25,000/­ each to the satisfaction of learned trial Court  for  his appearance before that   Court   on   each   and   every   date   of   hearing and   whenever   called   upon   to   do   so   till   the completion of the trial.”  22. This   Court   has,   on   several   occasions   has   discussed   the factors   to   be   considered   by   a   Court   while   deciding   a   bail application. The primary considerations which must be placed at balance while deciding the grant of bail are: (i) the seriousness of the offence; (ii) the likelihood of the accused fleeing from justice; (iii)   the   impact   of   release   of   the   accused   on   the   prosecution witnesses;     (iv)   likelihood   of   the   accused   tampering   with evidence. While such list is not exhaustive, it may be stated that if   a   Court   takes   into   account   such   factors   in   deciding   a   bail application, it could be concluded that the decision has resulted from   a   judicious   exercise   of   its   discretion,   vide   Gudikanti Narasimhulu   &   Ors.   vs.   Public   Prosecutor,   High   Court   of Andhra  Pradesh ­  [(1978)  1   SCC   240]   ;   Prahlad  Singh   Bhati vs.   NCT   of   Delhi   &   Ors .   –   [(2001)   4   SCC   280   ;   Anil   Kumar Yadav vs. State (NCT of Delhi) ­  [(2018) 12 SCC 129] .  12 23. This   Court  has   also  ruled   that  an  order   granting   bail  in   a mechanical   manner,   without   recording   reasons,   would   suffer from   the   vice   of   non­application   of   mind,   rendering   it   illegal, vide  Ram  Govind  Upadhyay  vs.  Sudarshan  Singh ­  [(2002)  3 SCC 598  ;  Kalyan Chandra Sarkar vs. Rajesh Ranjan  ( supra ) ;   Prasanta   Kumar   Sarkar   vs.   Ashis   Chaterjee   –   [(2010)   14 SCC   496]   ;   Ramesh   Bhawan   Rathod   vs.   Voshanbhai Hirabhai   Makwana   (Koli)   &   Ors .   –   [(2021)   6   SCC   230   ; Brijmani   Devi   vs.   Pappu   Kumar   &   Anr .   –   Criminal   Appeal No. 1663 of 2021 [2021 SCC OnLine SC 1280] .  24. Reference may also be had to  recent decisions of this very Bench   in   Manoj   Kumar   Khokhar   vs.   State   of   Rajasthan   & Anr .,   Criminal   Appeal   No.   36   of  2022   [2022   SCC   OnLine  SC 30]   and   Jaibunisha   vs.   Meharban   &   Anr .,   Criminal   Appeal 77 of 2022 [2022 SCC OnLine SC 58] , wherein, on engaging in an   elaborate   discussion   of   the   case   law   cited   supra   and   after duly   acknowledging   that   liberty   of   individual   is   an   invaluable right, we have held that an order granting bail to an accused, if passed in a casual and cryptic manner,  de hors  reasoning which would   validate  the  grant  of  bail,  is   liable  to   be  set aside  by   this 13 Court   while   exercising   jurisdiction   under   Article   136   of   the Constitution of India.  25. 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. 26. 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   which   would   result   in   a   conviction;   reasonable 14 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.  27. In   view  of  the  aforesaid  discussion,  we   shall  now  consider the   facts   of   the   present   case.   The   allegations   against respondents­   accused   as   well   as   the   contentions   raised   at   the Bar   have   been   narrated   supra .  On  a  consideration   of   the   same, the following aspects of the case would emerge:  a) The allegations against the respondents­accused are under Section   302,   201   and   34   of   the   IPC,   with   regard   to   the murder   of   Sohan   Singh,   husband   of   the   appellant   herein. The   offences   alleged   against   the   respondents­accused   are of grave nature.  b) The accusation against the accused is that they committed the   offence   of   murder   on   the   deceased   and   attempted   to clandestinely dispose off the dead body of the deceased and the   lathis   used   to   attack   him,   by   throwing   the   same   in   a well nearby so as to conceal the offence.   c) It is also the case of the appellant that following the release of   accused­Kishan   Singh   on   bail,   he   had   threatened   the 15 appellant   herein   with   dire   consequences   for   pursuing   the criminal   trial   in   connection   with   FIR   No.   299   of   2019.   A complaint   in   this   regard   also   came   to   be   filed   against Kishan   Singh.   Thus,   the   possibility   of   the   accused threatening   or   otherwise   influencing   the   witnesses,   if   on bail, cannot be ruled out.  d) As   regards   the   contention   advanced   on   behalf   of   the respondents­accused   to   the   effect   that   the   deceased   had died   as   a   result   of   suffering   a   sudden   cardio   pulmonary arrest   and   therefore,   the   death   of   the   deceased   could   not be   attributed   to   an   assault   by   the   accused,   we   observe, while   not   expressing   any   opinion   on   merits   of   the   case, that,   the   post­mortem   report   when   considered   in   its entirety   is   suggestive   of   the   fact   that   the   deceased   was murdered.   Although   the   cause   of   death   is   recorded   as “ cardio   pulmonary   arrest   due   asphyxia   and   venous congestion,” the hyoid bone of the deceased appeared to be fractured.   Therefore,   we   are   not   inclined   to   hold   that   the prosecution   has   not   established   a   prima   facie   case   as   to the guilt of the accused. We are therefore, not of the  prima facie   opinion   that   the   subject  FIR   was   filed   with   a   view  to implicate the accused.   16 e) The bail applications preferred by the respondents­accused under   Section   439   of   the   CrPC   before   the   Additional Sessions   Judge,   Rajsamand,   Rajasthan   were   rejected, having regard to the gravity of the offences alleged.  f) The   High   Court   of   Rajasthan,   in   the   impugned   orders dated   9 th   September, 2019 and 17 th   October, 2019 has  not considered   the   aforestated   aspects   of   the   case   in   the context of the grant of bail.  28. Having considered the aforesaid facts of the present case in light of the law cited above, we do not think that this case is a fit case   for   the   grant  of   bail   to   the   respondents­accused,   given   the seriousness of the allegations against them.  29. 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 arisen since the grant of bail, the State may prefer   an   appeal   against   the   order   granting   bail,   on   the   ground that   the   same   is   perverse   or   illegal   or   has   been   arrived   at   by ignoring   material   aspects   which   establish   a   prima­facie   case 17 against   the   accused.   Strangely,   the   State   of   Rajasthan   has   not filed any appeal against the impugned orders herein. While we are conscious of the fact that a Court considering the grant of bail must not engage in an elaborate discussion on the   merits   of   the   case,   we   are   of   the   view   that   the   High   Court while   passing   the   impugned   orders   has   not   taken   into   account even   a   single   material   aspect   of   the   case.   The   High   Court   has granted   bail   to   the   respondents­accused   by   passing   a   very cryptic and casual order,   de hors   cogent reasoning.   We find that the High Court was not right in allowing the applications for bail filed   by   the   respondents   accused.   Hence   the   impugned   orders dated   9 th   September, 2019 and 17 th   October, 2019   are set aside. The appeals are allowed.  30. The   respondents­accused   are   on   bail.   Their   bail   bonds stand   cancelled   and   they   are   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  MARCH, 2022.  18