REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION Criminal Appeal No. 936 of 2022 (Arising out of S.L.P.(Crl.) No.8477 of 2021) SADHNA CHAUDHARY                     APPELLANT(S) VERSUS THE STATE OF RAJASTHAN  & ANR.        RESPONDENT(S) J U D G M E N T Vikram Nath, J. Leave granted. 2. The   appellant   is   the   complainant/victim/ prosecutrix.     She   has   filed   this   appeal   assailing   the correctness   of   the   judgment   and   order   dated 25.08.2021   passed   by   the   Rajasthan   High   Court, Bench   at   Jaipur   in   S.B.   Criminal   Misc.   Bail Application   No.6394   of   2021   (Kanwar   Pal   Singh   Vs. State   of   Rajasthan),   whereby   the   High   Court   allowed 1 the application for the relief of anticipatory bail under Section   438   CrPC   in   FIR   No.161   of   2020,   Police Station­Karni Vihar, Jaipur, under Sections 323, 341, 354, 379 and 376 IPC. 3. As the present case relates to an order granting anticipatory   bail,   we   are   consciously   referring   to   the facts   and   the   arguments   in   brief   so   that   none   of   the parties   are   prejudiced   or   the   Trial   Court   would   be influenced   by   any   of   the   observations,   which   may   be made by us in this order. 4. The prosecution story in brief is that, sometimes in   2018,   when   the   respondent   no.2   was   posted   as   a Station House Officer, Mahila Thana, Jhunjhunu, the sister  of  the appellant had made a  complaint  against her   in­laws   at   the   same   police   station.   The respondent   no.2   had   kept   with   himself,   the   Bank Pass­book, Marriage Registration Certificate, Marriage Photographs,   Aadhar   Card   and   Birth   Certificate relating   to   her   sister   and   had   told   her   to   collect   the 2 same   later.   On   25.09.2018,   when   the   appellant   was called to collect the papers from the respondent no.2, and upon her reaching Jhunjhunu, she was informed that   papers   may   be   collected   from   his   official residence,   where   she   had   to   compulsorily   go   as   she had   to   return   to   Jaipur   on   the   same   day.   At   the residence,   the   respondent   no.2   offered   buttermilk   to the   appellant,   which   she   claims   to   have   innocently consumed,   but   apparently   the   same   was   laced   with drugs   resulting   into   the   appellant   losing   her consciousness.   When   she   regained   consciousness, she   found   herself   in   a   very   awkward   situation   and immediately   realized   that   she   had   been   exploited   by the   respondent   no.2.   The   respondent   no.2   is   said   to have   threatened   her   that   he   has   made   videos   and clicked   photographs   in   obscene   and   objectionable conditions   on   his   mobile   and   if   she   did   not   continue to   accede   to   his   demands   and   commands,   he   would make everything public.  3 5. The  exploitation  of  the  appellant  is  said  to  have continued   for   almost   two   years.   In   May,   2020, respondent   no.2   came   to   her   residence,   where   she resides  with  her   husband   and  children.  He   forcefully took   her   in   his   Jeep   to   some   unknown   place, physically   assaulted   her,   snatched   away   her   mobile, then after driving to various places at some point his wife and children arrived and they also assaulted her, as   a   result   of   which,   she   became   unconscious.   She was   saved   by   the   patrolling   vehicle   of   the   Police department,  whereafter  she lodged the FIR No.161 of 2020   on   01.06.2020   for   the   offences   punishable under   Sections   376,   323,   341,   354   and   379   IPC   at the   Karni   Vihar   Police   Station,   Jaipur.   The   FIR   was only   about   that   day’s   incident,   however,   later   on, when the appellant recovered, she narrated the whole story in her statement under Section 164 CrPC. 6. Further,   the   case   of   the   appellant   is   that respondent   no.2   misusing   his   official   position   got   a false   report   registered   through   his   wife   against   the 4 appellant   five   days   later   on   05.06.2020,   which   was registered   as   FIR   No.0234   of   2020,   Police   Station­ Jhotwara,   Jaipur.   It   is   also   submitted   that   the   said FIR   after   investigation   has   been   found   to   be containing   completely  false  and  incorrect  facts  and   a closure   report   has   already   been   submitted.   However, insofar   as   the   FIR   lodged   by   the   appellant   is concerned,   as   the   respondent   no.2   has   not   been taken   into   custody,   he   is   not   co­operating   with   the investigation and several articles and mobiles need to be   recovered   from   him   for   a   fair   and   proper investigation.  It is also necessary to have control over the obscene videos and photographs of the appellant, as   such   his   judicial   custody   is   required   considering the seriousness of the allegations.  7. The   order   of   anticipatory   bail,   which   has   been passed   in   a   cursory   manner   literally   treating   the averments   contained   in   the   petition   before   the   High Court to be correct needs to be set aside. It is also the case of the appellant that respondent no.2 has further 5 misused   his   official   position   in  order  to   lodge  several false   complaints   not   only   against   the   appellant   but her   family   members   also   only   in   order   to   pressurize her to withdraw the present FIR. 8. The   State­respondent   has   filed   a   detailed counter­affidavit.  Relevant paragraph nos.5 to 10 are relevant which read as follows: “5 .   It   is   most   respectfully   submitted   that   the investigation   in   the   FIR   161/2020   has unearthed   substantial   evidence   which   proves that Accused/Respondent No. 2, who is himself a   police   officer,   is   guilty   of   offences   under Sections   323,   341,   354,   504,   379,   376   of   IPC, as   detailed   in   the   Factual   Report   dated 23.11.2021. 6.     Further,   on   05.06.2020,   another   FIR   No. 234/2020 was registered at the instance of one Smt Usha Kanwar, i.e, wife of Respondents No. 2,   at   the   Police   Station   Jhotwara,   Jaipur   West, under   Sections   143,323,341,   384,   504,   379, 452,   of   the   IPC.   After   detailed   investigation,   it was   found   that   the   said   FIR   was   registered   on the   basis   of   false   information   and   no   offence was   made   out   against   the   Petitioner   and   any members   of   her   family.   As   such,   Final   Report under   Section   173   CrPC   already   been   filed   on 27.09.2021   before   the   court   of   learned   a   CJM Class­   3   Jaipur   City,   wherein   next   date   of hearing is fixed as 25.01.2022. A   true   translate   copy   of   the   Factual   Report dated   25.11.2021   detailing   the   findings   of   the 6 investigation and its status is annexed herewith and  marked   as   Annexure­R2   (Page   No.   45  to 99). 7.   In   addition   to   the   facts   stated   in   the   two Factual   Reports   above,   it   is   most   respectfully submitted   that   the   Accused/Respondent   No.   2 is   a   police   officer   who   is   well   versed   with   the process   of   law   and   an   insider   to   law enforcement   machinery   in   the   State   of Rajasthan,   therefore,   it   is   even   more   important that   the   investigation   proceed   without   the Accused/Respondent   No.   2   being   under   the protection of the Hon’ble Court. 8.   Further,   the   fact   unearthed   in   the investigation   till   now   detailed   in   the   above   two Factual   Reports   corroborate   and   prove   the allegations   made   by   the   Petitioner.   In   addition, the   FR   in   FIR   234/2020   details   how   a   false case   was   sought   to   be   created   against   the Petitioner and her family. 9.   It   is   most   respectfully   submitted   that   on   the strength   of   facts   laid   out   above,   the   answering Respondent   seeks   cancellation   of   the anticipatory   bail   granted   on Accused/Respondent   No.   2.   In   particular,   it   is imperative   that   all   efforts   be     made   to   find   the obscene photographs, videos, mobile phone and clothes   bag   of   the   victim   in   addition   to   other pieces of evidence that the Accused/Respondent No.2   alone   will   have   knowledge   of.   It   may   be noted   that   the   Accused/Respondent   No.   2   has not   fully   cooperated   with   the   investigation   as noted in the Factual Report dated 23.11.2021. 10. In light  of the above submissions, it is most respectfully   prayed   before   this   Hon’ble   Court that   impugned   order   granting   anticipatory   bail Respondent   No.   2   be   set   aside   and   the 7 Respondent­State   be   at   liberty   to   proceed   with the   investigation   as   it   sees   fit,   without   the accused   being   under   any   protection   from   this Hon’ble Court.” 9. In the aforesaid counter affidavit, the Additional Deputy Commissioner of Police, Jaipur (West), Jaipur duly   authorized   by   the   State   of   Rajasthan,   who   filed the   affidavit,   has   stated   in   paragraph   5   that substantial   evidence   has   been   unearthed   which proves   that   the   respondent   no.2,   who   is   a   police officer,   is   guilty   of   the   offences,   details   whereof   are mentioned in the report dated 23.11.2021. 10. In   paragraph   6,   it   has   been   stated   that respondent no.2 managed to get a false report lodged against   the   appellant   registered   as   FIR   No.234   of 2020, which after detailed investigation was found to be   based   on   false   information   and   no   offence   was made   out   against   the   appellant   or   her   family members. The final report under Section 173(2) CrPC has already been submitted on 27.09.2021. 8 11. In   paragraph   7,   it   is   stated   that   the   police officer, who is well­versed in the process of law and a part   of   the   law   enforcement   machinery,   it   is   all   the more   important   that   the   investigation   must   proceed without   the   respondent   no.2   being   under   the protection of this Court. 12. In   paragraph   9,   it   is   stated   that   order   for granting   anticipatory   bail   needs   to   be   cancelled   in particular   for   the   reason   that   efforts   are   still   on   to recover   the   obscene   photographs,   videos,   mobile­ phone and the bag of clothes of the victim in addition to other pieces of evidence from the respondent no.2, who alone would be having knowledge of the same. It is  also   specifically   stated   in  paragraph   9  that  he   has not   fully   cooperated   with   the   investigation   as   is apparent from the factual report dated 23.11.2021. 13. On the other hand, respondent no.2 has sought to   justify   the   order   passed   by   the   High   Court. According   to   the   learned   counsel,   the   appellant   is exploiting   the   respondent   no.2   and   his   family 9 members,   the   reasons   given   by   the   High   Court   while passing   the   order   of   anticipatory   bail   is   based   on legally admissible facts and the circumstances placed before   the   High   Court.   He   also   submitted   that   once the High Court has exercised its discretion, this Court may not interfere with the same.   It is also submitted that   other   FIR’s   registered   against   the   appellant   and her   relatives   is   by   third   persons/strangers   who   are victims of extortion by the appellant and her relatives. They have nothing to do with the respondent no.2. 14.     Law   on   the   applicability   or   grant   of   anticipatory bail   under   section   438   Cr.P.C.   may   be   briefly summarised as under: ­ 14.1. In   Shri   Gurbaksh   Singh   Sibbia   and   Others   v. State   of   Punjab 1 ,   a   Constitution   Bench   of   this Court,   Chief   Justice   Y.V.   Chandrachud, speaking for the Court dealt with in detail on the considerations for grant of anticipatory bail.  1 (1980) 2 SCC 565 10 14.2.  In Siddharam Satlingappa Mhetre vs. State of Maharashtra   and   Others 2 ;   this   Court   relying upon   the   Constitution   Bench   judgment   in   Shri Gurbaksh   Singh   Sibbia   laid   down   in   paragraph 112   of   the   report   the   following   factors   and parameters   to   be   considered   while   dealing   with an application for anticipatory bail: “(i) The nature and gravity of the accusation and the   exact   role   of   the   accused   must   be   properly comprehended before arrest is made; (ii)   The   antecedents   of   the   applicant   including the   fact   as   to   whether   the   accused   has previously   undergone   imprisonment   on conviction   by   a   court   in   respect   of   any cognizable offence; (iii)   The   possibility   of   the   applicant   to   flee   from justice; (iv)   The   possibility   of   the  accused’s   likelihood   to repeat similar or other offences; (v)   Where   the   accusations   have   been   made   only with   the   object   of   injuring   or   humiliating   the applicant by arresting him or her; (vi)   Impact   of   grant   of   anticipatory   bail particularly in cases of large magnitude affecting a very large number of people; (vii)   The   courts   must   evaluate   the   entire available   material   against   the   accused   very carefully.   The   court   must   also   clearly comprehend the exact role of the accused in the case.   The   cases   in   which   the   accused   is implicated with the help of Sections 34 and 149 of   the   Penal   Code,   1860   the   court   should consider   with   even   greater   care   and   caution 2 (2011) 1 SCC 694 11 because over­implication in the cases is a matter of common knowledge and concern; (viii)   While   considering   the   prayer   for   grant   of anticipatory   bail,   a   balance   has   to   be   struck between   two   factors,   namely,   no   prejudice should   be   caused   to   the   free,   fair   and   full investigation   and   there   should   be   prevention   of harassment,   humiliation   and   unjustified detention of the accused; (ix)   The   court   to   consider   reasonable apprehension   of   tampering   of   the   witnesses   or apprehension of threat to the complainant; (x)   Frivolity   in   prosecution   should   always   be considered   and   it   is   only   the   element   of genuineness that shall have to  be considered in the   matter   of   grant   of   bail   and   in   the   event   of there being some doubt as to the genuineness of the prosecution, in the normal course of events, the accused is entitled to an order of bail.” 14.3.   In   yet   another   recent   Constitution   Bench judgment   in   the   case   of   Sushila   Aggarwal   and Others vs. State (NCT of Delhi) and Another 3 , in paragraph 85 of the report   Justice Ravindra Bhatt  laid down the guiding principles in dealing with applications under Section 438.  Justice   M.R.   Shah   had   authored   a   separate opinion.   Justice   Arun   Misra,   Justice   Indira Banerjee and Justice Vineet Saran  agreed with both   the   opinions.   The   concluding   guiding 3 (2020) 5 SCC 1 12 factors stated in paragraphs 92, 92.1 to 92.9 are reproduced hereunder:  “92.   This   Court,   in   the   light   of   the   above discussion   in   the   two   judgments,   and   in the   light   of   the   answers   to   the   reference, hereby   clarifies   that   the   following   need   to be   kept   in   mind   by   courts,   dealing   with applications under Section 438 CrPC. 92.1.   Consistent   with   the   judgment in   Shri   Gurbaksh   Singh   Sibbia   and others   v.   State   of   Punjab 4 ,   when   a person   complains   of   apprehension   of arrest   and   approaches   for   order,   the application should be based on concrete facts   (and   not   vague   or   general allegations)   relatable   to   one   or   other specific   offence.   The   application   seeking anticipatory   bail   should   contain   bare essential   facts   relating   to   the   offence, and   why   the   applicant   reasonably apprehends arrest, as well as his side of the   story.   These   are   essential   for   the court   which   should   consider   his application,   to   evaluate   the   threat   or apprehension,   its   gravity   or   seriousness and the appropriateness of any condition that   may   have   to   be   imposed.   It   is   not essential   that   an   application   should   be moved only after an FIR is filed; it can be moved   earlier,   so   long   as   the   facts   are clear   and   there   is   reasonable   basis   for apprehending arrest. 92.2.   It   may   be   advisable   for   the   court, which is approached with   an application under   Section   438 ,   depending   on   the seriousness   of   the   threat   (of   arrest)   to issue notice to the public prosecutor and 4 (1980) 2 SCC 565 13 obtain   facts,   even   while   granting   limited interim anticipatory bail. 92.3.   Nothing   in   Section   438   Cr.   PC, compels   or   obliges   courts   to   impose conditions   limiting   relief   in   terms   of time,   or   upon   filing   of   FIR,   or   recording of   statement   of   any   witness,   by   the police,   during   investigation   or   inquiry, etc. While considering an application (for grant   of   anticipatory   bail)   the   court   has to consider the nature of the offence, the role   of   the   person,   the   likelihood   of   his influencing   the   course   of   investigation, or   tampering   with   evidence   (including intimidating   witnesses),   likelihood   of fleeing   justice   (such   as   leaving   the country),   etc.   The   courts   would   be justified   –   and   ought   to   impose conditions   spelt   out   in   Section   437   (3), Cr.P.C. [by virtue of   Section 438   (2)]. The need   to   impose   other   restrictive conditions, would have to be judged on a case­by­case basis, and depending upon the   materials   produced   by   the   state   or the investigating agency. Such special or other   restrictive   conditions   may   be imposed if the case or cases warrant, but should   not   be   imposed   in   a   routine manner,   in   all   cases.   Likewise, conditions   which   limit   the   grant   of anticipatory  bail may  be granted,  if  they are   required   in   the   facts   of   any   case   or cases;  however,  such  limiting   conditions may not be invariably imposed. 92.4.   Courts   ought   to   be   generally guided   by   considerations   such   as   the nature   and   gravity   of   the   offences,   the role   attributed   to   the   applicant,   and   the facts   of   the   case,   while   considering whether   to   grant   anticipatory   bail,   or refuse   it.   Whether   to   grant   or   not   is   a 14 matter   of   discretion;   equally   whether and if so, what kind of special conditions are   to   be   imposed   (or   not   imposed)   are dependent   on   facts   of   the   case,   and subject to the discretion of the court. 92.5.   Anticipatory   bail   granted   can, depending on the conduct and behaviour of   the   accused,   continue   after   filing   of the charge­sheet till end of trial. 92.6.   An   order   of   anticipatory   bail should not be “blanket” in the sense that it   should   not   enable   the   accused   to commit   further   offences   and   claim   relief of   indefinite   protection   from   arrest.   It should   be   confined   to   the   offence   or incident,   for   which   apprehension   of arrest  is  sought,  in  relation   to  a specific incident. It cannot operate in respect of a future incident that involves commission of an offence. 92.7.   An   order   of   anticipatory   bail   does not   in   any   manner   limit   or   restrict   the rights   or   duties   of   the   police   or investigating   agency,   to   investigate   into the   charges   against   the   person   who seeks and is granted pre arrest bail. 92.8.   The   observations   in   Sibbia regarding   “limited   custody”   or   “deemed custody” to facilitate the requirements of the   investigative   authority,   would   be sufficient for the purpose of fulfilling the provisions   of   Section   27 ,   in   the   event   of recovery   of   an   article,   or   discovery   of   a fact,   which   is   relatable   to   a   statement made   during   su ch   event   (i.e   deemed custody).   In   such   event,   there   is   no question   (or   necessity)   of   asking the   accused  to  separately  surrender  and 15 seek   regular   bail.   Sibbia   (supra)   had observed that  “if   and   when   the   occasion   arises,   it may be possible for the prosecution to claim   the   benefit   of   Section   27   of   the Evidence   Act   in   regard   to   a   discovery of   facts   made   in   pursuance   of information   supplied   by   a   person released   on   bail   by   invoking   the principle stated by this Court in   State of U.P. v Deoman Upadhyaya 5 .” 92.9.   It   is   open   to   the   police   or   the investigating   agency   to   move   the   court concerned,   which   grants   anticipatory bail, for a direction under   Section 439   (2) to   arrest   the   accused,   in   the   event   of violation   of   any   term,   such   as absconding,   non   cooperating   during investigation,   evasion,   intimidation   or inducement   to   witnesses   with   a   view   to influence outcome of the investigation or trial, etc. ” 15. Having considered the submissions, the material on record, in particular the stand taken by the State­ respondent no.1 in their counter affidavit, and the law on the grant or   refusal  of anticipatory   bail, we are of the   view   that   considering   the   seriousness   of   the offences   alleged,   this   was   not   a   fit   case   for   grant   of 5 AIR 1960 SC 1125 16 anticipatory   bail,   when   according   to   the   State, recoveries are yet to be made and the respondent no.2 has not extended full cooperation in the investigation. 16. The   Respondent   no.2   is   not   a   common   man, being a law­abiding person. His adherence to law has to   be   more   stringent   than   expected   in   general   by   a common man, which apparently, he failed to observe.  17. We   also   feel   that   High   Court   has   proceeded   to accept   the   case   as   set   up   by   the   respondent   no.2   in his petition to be true and on that basis proceeded to grant anticipatory bail. The High Court in our opinion committed an error. 18. Accordingly,   the   appeal   deserves   to   be   allowed. The impugned judgment and order of the High Court dated   25.08.2021   is   set   aside   and   the   application under Section 438 CrPC filed by the respondent no.2 is dismissed. 17 19. We grant two weeks’ time to the respondent no.2 to   surrender,   failing   which,   the   Investigating   Agency would   be   at   liberty   to   arrest   him   forthwith   and proceed   with   the   investigation   in   a   fair   and reasonable manner as per law. 20. The  observations made hereinabove  are  only  for disposal   of   the   appeal.     If   regular   bail   application   is filed,   it   may   be   considered   on   its   own   merits   in accordance with law without being influenced by any of the observations made above. 21. The appeal stands allowed as above. …………..........................J. [AJAY RASTOGI] ………….........................J. [VIKRAM NATH] NEW DELHI JULY 12, 2022.  18