/2022 INSC 0990/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 1981 OF 2022 Amy Mehta            ..Appellant(S) Versus State of Karnataka & Anr.          ..Respondent(S) J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order dated 10.06.2022 passed by the High Court   of   Karnataka   at   Bengaluru   in   Criminal   Petition   No. 3492/2022,   by   which,   the   High   Court   has   released respondent   No.   2   herein   on   bail   in   connection   with   an FIR/Crime   No.   8/2022   registered   with   Laxmipura   Police Station,   Mysuru   City   for   the   offences   punishable   under Sections   376,   354,   328   and   120B   of   IPC,   the   original informant/complainant/prosecutrix/victim   has   preferred the present appeal.  1 2. We have heard Ms. Jayna Kothari, learned Senior Advocate appearing   on   behalf   of   the   appellant,   Shri   Shubhranshu Padhi,   learned   counsel   appearing   on   behalf   of   the   State and Dr. Aditya Sondhi, learned Senior Advocate appearing on   behalf   of   respondent   No.   2   –   accused.   We   have   gone through   and   perused   the   impugned   judgment   and   order passed   by   the   High   Court   releasing   respondent   No.   2   on bail.  2.1 From   the   impugned   judgment   and   order   passed   by   the High   Court,   it   appears   that   what   has   weighed   with   the High   Court   is   that   the   complaint   was   filed   after   five   days and   the   allegations   that   the   accused   had   mixed   some substance in the drinks that made her lose consciousness and   thereafter,   he   committed   the   offence   on   intoxicating her and subjected her to the sexual act, is a matter of trial and   that   the   accused   is   in   custody   from   11.02.2022   and there   is   no   need   of   further   custodial   trial.   The   relevant observations   made   in   paragraph   6   of   the   impugned   order while  releasing  respondent  No. 2 – accused on  bail are as under: ­  2 “6.   Having   heard   the   respective   counsel appearing for  the parties and also on perusal of the   material   available   on   record,   the   Court   has to   take   note   of   the   contents   of   the   allegations and   also   the   complaint   is   filed   after   five   days, wherein   an   allegation   is   made   that   this petitioner   mixed   some   substance   in   the   drinks to   loose   her   conscious   and   thereafter   he committed   the   offence   and   the   fact   that   both   of them   went   to  Bopy’s   Bar   &  Restaurant   in  order to take food and also had alcohol. Having taken note   of   the   said   fact   into   consideration   whether intoxicating  her  subjected  her  to sexual  act   is  a matter   of   trial   and   this   petitioner   is   in   custody from   11.02.2022   and   no   need   of   further custodial  trial.   Hence,  it   is  a   fit   case  to  exercise the powers under Section 439 of Cr.P.C., subject to   imposing   certain   conditions   to   protect   and safeguard the interest of the prosecution.” 2.2 However,   the   High   Court   has   failed   to   appreciate   the allegations in the FIR that immediately on the occurrence, when   the   prosecutrix/victim   regained   consciousness,   she first went to the hospital and thereafter, tried to lodge the FIR   but   no   complaint   was   taken.   In   a   case   like   this,   the High Court has not properly appreciated the fact that there could have been some delay (though in the present case, it may   not   be   said   that   there   was   any   inordinate   delay   in lodging   the   FIR)   as   sometime   could   have   been   consumed for the victim/prosecutrix to get out of the shock. Even the 3 said aspect is required to be considered at the time of the trial.  2.3 Even   otherwise,   from   the   reasoning   given,   it   appears   that the High Court has not at all considered the seriousness of the   allegations   and   the   gravity   of   the   offences   alleged against   the   accused.   It   is   reported   that   the   chargesheet has   already   been   filed.   So,   whatever   material   has   been collected   during   the   investigation   was   required   to   be considered   by   the   High   Court   while   considering   the application under Section 439 of Cr.PC.  2.4 Even   the   observation   that   there   is   no   need   of   further custodial trial is also not relevant aspect while considering the   bail   application   under   Section   439   of   Cr.P.C.     The same   may   have   some   relevance   while   considering   the application for anticipatory bail.     2.5 Having   regard   to   the   fact   that   while   releasing   respondent No. 2 – accused on bail the High Court has not taken into consideration the relevant aspects which are required to be kept   in   mind   while   considering   the   bail   application, 4 namely,   seriousness   of   the   offence   alleged;   material collected   during   the   investigation;   statement   of   the prosecutrix recorded under Section 161 of Cr.PC, etc., the impugned judgment and order passed by the High Court is unsustainable.   Considering   the   fact   that   the   chargesheet has   already   been   filed,   the   accused   is   already   charge­ sheeted and the relevant material is also now a part of the chargesheet, the same is required to be considered by  the High   Court.   Therefore,   the   matter   ought   to   be   remitted   to the High Court to consider the bail application afresh and pass   appropriate   orders   after   considering   the   relevant material/evidence collected during the investigation which are now a part of the chargesheet.  3. In view of the above and for the reasons stated above, the present   Appeal   Succeeds.   The   impugned   judgment   and order passed by the High Court releasing respondent No. 2 –   accused   on   bail,   deserves   to   be   quashed   and   set   aside and   is   accordingly   quashed   and   set   aside.   The   matter   is remitted   to   the   High   Court   to   decide   the   bail   application afresh in accordance with law and on its own merits after 5 perusing   the   material/evidence   collected   during   the investigation which are now a part of the chargesheet and upon taking into consideration the relevant aspects which are required to be kept in mind while examining the prayer for bail.  4. As   the  impugned  judgment   and   order   passed  by   the  High Court   releasing   respondent   No.   2   –   accused   on   bail   has been   set   aside,   respondent   No.   2   –   accused   is   directed   to surrender   before   the   concerned   Court/Jail   Authority within a period of one week from today and only thereafter, the   High   Court   shall   decide   and   dispose   of   the   bail application   afresh,   as   observed   hereinabove,   at   the earliest. With this, the present appeal is allowed.    …………………………………J.                   (M. R. SHAH) …………………………………J.  (HIMA KOHLI) NEW DELHI,  NOVEMBER 17, 2022. 6