/2023 INSC 0260/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NOS. 1045­1046/2023 SLP (CRL) NOS. 011196 ­ 011197 / 2022 Qamar Ghani Usmani  ...Appellant(s) Versus The State of Gujarat      …Respondent(s) J U D G M E N T M.R. SHAH, J. 1. Leave granted.  2. Feeling   aggrieved   and   dissatisfied   with   the impugned   judgment   and   order   dated 23.09.2022   passed   by   the   High   Court   of Gujarat   at   Ahmedabad   in   Criminal   Appeal Page 1 of 28 Nos. 1215/2022 and  1216/2022, by  which, the   Division   Bench   of   the   High   Court   has dismissed the said appeals and  has  refused to   release   the   appellant   –   accused   on statutory   bail   (default   bail)   under   Section 167(2) of the Cr.PC, the original accused has preferred the present appeals.    3. The facts leading to the present appeals in a nutshell are as under: ­  3.1 That   the   accused   came   to   be   arrested   on 29.01.2022. The 90 days period as provided under   Section   167   of   the   Cr.PC,   therefore, was   to   expire   on   29.04.2022.   However,   on 22.04.2022, the  Investigating  Officer  prayed for   extension   of   time   to   complete   the investigation   which   came   to   be   granted   by the   learned   Trial   Court   by   granting extension   of   30   days   period.   The   accused Page 2 of 28 came to be informed about the extension on 23.04.2022   itself.   On   22.05.2022,   the Investigating Officer again prayed for further extension   which   came   to   be   allowed   by   the learned   Trial   Court   on   22.05.2022.   At   this stage,   it   is   required   to   be   noted   that   on 22.05.2022,   the   second   extension   was granted   in   the   presence   of   the   accused.   In the   meantime,   the   accused   submitted   the default   bail   application   on   10.05.2022   on the   ground   that   at   the   time   when   the   first extension   was   granted   on   22.04.2022,   the same was not in the presence of the accused and   the   accused   was   not   kept   present   and therefore, first extension was bad in law and therefore,   the   accused   acquired   right   to   get the   default  bail   on   10.05.2022.   The   learned Trial   Court   rejected   the   said   application(s). Page 3 of 28 The Division Bench of the High Court by the impugned   judgment   and   order   has dismissed   the   appeals.   Hence,   the   present appeals   at   the   instance   of   the   original accused.  4. Shri   Mehmood   Pracha,   learned   counsel   has appeared on behalf of the appellant and Shri Tushar Mehta, learned Solicitor General has appeared on behalf of the respondent – State of Gujarat.  4.1 Shri   Pracha,   learned   counsel   appearing   on behalf   of   the   accused   has   vehemently submitted   that   as   such   the   judgment   and order   which   has   been   relied   upon   by   the Division   Bench   of   the   High   Court   has   been subsequently   set   aside   by   this   Court   in   the case   of   Jigar   alias   Jimmy   Pravinchandra Page 4 of 28 Adatiya   Vs.   State   of   Gujarat   2022   SCC OnLine SC 1290.  4.2 It   is   further   submitted   by   Shri   Pracha, learned   counsel   appearing   on   behalf   of   the accused   that   it   is   admitted   by   the prosecution   that   the   appellant   was   not produced   before   the   learned   Trial   Court   at the   time   of   consideration   of   application   for first extension of period of investigation. It is submitted   that   in   the   case   of   Hitendra Vishnu   Thakur   and   Ors.   Vs.   State   of Maharashtra   and   Ors.   (1994)   4   SCC   602 and   in   the   case   of   Sanjay   Dutt   Vs.   State through   CBI,   Bombay   (II)   (1994)   5   SCC 410,   notice   to   the   accused   at   the   time   of consideration  of  application   for  extension   of period   of   investigation   has   been   held   to   be Page 5 of 28 mandatory.   It   is   submitted   that   in   the   case of   Sanjay   Dutt   (supra) ,   this   Court   has further   interpreted   to   mean   that   a   written notice is not mandatory but the presence of the   accused   suffices.   It   is   submitted   that therefore,   even   as   per   the   law   laid­down   by this   Court   in   the   case   of   Sanjay   Dutt (supra)   at   the   time   of   consideration   of application   for   extension   of   period   of investigation, the presence of the accused is must.   It   is   submitted   that   therefore,   in   the present   case   when   the   first   extension   was granted   on   22.04.2022   admittedly   the accused   was   not   produced   before   the learned   Trial   Court,   the   first   extension before itself is illegal and not an extension in the eye of law and therefore, thereafter when Page 6 of 28 the   accused   filed   the   application(s)   under Section   167(2)   of   the   Cr.PC   for   default bail/statutory   bail,   the   accused   had acquired   a   indefeasible   right   for   release   on statutory bail as by the time 90 days period was   over   and   the   first   extension   is   to   be ignored.  4.3 It   is   further   submitted   by   learned   counsel appearing   on   behalf   of   the   accused   that   as observed and held by this Court in the case of   Sayed   Mohd.   Ahmed   Kazmi   Vs.   State (2012)   12   SCC   1   extension   of   period   of investigation   from   retrospective   effect,   after the   initial   order   has   been   set   aside,   is   not permissible.  4.4 It   is   further   submitted   by   learned   counsel appearing   on   behalf   of   the   accused   that Page 7 of 28 recently   in   the   case   of   Jigar   (supra)   this Court   after   taking   into   consideration   the decisions   of   this   Court   in   the   cases   of Hitendra   Vishnu   Thakur   (supra)   and Sanjay   Dutt   (supra),   has   specifically reiterated   the   proposition   that   failure   to produce the accused at the time of extension of   period   of   investigation   renders   such extension   bad   in   law   and   entitles   the accused to statutory bail.  4.5 Making   the   above   submissions   and   heavily relying   upon   the   decisions   of   this   Court   in the   cases   of   Hitendra   Vishnu   Thakur (supra) ;   Sayed   Mohd.   Ahmed   Kazmi (supra);   Sanjay   Dutt   (supra)   and   Jigar (supra) ,   it   is   prayed   to   allow   the   present Page 8 of 28 appeals and direct the respondent to release the appellant – accused on statutory bail.    5. While   opposing   the   present   appeals,   Shri Tushar   Mehta,   learned   Solicitor   General appearing   on   behalf   of   the   State   has vehemently   submitted   that   as   such   the decision   of   this   Court   in   the   case   of Hitendra   Vishnu   Thakur   (supra)   has   been subsequently watered down by this Court in the   case   of   Sanjay   Dutt   (supra) .   It   is submitted that the view taken by this Court in   the   case   of   Hitendra   Vishnu   Thakur (supra)   that at the time of extension of time for   investigation,   a   notice   to   the   accused   is required to be given by the Designated Court before it grants any extension is no longer a good law in view of the subsequent decision Page 9 of 28 of   this   Court   in   the   case   of   Sanjay   Dutt (supra).   It   is   submitted   that   in   the   case   of Sanjay   Dutt   (supra)   this   Court   has explained   the   decision   in   the   case   of Hitendra   Vishnu   Thakur   (supra)   and   has observed and held that the only requirement is   the   production   of   the   accused   before   the Court   in   accordance   with   Section   167(1)   of the   Cr.PC   and   that   the   accused   is   not entitled   to   written   notice   giving   reasons   for the extension.  5.1 Now   so   far   as   the   reliance   placed   upon   the decision   of   this   Court   in   the   case   of   Jigar (supra)   is   concerned,   it   is   vehemently submitted   that   as   such   the   said   decision requires   reconsideration   by   the   Larger Bench as in the said decision this Court has Page 10 of 28 not   taken   into   consideration   Section   465   of the   Cr.PC.   It   is   submitted   that   this   Court has   failed   to   consider   the   law   laid­down   by this Court in the case of   Rambeer Shokeen Vs.   State   (2018)   4   SCC   405 ,   in   which   it was   categorically   held   that   the   accused persons   are   entitled   to   the   right   of   the default   bail   only   after   rejection   of   the application   for   extension   of   time   period   for investigation or when the chargesheet is not filed within the prescribed time.  5.2 It   is   further   submitted   that   even   otherwise as   observed   and   held   by   this   Court   in   the case   of   Narender   G.   Goel   Vs.   State   of Maharashtra (2009) 6 SCC 65   the accused has   no   right   to   be   heard   at   the   stage   of investigation   and   more   particularly,   at   the Page 11 of 28 stage of extension of period for investigation. It is submitted that as observed and held by this   Court,   the   accused   is   not   entitled   to have   the   reasonings   for   extension   of   period of   investigation   because   accused   has   no right   to   be   heard   at   the   stage   of investigation.  5.3 It   is   further   submitted   by   Shri   Tushar Mehta,   learned   Solicitor   General   appearing on behalf of the State that even otherwise, in the facts and circumstances of the case, the appellant   is   not   entitled   to   any   relief(s)   as prayed, more particularly, the statutory bail. It   is   submitted   that   the   first   extension   was granted   by   the   learned   Trial   Court   on 22.04.2022.   The   accused   was   informed about   extension   of   time   for   investigation immediately   on   the   very   next   day   i.e., Page 12 of 28 23.04.2022.   It   is   submitted   that   nothing was   done   by   the   accused   even   on 29.04.2022   (when   the   90   days   period   was over).   It   is   submitted   that   though   the accused   was   informed   about   the   extension of   time   for   investigation   on   23.04.2022,   till 10.05.2022   he   did   not   challenge   the extension   of   time   for   investigation   for   a further   period   of   30   days   granted   on 22.04.2022.   It   is   submitted   that   even thereafter   when   the   second   extension   was sought and granted on 22.05.2022 on which date the accused was present and in whose presence   the   extension   was   granted,   no grievance   was   made   by   the   accused   on   the legality   and   validity   of   earlier   order   dated 22.04.2022   granting   the   extension   for   a further   period   of   30   days.   It   is   submitted Page 13 of 28 that   therefore,   once   the   accused   failed   to challenge   the   first   order   of   extension   dated 22.04.2022   on   whatever   grounds   available and   allowed   the   period   of   extension   and thereafter   at   the   time   when   the   second extension   was   granted   the   accused   was present   and   he   did   not   make   any   grievance with   respect   to   the   first   extension   granted on 22.04.2022, thereafter, it is not  open for the   accused   to   make   any   grievance   on   the grant   of   first   extension   granted   on 22.04.2022.  5.4 It   is   submitted   that   therefore,   at   the   time when   the   accused   preferred   application(s) for   statutory/default   bail   on   10.05.2022, there   was   already   an   extension   of   time   for investigation by the learned Trial Court vide order   dated   22.04.2022,   which   was   not Page 14 of 28 challenged by the accused and therefore, the application(s)   for   default/statutory   bail during the period of extension would not be maintainable at all as the said application(s) were made during the period of extension for investigation. It is submitted by Shri Mehta, learned   Solicitor   General   that   even   in   the application(s)   for   default/statutory   bail preferred   on   10.05.2022,   the   accused   did not   even   disclose   that   the   learned   Trial Court   had   granted   the   extension   for investigation   vide   order   dated   22.04.2022 which   as   such   was   communicated   to   the accused on 23.04.2022. It is submitted that therefore, in view of the above facts, none of the   decisions   of   this   Court   relied   upon   on behalf   of   the   accused   shall   be   applicable   to the facts of the case on hand. It is submitted Page 15 of 28 that   so   far   as   the   reliance   placed   upon   the decision   of   this   Court   in   the   case   of   Sayed Mohd.  Ahmed  Kazmi  (supra)   is concerned, it   is   submitted   by   learned   Solicitor   General that   on   facts   the   said   decision   shall   not   be applicable   to   the   facts   of   the   case   on   hand. It   is   submitted   that   in   the   case   before   this Court,   in   fact   the   extension   was   challenged before the Sessions Court and the extension was held to be bad in law.  5.5 Making   the   above   submissions,   it   is   prayed to dismiss the present appeals. 6. We   have   heard   Shri   Mehmood   Pracha, learned   counsel   appearing   on   behalf   of   the accused – appellant and Shri Tushar Mehta, learned   Solicitor   General   appearing   on behalf of the State of Gujarat. Page 16 of 28 6.1 The   short   question   which   is   posed   for   the consideration of this Court is whether in the facts   and   circumstances   of   the   case,   the appellant   shall   be   entitled   to   the statutory/default   bail   under   Section   167(2) of the Cr.PC on the ground that at the time when   the   extension   of   time   for   completing the   investigation   was   prayed   by   the investigating   agency   and   granted   by   the Trial   Court   the   accused   was   not   kept present? 6.2 Learned   counsel   appearing   on   behalf   of   the appellant  – accused has heavily  relied upon the   decisions   of   this   Court   in   the   cases   of Hitendra   Vishnu   Thakur   (supra);   Sanjay Dutt   (supra);   Sayed   Mohd.   Ahmed   Kazmi Page 17 of 28 (supra)   and   on   the   recent   decision   of   this Court in the case of  Jigar (supra).        6.2.1 In   the   case   of   Hitendra   Vishnu   Thakur (supra) ,   this   Court   observed   and   held   that when   a   report   is   submitted   by   the   Public Prosecutor to the Designated Court for grant of   extension,   its   notice   should   be   issued   to the   accused   before   granting   such   an extension   so   that   the   accused   may   have   an opportunity   to   oppose   the   extension   on   all legitimate   and   legal   grounds   available   to him.  6.2.2 However,   thereafter,   the   decision   of   this Court   in   the   case   of   Hitendra   Vishnu Thakur   (supra)   fell   for   consideration   before this   Court   in   the   case   of   Sanjay   Dutt Page 18 of 28 (supra)   and  the  view taken  by  this Court in the   case   of   Hitendra   Vishnu   Thakur (supra)   as   above,   has   not   been   accepted   by the   Constitution   Bench   of   this   Court   and   it is   observed   and   held   in   the   case   of   Sanjay Dutt (supra)   that a notice to the accused is not   required   to   be   given   by   the   Designated Court   before   it   grants   any   extension   for completing   the   investigation.   Meaning thereby,   the   accused   is   to   be   kept   present before   the   Court   when   it   grants   any extension   for   completing   the   investigation. The   view   taken   by  this   Court  in   the   case  of Hitendra   Vishnu   Thakur   (supra)   that   a notice   is   to   be   given   to   the   accused   so   that he   can   oppose   the   extension   has   not   been accepted   by   the   Constitution   Bench   of   this Page 19 of 28 Court in the case of  Sanjay Dutt (supra) . As such under the Scheme of Cr.PC and on the report   submitted   by   the   Investigating Agency,   prayer   for   extension   of   time   for completing   investigation   is     subject   to   the satisfaction of the concerned Court whether to grant further extension or not. The Court is   to   be   satisfied   on   the   grounds   on   which the extension is sought.  6.2.3 Now   so   far   as   the   reliance   placed   upon   the decision   of   this   Court   in   the   case   of   Sayed Mohd.   Ahmed   Kazmi   (supra)   by   learned counsel appearing on behalf of the appellant is concerned, at the outset, it is required to be noted that  the said decision  shall  not  be applicable   to   the   facts   of   the   case   on   hand. In   the   case   before   this   Court,   in   fact,   the Page 20 of 28 extension   granted   by   the   learned   Chief Metropolitan   Magistrate   was   challenged   on the   ground   that   the   learned   Chief Metropolitan  Magistrate  had   no   competence to   extend   the   judicial   custody   of   the accused.   The   learned   Additional   Sessions Judge   accepted   the   same.   However, thereafter,   a   fresh   extension   was   sought which   was   beyond   the   period   prescribed under   Section   167   of   the   Cr.PC   and therefore, this Court observed and held that extension   for   period   of   investigation   from retrospective effect shall not be permissible.  6.3 Similarly,  even  the  decision  of  this   Court  in the case of  Rambeer Shokeen (supra)  relied upon by learned Solicitor General shall also not be applicable to the facts of the case on Page 21 of 28 hand.   In   the   case   of   Rambeer   Shokeen (supra)   pending   application   by   the Investigating   Agency   for   extension   of   time for completing the investigation, the accused made   an   application   for   statutory/default bail   and   to   that   this   Court   observed   and held   that   the   application   filed   by   the Investigating   Agency   for   extension   of   time for   completing   the   investigation   which   was prayed   in   time   kept   pending   ought   to   be decided first by the Court.  6.4 Thus,   sum   and   substance   of   law   laid­down by   this   Court   in   the   cases   of   Sanjay   Dutt (supra)   and   Jigar   (supra)   are   that   while considering   the   application   by   the Investigating   Agency   for   extension   of   time for   completing   the   investigation   beyond   the Page 22 of 28 period   prescribed   under   Section   167(2)   of the   Cr.PC   the   accused   is   to   be   given   notice and/or   is   to   be   kept   present   before   the Court,   so   that,   the   accused   had   knowledge that the extension is sought and granted.  6.5 However,   in   the   facts   and   circumstances   of the   case,   we   are   of   the   view   that   the appellant   is   not   entitled   to   the   relief   of statutory/default   bail.   In   the   present   case the facts are glaring which are as under: ­ ……The   accused   was   arrested   on 29.01.2022.   The   90   days   provided under   Section   167   Cr.PC   thus would   expire   on   29.04.2022. Within   the   period   of   90   days   i.e., on   22.04.2022,   the   IO   submitted the report and prayed for extension of   time   for   completing   the Page 23 of 28 investigation   which   came   to   be allowed   by   the   learned   Trial   Court by   granting   extension   of   30   days period.   It   is   true   that   for   whatever reason,   the   accused   was   not   kept present   at   the   time   when   the learned   Trial   Court   considered   the report   submitted   by   the   IO   for extension   of   time   for   completing the   investigation.   However,   the accused   came   to   be   informed about   the   extension   on   the   very next   day   i.e.,   23.04.2022.   The accused   did   not   challenge   the extension   on   any   ground   which may be available to him and/or did not   make   any   grievance   that   such an   extension   is   illegal   and/or Page 24 of 28 contrary to law. On 10.05.2022, he made   the   present   application   for default   bail/statutory   bail   on   the ground   that   the   chargesheet   has not   been   filed   within   the   period   of 90   days.   At   this   stage,   it   is required   to   be   noted   that   at   the time   when   the   present   application for   default/statutory   bail   was made   on   10.05.2022,   there   was already an extension of time by the learned   Trial   Court   which   as   such was in existence and the extension was   up   to   22.05.2022.   At   this stage,   it   is   required   to   be   noted that   though   informed   on 23.04.2022   about   the   extension   of time   for   completing   the Page 25 of 28 investigation,   the   accused   did   not disclose   the   same   in   the application   for   default bail/statutory   bail   submitted   on 10.05.2022.   That   thereafter,   on 22.05.2022,   IO   again   submitted the   report   for   further   extension   of time   for   completing   the investigation   which   came   to   be allowed/granted   by   the   learned Trial   Court   which   as   such   was   in the presence of the accused and at that   time,   the   accused   remained present. Neither the first extension nor   the   second   extension   came   to be challenged by the accused.” 7. Therefore, in the aforesaid peculiar facts and circumstances   of   the   case,   when   two Page 26 of 28 extensions   granted   by   the   Court   which   are not   challenged   and   at   the   time   when   the default   bail   application   was   made   on 10.05.2022   there   was   already   an   extension and even thereafter, also there was a second extension   which   was   in   presence   of   the accused   and   thereafter,   when   the chargesheet has been filed within the period of   extension,   the   accused   is   not   entitled   to be   released   on   statutory/default   bail   as prayed.   Therefore,   in   the   facts   and circumstances   of   the   case,   we   are   in agreement   with   the   ultimate   conclusion reached   by   the   High   Court   denying   the statutory/default bail to the accused.  8. In   view   of   the   above   and   for   the   reasons stated   above   and,   in   the   facts,   and circumstances   of   the   case   narrated Page 27 of 28 hereinabove,  the  appellant   is  not  entitled  to the   benefit   of   statutory/default   bail.   Under the   circumstances,   the   present   appeals deserve to be dismissed and are accordingly dismissed.   However,   it   will   be   open   for   the accused to prayer for regular bail which may be   considered   in   accordance   with   law   and on   its   own   merits.   Present   appeals   stand dismissed accordingly.     ………………………………….J. [M.R. SHAH] ………………………………….J. [C.T. RAVIKUMAR] NEW DELHI; APRIL 10, 2023 Page 28 of 28