/2023 INSC 0288/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 1148 OF 2023 [Arising out of Special Leave Petition (Criminal) No. 295 of 2023] Central Bureau of Investigation … Appellant VERSUS  Santosh Karnani & Anr. … Respondents WITH CRIMINAL APPEAL NO. 1149 OF 2023 [Arising out of Special Leave Petition (Criminal) No. 724 of 2023] Rupesh Balwantbhai Brambhatt  … Appellant VERSUS Santosh Karnani & Ors.  …Respondents JUDGMENT Surya Kant, J. 1. Leave granted. 2. The   Appellants   in   the   two   Criminal   Appeals, the   Central   Bureau   of   Investigation   &   Rupesh Balwantbhai Brambhatt (hereinafter, “complainant”) respectively,   are   aggrieved   by   the   order   dated   19 th Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  1  of  37 December,   2022   passed   by   the   High   Court   of Gujarat at Ahmedabad allowing the anticipatory bail application filed by Respondent No. 1 in connection with FIR registered as C.R. No. RC0292022A0011 of 2022   before   CBI/ACB/Gandhinagar   Police   Station, District Gandhinagar for the offence under Section 7 of   the   Prevention   of   Corruption   Act,   1988   as amended in 2018. BACKGROUND 3. The complainant is a businessman engaged in the   construction   business   that   goes   by   the   name: Safal   Construction   Pvt.   Ltd.   In   February   2019, Respondent   No.   1,   an   IRS   Officer,   posted   as Additional   Commissioner   of   Income   Tax, Ahmedabad,   conducted   a   survey   for   the   financial year 2018­19 under Section 133A of the Income Tax Act,   1961   against   Safal   Construction   Pvt.   Ltd. whereunder   the   group   disclosed   an   additional income of Rs. 50 crores.  4. Thereafter,   in   September   2021,   search   and seizure   action   was   initiated   by   the   Investigation Wing   of   Income   Tax   Department,   Ahmedabad Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  2  of  37 against Safal Construction Pvt. Ltd.  Following these searches,   some   papers   related   to   the   complainant’s business   were   seized   and   the   Central   Circle, Range­1   Division   initiated   the   procedure   for   raising a   demand   notice.   It   is   the   complainant’s   case   that he   found   out   that   Respondent   No.   1   was   handling his   case   and   would   be   preparing   the   appraisal memo.   Subsequently,   the   complainant   and Respondent No. 1 met frequently in connection with the   case   and   it   is   alleged   that   during   these interactions,   Respondent   No.   1   threatened   to   ruin the   complainant’s   business   and   demanded   illegal gratification. 5. On   29 th   September,   2022,   Respondent   No.   1 allegedly contacted the complainant and told him to meet   him   on   3 rd   October,   2022.   Accordingly,   the complainant   met   Respondent   No.   1   at   the   Income Tax Office where Respondent No. 1 demanded illegal gratification of Rs. 30 lakhs to help the complainant with his case. This conversation was recorded by the complainant   on   a   Digital   Voice   Recorder   which   has been   handed   over   to   the   investigating   authorities and a transcript of the same has also been provided Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  3  of  37 to   this   Court.   The   complainant   was   directed   to deposit the amount in the account of one Vardhman in the Dhara Angadia Firm.  6. The   complainant   lodged   a   complaint   the   next morning with ACB Police Station, Ahmedabad city at 07:15   hours   and   a   trap   was   then   laid.   The complainant’s   employee   was   sent   to   the   Angadia firm   with   the   bribe   money   amounting   to   Rs.   30 lakhs along with personnel from the ACB trap team. Upon   depositing   Rs.   30   lakhs   with   Dhara   Angadia firm,   the   complainant   contacted   Respondent   No.   1 through   WhatsApp   call   which   was   recorded   by   the ACB team  wherein Respondent No. 1 acknowledged payment of the amount. Immediately thereafter, one ACB   team   went   to   detain   and   arrest   Respondent No.   1,   who   along   with   some   staff   members,   is alleged   to   have   physically   assaulted   the   ACB   team and   escaped   from   the   office   due   to   the   ensuing chaos.   It   is   also   claimed   that   Respondent   No.   1, while   escaping   from   the   office,   handed   over   his mobile   phone   to   a   colleague.   Simultaneously, another   ACB   team   recovered   the   bribe   amount deposited with Dhara Angadia.  Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  4  of  37 7. FIR   No.   12/2022   was   thus,   registered   against Respondent No. 1 under Sections 7, 13(1) and 13(2) of   the   Prevention   of   Corruption   Act,   1988   on 4 th  October, 2022. 8. Owing   to   the   gravity   of   the   case,   on 12 th   October,  2022,  the   case   was   transferred   to   the Central   Bureau   of   Investigation   (hereinafter,   “CBI”) and   FIR  No.   12/2022  was  re­registered  as   C.R.  No. RC0292022A0011   of   2022   under   Section   7   of   the Prevention of Corruption Act, 1988. The FIR records that   Respondent   No.   1   evaded   arrest   by   the   ACB team   and   was   still   at   large   at   the   time   of re­registration of the FIR.  9. Thereafter, a notice under Section 41A, Code of Criminal Procedure (hereinafter, “CrPC”) was issued to   Respondent   No.   1   calling   upon   him   to   appear before   the   CBI   but   Respondent   No.   1   failed   to respond.   On   17 th   October,   2022,   Respondent   No.   1 wrote a letter to the Investigating Officer that he had suffered   severe   anxiety   &   depression   due   to   the allegations levelled against him and had, thus, gone to   his   home   state   of   Rajasthan   for   medical Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  5  of  37 treatment.   He   sought   four   days’   time   to   join   the investigation. 10. During   investigation   Smit   Thakkar,   owner   of Dhara   Angadia   firm,   informed   the   authorities   that the illegal gratification was deposited in the account of  one Malav Ajitbhai Mehta.  It is also claimed that prior   to   the   deposit   of   the   amount,   Malav   Mehta informed   Smit   Thakkar   that   Rs.  30   lakhs   would  be deposited   in   the   account   and   would   have   to   be transferred to another person on the same day.  11. Another   notice   under   Section   41A   was   issued to   Respondent   No.  1  and   again,   he  failed  to   appear before   the   CBI.   On   26 th   October,   2022,   Respondent No. 1 again sought one week’s time to appear before the  Investigating  Officer   vide   a communication  sent from   the   email   ID   of   Blue   Heaven   Hotel,   Jaipur. Subsequently,  some  more   Section   41A  notices  were issued   to   Respondent   No.   1,   to   which   he   sought more   time   to   join   the   investigation   on   various grounds.   He   simultaneously   preferred   an application for grant of anticipatory bail.  Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  6  of  37 12. By an order dated 3 rd  November, 2022, the City Civil   &   Sessions   Court   at   Ahmedabad   rejected Respondent No. 1’s application for anticipatory bail. The   Special   Judge   ­   CBI   Court   No.   3   observed   that Respondent   No.   1   instead   of   cooperating   with   the investigating agency, had absconded and got himself admitted   in   a   hospital   in   Rajasthan   to   evade   the process   of   law.   Some   of   the   observations   made   by the   Special   Judge,   CBI   Court,   are   to   the   following effect:   “Thus,   the   ground   of   ill   health   pleaded   by the   Learned   Advocate   for   the   applicant would hold no ground as this Court is of a candid   opinion   that   the   applicant   instead of   cooperating   with   the   Investigating Agency had absconded and had got himself admitted   in   hospital   at   his   native   in Rajasthan with a view to evade the process of law. …   … … In   view   of   the   aforesaid   facts   and circumstances,   this   Court   is   of   a   candid opinion   that   custodial   interrogation   of   the present   applicant   is   a   must   to   reach   to unearth   the   larger   conspiracy.   It   is necessary   to   unveil   the   modus   operandi adopted by the applicant in committing the larger   conspiracy   and   without interrogation,   it   would   be   impossible   to collect   the   relevant   evidence   resulting   into Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  7  of  37 incomplete   investigation.   It   is   also   crystal clear that the applicant with a view to avoid arrest has filed the present application and therefore,   instead   of   cooperating   in   the investigation have tried to thwart the ∙same and thus, it can be said that the applicant is not cooperating in the investigation. …   … … This Court also cannot lose sight of the fact that   investigation   in   the   matter   is   still under progress and releasing the applicant at this premature stage would pave way for the applicant to influence the investigation, hamper   the   witnesses   and   tamper   the evidence.” 13. The   Court   eventually   held   that   custodial interrogation of Respondent No. 1 was necessary  to reach the root of the matter.  14. Aggrieved   by   the   order   of   the   Special   Judge, CBI   Court,   Respondent   No.   1   applied   for anticipatory   bail   before   the   High   Court   of   Gujarat. Meanwhile,   on   22 nd   November,   2022,   the   Court   of Special   CBI   Judge   issued   a   non­bailable   warrant against Respondent No. 1. 15. The   High   Court,   vide   impugned   order   dated 19 th   December,   2022,   granted   anticipatory   bail   to Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  8  of  37 Respondent   No.   1.   The   High   Court   observed   that there   is   a   doubt   regarding   the   acceptance   of   illegal gratification,   as   it   was   deposited   in   the   account   of Vardhman   in   Dhara   Angadia   firm   and   there   is   no evidence   with   respect   to   acceptance   of   the   amount by   Respondent   No.   1.   The   reasons   on   the   basis   of which   the   High   Court   proceeded   to   grant anticipatory bail are recorded in paragraph 12 of its order, which states as follows:   “12.   This   Court   has   considered   following aspects;   (i)   The   FIR   is   registered   on 12.10.2022   for   the   offence   which   is alleged   to   have   taken   place   on 04.10.2022.  (ii)   Learned   APP   under   instructions of   IO   is   unable   to   bring   on   record any   special   circumstances   against the applicant.  (iii)   The   role   attributed   to   the applicant­ accused;  (iv) That the applicant is a Additional Income   Tax   Commissioner   and   no any   other   criminal   antecedents against him;  (v)   There   is   creating   serious   doubt about demand and acceptance of the amount;  Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  9  of  37 (vi) There  is  no discovery  or recovery from the applicant;” 16. The   High   Court   further   directed   that   despite grant of anticipatory bail, CBI could apply for police remand   of   Respondent   No.   1   and   that   if   the   same was   granted   by   the   competent   Magistrate, Respondent   No.   1   would   be   set   free   immediately upon completion of the police remand. The relevant part   of   the   impugned   order   to   this   effect   reads   as under: “16. Despite this order, it would be open for the   Investigating   Agency   to   apply   to   the competent Magistrate,  for  police remand of the   applicant.   The   applicant   shall   remain present   before   the   learned   Magistrate   on the first date of hearing of such application and   on   all   subsequent   occasions,   as   may be directed by the learned Magistrate. This would   be   sufficient   to   treat   the   accused   in the   judicial   custody   for   the   purpose   of entertaining   application   of   the   prosecution for police remand. This is, however, without prejudice to the right of the accused to seek stay   against   an   order   of   remand,   if, ultimately,   granted   and   the   power   of   the learned   Magistrate   to   consider   such   a request   in   accordance   with   law.   It   is clarified   that   the   applicant   even   if, remanded   to   the   police   custody,   upon completion of such period of police remand, Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  10  of  37 shall   be   set   free   immediately,   subject   to other   conditions   of   this   anticipatory   bail order.  At the trial, the Trial Court shall not be   influenced   by   the   prima   facie observations   made   by   this   Court   while enlarging   the   applicant   on   bail.     Rule   is made absolute. Direct service is permitted.” 17. Following   the   High   Court’s   directions, Respondent   No.   1   joined   the   investigation   and appeared   on   three   days   but   is   stated   to   have   not produced his  mobile  phone(s)  though  he  was asked to do so repeatedly. The CBI, then, applied for police remand of Respondent No. 1 and, on 30 th  December, 2022,   the   Special   Judge,   CBI   Court   No.   3   partly allowed   the   said   application.   The   Court,   upon perusal   of   the   case   diary,   observed   that   the allegations   against   Respondent   No.   1   seem   well­ founded   and   that   remand   is   necessary   for   the purpose of investigation to collect the missing link of evidence   and   to   unearth   the   larger   conspiracy.   The application was allowed in the following terms: “The   Accused   Mr.   Santosh   Kumar   Karnani is directed to appear and surrender himself to   the   custody   of   Investigating   Officer, CBI /ACB/ Gandhinagar from 10.00 am to 7.00   pm   on   dated   31/12/2022, Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  11  of  37 01/01/2023,   02/01/2023   and   on 03/01/2023,   in   connection   with   RC­ 0292022A0011   GNR.   It   is   further   directed that   accused   shall   be   set   free   at   7.00   pm on respective dates.  Further  as  per  the  direction  of  Honourable Gujarat   High   Court,   upon   completion   of aforesaid period of remand, the accused be set   free   upon   expiry   of   remand   period   and report   be   submitted   to   this   Court   along with   copies   of   medical   examination   paper/ Certificate.  The  case  diary  be handed  back to the Investigating Officer.  The   accused   is   hereby   directed   to   give   full cooperation to  Investigating  officer  to  carry out proper investigation of this case. The   Investigating   Officer   is   hereby   directed to   strictly   adhere   to   the   guidelines   laid down   by   the   Hon’ble   Supreme   Court   of India   in   case   of   D.K.   Basu   vs.   State   of W.B.   reported   in   AIR   1997   SC   610   and Honourable   Gujarat   High   Court,   while   the accused is in custody and refrain from any custodial ill­treatment or torture” 18. CBI,   thereafter,   preferred   an   application   for suspension of the aforesaid order before Special CBI Court   on   the   ground   that   they   wish   to   challenge   it before   the   High   Court   of   Gujarat.   Hence,   Special Judge, CBI Court No. 3 stayed operation of its order till   7 th   January,   2023.   This   was   later   extended   by Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  12  of  37 the Court till the final disposal of the Special Leave Petition (Crl.) No. 295 of 2023. SUBMISSIONS   19. Assailing   the   impugned   order   granting anticipatory   bail   to   Respondent   No.   1,   Mr.   Tushar Mehta,   learned   Solicitor   General   of   India   on   behalf of the CBI made the following submissions: i. Considering   the   gravity   and   seriousness   of the   offence   and   the   position   held   by Respondent   No.   1,   the   High   Court   erred   in exercising   its   discretionary   jurisdiction under Section 438 of the CrPC; ii. The   High   Court   did   not   appreciate   the material collected against Respondent No. 1 which   establishes   a   clear   demand   & acceptance   of   bribe   by   him   in   view   of   his voice   recordings   seeking   an   amount   of   Rs. 30   lakhs   from   the   complainant   and acknowledging   payment   thereof.   The relevant   voice   recordings   have   been analysed and the voices have been identified Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  13  of  37 to   be   those   of   Respondent   No.   1   and   the complainant;  iii. The   High   Court   grossly   erred   in   observing that the FIR was registered after a long delay on 12 th   October, 2022. On that day, the CBI had   only   re­registered   FIR   No.   12/2022 which was  initially   registered by  ACB  Police Station on 4 th  October, 2022.  iv. Respondent   No.   1’s   name   was   included   in the   ‘Agreed   List’   in   respect   of   Group   A officers   of   the   Income   Tax   Department   for the year 2015 and thus, his service record is not clean; v. Respondent   No.   1   evaded   arrest   when   the ACB   team   raided   his   office   after   he   had acknowledged   the   payment   of   the   bribe money   over   a   WhatsApp   call.   Respondent No. 1 & his colleagues used criminal force to deter the ACB team from effecting arrest and collecting material evidence. While doing so, Respondent   No.   1   handed   over   his   mobile phone,   which   is   a   crucial   piece   of   evidence, Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  14  of  37 to his colleague to ensure that the same was not   seized   by   the   investigating   agency.   This has   been   recorded   in   the   CCTV   cameras   of the office; vi. The audio recordings and video footage have been   examined   by   the   Directorate   of Forensic   Science,   Gujarat   certifying   their genuineness.   The   report   concludes   that there are no signs of alteration in the same; vii. Respondent   No.   1   falsely   pleaded   that   he had   taken   casual   leave   from   the   competent authority   and   misled   the   investigating agency   by   sending   a   reply   to   the   notice issued under Section 41A, CrPC through the email ID of Blue Heaven Hotel, Jaipur. Upon investigation,   it   was   found   that   Respondent No. 1 had never stayed at that hotel;  viii. During   investigation,   reliable   evidence   has come   on   record   to   show   that   other   Income Tax   officials   were   hands   in   glove   with Respondent   No.   1,   which   is   also   evident from the active role played by some officials Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  15  of  37 in   helping   Respondent   No.1   to   avoid   arrest by  the  ACB  on  4 th   October, 2022. Custodial interrogation   is   highly   necessary   to ascertain   the   deeper   plot   at   play   and   to examine   the   involvement   of   other   Income Tax officials; ix. Respondent   No.   1   appeared   before   the   CBI after   the   protection   granted   by   the   High Court   but   did   not   handover   his   mobile handsets   which   are   a   crucial   piece   of evidence   and   is,   thus,   not   cooperating   with the   investigation.   Custodial   interrogation   is necessary   in   this   case   to   take   the investigation to its logical conclusion; x. Reliance has been placed on the judgment of this   Court   in   State   Rep.   By   The   CBI   v. Anil   Sharma 1   to   argue   that   “custodial interrogation   is   qualitatively   more elicitation­oriented   than   questioning   a suspect   who   is   well   ensconced   with   a favourable   order   under   Section   438   of   the 1   (1997) 7 SCC 187. Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  16  of  37 Code.   In   a   case   like   this,   effective interrogation   of   a   suspected   person   is   of tremendous   advantage   in   disinterring   many useful information and also materials which would have been concealed. Success in such interrogation   would   elude   if   the   suspected person   knows   that   he   is   well   protected   and insulated   by   a   pre­arrest   bail   order   during the   time   he   is   interrogated.   Very   often interrogation   in   such   a   condition   would reduce to a mere ritual.”; xi. Reliance   has   also   been   placed   on   the decisions   in   Prem   Shankar   Prasad   v. State   of   Bihar 2 ,   State   of   Madhya Pradesh   v.   Pradeep   Sharma 3   and   Lavesh v.   State   (NCT   of   Delhi) 4   to   urge   that anticipatory bail should not be granted to an absconder; xii. The   High   Court   passed   an   unusual   order directing that the investigating agency would 2  2021 SCC OnLine SC 955. 3   (2014) 2 SCC 171. 4   (2012) 8 SCC 730. Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  17  of  37 be   at   liberty   to   apply   to   the   competent Magistrate   for   police   remand   of   Respondent No.   1   and   in   the   same   breath,   prevented custodial interrogation of the main suspect. 20. Supporting the above submissions on behalf of the   CBI,   Mr.   Maninder   Singh,   learned   Senior Counsel   appearing   for   the   complainant,   made following additions:  i. The   High   Court   ignored   the   observations   & findings   of   the   learned   Sessions   Court recorded   while   rejecting   Respondent   No.   1’s application   for   anticipatory   bail.   The   said Court   had   gone   through   the   material   on record,  including  the  case papers, and  then only   observed   that   custodial   interrogation was   necessary   to   enable   the   investigation agency to reach the core of the matter.  ii. The   High   Court   failed   to   appreciate   the unequivocal   demand   of   Rs.   30   lakhs   made by Respondent No. 1, which was recorded by the complainant on a Digital Voice Recorder Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  18  of  37 and acceptance of that bribe money through Dhara Angadia Firm. 21. On the other hand, Mr. Mukul Rohatgi and Mr. Shyam   Divan,   learned   Senior   Counsels   strongly refuted   the   insinuations   made   against   Respondent No.   1   and   defended   the   High   Court   order   granting pre­arrest bail with the following submissions: i. The   allegations   levelled   against   Respondent No.   1   are   false   and   concocted.   Respondent No.   1   never   raised   any   demand   for gratification   as   alleged   by   the   complainant. Respondent   No.   1   had   no   connection   with the search and seizure action taken against the   complainant’s   company   in   September 2021   or   with   the   preparation   of   the appraisal   report.   Respondent   No.   1   is   not the   Assessing   Officer   of   the   complainant’s case   and   the   matter   is   entrusted   to   some other officer; ii. There   is   no   evidence   of   demand   or acceptance   of   bribe   which   are   sine   qua   non for   establishing   the   offence.   In   trap   cases Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  19  of  37 under  Section 7 of Prevention of Corruption Act,   the   conversation   of   demand   is   to   be recorded by the complainant in the presence of independent panchas and the trap laying Officer   has   to   ensure   that   there   is   no possibility   of   any   tampering.   In   the   present case,   the   voice   recording   of   the   alleged demand   has   been   done   without   any   police involvement   and   thus,   holds   no   evidentiary value.   The   alleged   deposit   of   the   amount was   made   in   an   Angadia   firm   which   is unknown   to   Respondent   No.   1   and   cannot be   termed   as   acceptance   of   bribe. Respondent   No.   1   has   no   connection   with Malav   Ajitbhai   Mehta,   who   is   stated   to   be the   owner   of   the   account   wherein   the amount   was   deposited   and   Respondent   No. 1 was not present at the site of the Angadia firm; iii. The   complainant   has   animosity   with Respondent   No.   1   due   to   the   past   survey action   taken   for   the   financial   year   2018­19 against his company which led to disclosure Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  20  of  37 of   additional   income   of   Rs.   50   crores.   This fact   has   not   been   disclosed   in   the   FIR.   The complainant   has   falsely   implicated Respondent No. 1 due to his apprehensions that Respondent No. 1 will impose huge tax liability on him & his company; iv. A perusal of FIR No. 12/2022 shows  that it was   registered   on   4 th   October,  2022   at   9:30 pm   while   the   acts   of   the   alleged   demand, laying down of the trap, deposit of money at Dhara   Angadia   and   the   raid   at   Respondent No.  1’s  office  occurred   on   3 rd   October,  2022 and   during   the   daytime   on   4 th   October, 2022. Additionally, there is no record of the complainant  meeting  police  officials  prior  to the   registration   of   FIR.   The   delay   in registration   of   FIR   which   is   more   than   24 hours   after   the   alleged   demand   of   illegal gratification, has not been explained; v. Only   Respondent   No.   1   is   sought   to   be arrested by the CBI. The owner or employees of   Dhara   Angadia   firm   have   not   been Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  21  of  37 arrested   and   the   High   Court   order   granting anticipatory   bail   to   Malav   Mehta   has   not been   challenged   by   the   CBI   before   this Court;  vi. CBI   has   misused   the   provisions   of   Section 41A of the CrPC to arrest Respondent No. 1. A   bare   perusal   of   the   provision   and   the guidelines   laid   down   by   this   Court   in Arnesh   Kumar   v.   State   of   Bihar 5   suggest that   a   notice   under   Section   41A   would   be issued   only   when   the   investigating   agency does not require the custody of a person. In the present case, notices under Section 41A were issued post the raid conducted by ACB team   at   Respondent   No.   1’s   office   by   which time they had decided to arrest him; vii. As per settled law of this Court, Respondent No. 1 cannot be termed as an absconder  as he was availing his legal remedies. However, despite   this,   the   investigating   agency published   notices   in   the   media   and   pasted 5   (2014) 8 SCC 273. Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  22  of  37 ‘Wanted’   posters   with   Respondent   No.   1’s name,   photo   and   designation   at   various places,   which   indicates   mala   fides   of   the investigation agency; viii. The   bona   fides   of   Respondent   No.   1   are evident   from   his   conduct   post   the   grant   of anticipatory   bail.   As   directed   by   the   High Court,   Respondent   No.   1   appeared   before the   CBI   on   at   least   four   occasions,   as   and when   called.   Respondent   No.   1   has   also voluntarily   given   his   voice   samples.   Given the   fact   that   Respondent   No.   1   is cooperating with the investigation, custodial interrogation   is   not   required.   The   High Court   erred   in   directing   that,   despite   the grant   of   anticipatory   bail,   the   investigating agency   would   be   at   liberty   to   apply   to   the competent   Magistrate   for   police   remand. This   part   of   the   order   was   to   the disadvantage   of   Respondent   No.   1   but   he abided by the same and appeared before the Court   when   the   CBI   applied   for   police remand;  Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  23  of  37 ix. Respondent No. 1 has an impeccable service record  as is evident from  his  posting  to  one of   the   most   sensitive   assignments   in   the department. Such postings are only given to senior   officers   with   clean   images.   His integrity   is   beyond   doubt   and   he   has   an unblemished past record. There is no case of disproportionate   assets   against   Respondent No. 1;  x. Section  17A  of the Prevention  of Corruption Act, 1988 as amended in 2018, provides for a   bar   on   any   enquiry,   inquiry   or investigation   by   a   police   officer   into   an alleged   offence   by   a   public   servant,   where the   alleged   offence   relates   to   any   decision taken   or   recommendation   made   in   exercise of   official   functions   or   duties,   without   the previous   approval   of   the   competent authority.   In   this   case,   the   investigating agency   has   not   complied   with   the mandatory   procedure   of   Section   17A   and has   initiated   investigation   on   the   complaint without any prior approval of the Competent Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  24  of  37 Authority.   The   breach   of   these   mandatory conditions   vitiates   the   proceedings   initiated against Respondent No. 1;  xi. In these circumstances, the High Court has rightly   granted   anticipatory   bail   to Respondent   No.   1   and   has   provided adequate   reasoning   for   the   same   in paragraph 12 of the impugned order;  xii. Cancellation of bail has to be dealt with on a completely different footing in comparison to refusal   of   bail   and   ‘cogent   and overwhelming’   reasons   are   necessary   to cancel bail once  granted. Reliance  has  been placed   in   this   regard   on   Dolat   Ram   v. State   of   Haryana 6   wherein   a   two­judge Bench of this Court held that: “4.   Rejection  of  bail  in   a  non­bailable case   at   the   initial   stage   and   the cancellation   of   bail   so   granted,   have to   be   considered   and   dealt   with   on different   basis.   Very   cogent   and overwhelming   circumstances   are necessary   for   an   order   directing   the cancellation   of   the   bail,   already 6   (1995) 1 SCC 349. Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  25  of  37 granted.   Generally   speaking,   the grounds   for   cancellation   of   bail, broadly   (illustrative   and   not exhaustive)   are:   interference   or attempt   to   interfere   with   the   due course   of   administration   of   justice   or evasion   or   attempt   to   evade   the   due course   of   justice   or   abuse   of   the concession   granted   to   the   accused   in any   manner.   The   satisfaction   of   the court, on the basis of material placed on  the  record  of  the  possibility  of  the accused   absconding   is   yet   another reason   justifying   the   cancellation   of bail.   However,   bail   once   granted should   not   be   cancelled   in   a mechanical   manner   without considering   whether   any   supervening circumstances   have   rendered   it   no longer   conducive   to   a   fair   trial   to allow   the   accused   to   retain   his freedom by enjoying the concession of bail during the trial.” xiii. No   supervening   circumstances   for cancellation of bail have been pointed out by the CBI or the complainant.  ANALYSIS 22. The law on grant of anticipatory bail has been summed­up   by   this   Court   in   Siddharam Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  26  of  37 Satlingappa   Mhetre   v.   State   of   Maharashtra 7 , after due deliberation on the parameters evolved by the Constitution Bench in   Gurbaksh Singh Sibbia v. State of Punjab 8 .   This Court held thus: “112. The following factors and parameters can   be   taken   into   consideration   while dealing with 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;  7   (2011) 1 SCC 694. 8   (1980) 2 SCC 565. Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  27  of  37 (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   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   witness 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.” 23. In   Sushila   Aggarwal   v.   State   (NCT   of Delhi) 9 ,  the Constitution Bench reiterated that while 9   (2020) 5 SCC 1. Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  28  of  37 deciding   applications   for   anticipatory   bail,   courts should   be   guided   by   factors   like   the   nature   and gravity   of   the   offences,   the   role   attributed   to   the applicant, and the facts of the case. 24. The   time­tested   principles   are   that   no straitjacket   formula   can   be   applied   for   grant   or refusal of anticipatory bail. The judicial discretion of the Court shall be guided by various relevant factors and   largely   it   will   depend   upon   the   facts   and circumstances of each case. The Court must draw a delicate   balance   between   liberty   of   an   individual   as guaranteed under Article 21 of the Constitution and the   need   for   a   fair   and   free   investigation,   which must   be   taken   to   its   logical   conclusion.   Arrest   has devastating   and   irreversible   social   stigma, humiliation,   insult,   mental   pain   and   other   fearful consequences.   Regardless   thereto,   when   the   Court, on consideration of material information gathered by the Investigating Agency, is  prima facie  satisfied that there   is   something   more   than   a   mere   needle   of suspicion   against   the   accused,   it   cannot   jeopardise the   investigation,   more   so   when   the   allegations   are grave in nature.  Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  29  of  37 25. Keeping   these   principles   in   mind,   we   proceed to evaluate the rival submissions. At the outset, it is to be noted that the High Court fell in a factual error in   observing   that   FIR   was   registered   on 12 th   October,   2022   for   the   offence   alleged   to   have taken   place   on   3 rd   and   4 th   October,   2022.   The   FIR was registered by the ACB against Respondent No. 1 on   4 th   October,   2022   under   Sections   7,   13(1)   and 13(2) of the Prevention of Corruption Act, 1988 and was re­registered by CBI on 12 th  October, 2022. 26. Further,   the   primary   ground   assigned   by   the High Court to grant anticipatory bail to Respondent No. 1 is that there was doubt as to the acceptance of the   bribe   amount   since   records   of   Dhara   Angadia firm   had   not   been   produced   establishing   any   link between Respondent No. 1 & the firm.  27. The   CBI   has   produced   the   case   diary   which contains the statement made by Smit Thakkar, who handles   Dhara   Angadia   firm.   He   has   clearly   stated that   Malav   Mehta   was   the   owner   of   Vardhman account and had informed him that 30 lakhs rupees would   be   deposited   in   his   account   on   4 th   October, Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  30  of  37 2022, which in turn had to be sent to someone else. The   purported   recording   of   conversation   between the   complainant   and   Respondent   No.   1   wherein Respondent   No.   1   thanked   the   complainant,   after the deposit of amount in the Vardhman account, is a reasonable link to connect Respondent No. 1 with the   deposit   of   illegal   gratification   in   Dhara   Angadia firm,   thereby   prima   facie   showing   acceptance thereof. 28. Regarding   the   alleged   discrepancy   of   delay   of more   than   24   hours   in   the   registration   of   FIR,   we find   from   the   material   produced   before   us   that   the complainant   started   narrating   the   complaint   at 07:15   hours   and   it   ended   at   08:00   hours   on 4 th   October,   2022.   The   panchnama,   annexed   in   the case   diary,   provides   details   of   the   trap   laid   by   the ACB   and   lists   all   the   activities   of   the   ACB   team   on that   day,   thereby   dispelling   any   doubts   of   mala fides  on the part of the investigating agencies. 29. We   have   also   gone   through   the   statement   of Mr.   Vivek   Johri,   Assistant   Commissioner   of   Income Tax   who   has   stated   that   Respondent   No.   1   handed Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  31  of  37 over   his   mobile   phone   to   him   before   leaving   the office, which Mr. Johri later threw away.  30. The   manner   in   which   Respondent   No.   1 forcefully   evaded   his   arrest   with   the   help   of   his colleagues   and   got   the   evidence   destroyed,   is   a strong   circumstance   to   indicate   his   complicity   at this stage though a clear picture would emerge only on completion of investigation. 31. The   nature   and   gravity   of   the   alleged   offence should   have   been   kept   in   mind   by   the   High   Court. Corruption poses a serious threat to our society and must   be   dealt   with   iron   hands.   It   not   only   leads   to abysmal   loss   to   the   public   exchequer   but   also tramples   good   governance.     The   common   man stands   deprived   of   the   benefits   percolating   under social   welfare   schemes   and   is   the   worst   hit.     It   is aptly said, “Corruption is a tree whose branches are of an unmeasurable length; they spread everywhere; and   the   dew   that   drops   from   thence,   Hath   infected some   chairs   and   stools   of   authority.”   Hence,   the need to be extra conscious. Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  32  of  37 32. From   the   material   placed   on   record,   it   seems that   prima facie , the allegations against Respondent No. 1 cannot be brushed aside lightly at this stage. There   appears   to   be   a   well­organised   syndicate comprising   officers   and   officials   of   the   Income   Tax Department, businessmen and Hawala traders, who are in tandem. Such a nexus needs to be unearthed through   an   unimpaired   and   unobstructed investigation. 33. The   contention   that   prior   approval   of investigation,   as   mandated   under   Section   17A   of Prevention of Corruption Act, has not been obtained and   thus,   the   proceedings   initiated   against Respondent   No.   1   stand   vitiated,   has   no   legal   or factual basis. Section 17A merely contemplates that police officers shall not conduct any enquiry, inquiry or investigation into any offence alleged to have been committed   by   a   public   servant   where   the   alleged offence is relatable to any recommendation made or decision   taken   in   discharge   of   official   functions   or duties,   without   the   previous   approval   of   the competent authority. The first proviso to the section states   that   such  approval   is   not   necessary  in   cases Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  33  of  37 involving   arrest   of   the   person   on   the   spot   on   the charges of accepting undue advantage. 34. As   may   be   seen,   the   first   proviso   to   Section 17A   refers   to   cases   wherein   a   public   servant   is charged   with   acceptance   of   an   undue   advantage   or attempt   thereof.   A   prior   approval   or   sanction   to investigate such an officer in a trap case is likely to defeat   the   very   purpose   of   trap   and   the investigation,   which   is   not   the   underlying   intention of   the   legislature.   The   investigation   against Respondent No. 1, being an accused of demanding a bribe,   did   not   require   any   previous   approval   of   the Central   Government.   That   apart,   the   accusation against   Respondent   No.   1   does   not   revolve   around any   recommendations   made   or   decisions   taken   by him in his quasi­judicial or administrative capacity. 35. It is true that cancellation of bail must be done only   for   cogent   and   overwhelming   reasons. Nevertheless,   setting   aside   an   unjustified   order granting   bail   is   distinct   from   cancellation   of   bail. This   Court   would   not,   invariably   intervene   into   the judicial discretion exercised by the High Court while Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  34  of  37 granting bail to an accused. All that to be ensured is that   the   High   Court   exercises   its   discretion judiciously,   cautiously   and   strictly   in   conformity with   the   basic   principles   laid   down   by   this   Court from time to time in a series of decisions. 36. The Constitution Bench in   Sushila Aggarwal (supra)  observed that: “92.11.   The   correctness   of   an   order granting   bail,   can   be   considered   by   the appellate or superior court at the behest of the   State   or   investigating   agency,   and   set aside on the ground that the court granting it did not consider material facts or crucial circumstances.” SUMMATION 37. Having   considered   the   nature   of   allegations, material   on   record   and   the   settled   legal   principles on grant of anticipatory bail, we are of the view that, howsoever hard or harsh it may be, the High Court ought   to   have   refrained   itself   from   extending protection   against   arrest   to   Respondent   No.   1   in exercise   of   its   discretionary   jurisdiction   under Section 438 of the CrPC.  Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  35  of  37 38. Assuming   Respondent   No.   1   had   some   valid apprehensions that the actions of ACB (State Police) were   actuated   with   extraneous   reasons,   he   can   no longer   say   so   once   the   investigation   has   been transferred to CBI. We do not find any  allegation of personal   vendetta,   victimisation,   bias   or   ulterior motive against the Central Agency. In any case, CBI is   expected   to   carry   out   a   free,   fair   and dispassionate   investigation   with   faithful   observance to   the   rights   of   an   accused,   who   is   subjected   to custodial interrogation. 39. The   appeals   are,   accordingly,   allowed.   The impugned   judgment   and   order   of   the   High   Court dated   19 th   December,   2022   is   set   aside   and   the anticipatory  bail  application  of  Respondent  No.  1  is dismissed.   As   a   consequence   thereto,   the   order dated   30 th   December,   2022   passed   by   the   Special Judge,   CBI   Court   No.   3   partly   allowing   CBI’s application for remand is also set aside.  40. We   clarify   that   this   Court   has   expressed   only prima   facie   opinion   on   the   merits   of   the   allegations for the limited purpose to refuse or grant pre­arrest Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  36  of  37 bail.   If   Respondent   No.   1   moves   an   application   for grant   of   regular   bail   before   an   appropriate   Court, the same shall be considered on its own merits and in   accordance   with   law,   uninfluenced   by   the observations made hereinabove. 41. The   appeals   are   disposed   of   in   the   above terms. 42. Pending   application(s),   if   any,   stand   disposed of as well. …....…………………..J. (SURYA KANT) …....…………………..J. (J.K. MAHESHWARI) New Delhi; April 17, 2023. Crl. A. No._____ of 2023 @ SLP (Crl.) No. 295 of 2023 etc.                   Page  37  of  37