/2023 INSC 0400/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NOS. 1343­44 OF 2023 (@ SLP (Crl) Nos. 012669 ­ 012670 / 2022) Rahul Gupta    ...Appellants(s) Versus State of Rajasthan & Anr. Etc.     …Respondent(s) J U D G M E N T M.R. SHAH, J. 1. Feeling   aggrieved   and   dissatisfied   with   the impugned   order   dated   18.07.2022   passed   by the   High   Court   of   Judicate   for   Rajasthan Bench   at   Jaipur   in   S.B.   Criminal Miscellaneous   Bail   Application   No. 2363/2022   and   S.B.   Criminal   Misc.   II   Bail Page 1 of 6 Application   No.   10068/2022,   by   which,   the High   Court   has   directed   to   enlarge   original accused   –   private   respondents   herein   on   bail in   connection   with   FIR   No.   474/2021 registered   at   Police   Station   Kotwali,   District Dholpur for  the offences under Sections 302, 307,   201,   120­B   of   IPC,   the   original complainant/informant   has   preferred   the present appeals.    2. At   the   outset,   it   is   required   to   be   noted   that private   respondents   –   accused   have   been chargesheeted   after   investigation   for   the offences under Sections 302, 307, 201, 120­B of   the   IPC.   Despite   the   above   and   without taking   into   consideration   any   of   the   material forming   part   of   the   chargesheet   and   without even   considering   the   seriousness   of   the offences alleged; material collected during the Page 2 of 6 investigation,   the   High   Court   has   by   a   non­ speaking   order   has   directed   to   release   the accused   –   private   respondents   herein   on   bail by further observing that there is a possibility that trial may take long time to conclude. In a case for the offence under Section 302 of IPC in   which   one   person   was   guilty,   the   High Court ought to have taken into consideration the   material   collected   during   the investigation.   From   the   impugned   order passed by the High Court, it appears that the only observations made by the High Court are in paragraph 4 which reads as under: ­  “4.   Considering   the   arguments   advanced by  the counsel for  the parties and looking to   the   possibility   that   the   trial   may   take long  time to  conclude,  this  court  deems  it just   and   proper   to   enlarge   the   petitioners on bail.”       When   the   accused   are   chargesheeted after   the   investigation,   the   High   Court   ought Page 3 of 6 to   have   taken   note   of   and/or   considered   the material   collected   during   the   investigation even to find out whether there is any material collected   during   the   investigation   involving the   accused   for   the   serious   offence   under Section   302   of   IPC   and   therefore,   whether   it is a fit case to enlarge the accused on bail or not.   Under   the   circumstances,   the   impugned order   passed   by   the   High   Court   is unsustainable   and   the   same   deserves   to   be quashed   and   set   aside   and   the   matter   is required   to   be   remitted   back   to   the   High Court to decide the bail applications afresh.   3. Learned   counsel   appearing   on   behalf   of   the original   accused   has   submitted   that   wife   of accused – Sunil Gupta is suffering from brain haemorrhage.   It   will   be   open   for   the   accused to prayer for interim bail and/or seek bail on Page 4 of 6 that  ground  which  may   be  considered by  the High Court in accordance with law and on its own merits.    4. In   view   of   the   above   and   for   the   reasons stated   above,   the   present   appeals   succeed. The   impugned   order   passed   by   the   High Court   releasing   private   respondents   herein   – original   accused   on   bail   is   hereby   quashed and   set   aside.   Original   accused   are   directed to surrender  before the concerned Court/Jail authority   within   a   period   of   10   days   from today and thereafter, the High Court to decide and dispose of the bail application(s) afresh in accordance   with   law   and   on   its   own   merits and   after   perusing   and/or   taking   into consideration   the   material/evidence   collected during the investigation which are now a part Page 5 of 6 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.  After   surrender,   the   High   Court   on remand   to   decide   and   dispose   of   the   bail application(s)   as   observed   hereinabove   at   the earliest.   With   this   the   present   appeals   are allowed.   ………………………………….J. [M.R. SHAH] ………………………………….J. [AHSANUDDIN AMANULLAH] NEW DELHI; MAY 04, 2023 Page 6 of 6