/2023 INSC 0612/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO 1793 OF 2023 [Arising out of Special Leave Petition (Crl.) No.8146 2023] [Arising out of Special Leave Petition (Crl.) D.No.20936 of 2022] Pratibha Manchanda & Anr.  … Appellant(s) VERSUS State of Haryana & Anr.   … Respondent(s) JUDGMENT Surya Kant, J. 1.   Application seeking permission to file the SLP is allowed. Leave Granted. 2. The   instant   appeal   arises   from   a   judgment   of the   High   Court   of   Punjab   and   Haryana   at Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  1  of  322023 INSC 612 Chandigarh   (hereinafter,   ‘High   Court’)   dated 31.05.2022,   whereby   the   High   Court   allowed   the petition   filed   under   Section   438   of   the   Code   of Criminal Procedure, 1973 (hereinafter, ‘Cr.P.C’) and granted anticipatory bail to Respondent No. 2 in FIR No. 113 of 2022, dated 16.03.2022, registered at PS Badshahpur,   district   Gurugram,   under   Sections 406,   420,   467,   468,   471   and   120­B   of   the   Indian Penal Code, 1860 (hereinafter, ‘IPC’).  A. FACTS 3. The   abovementioned   FIR   was   lodged   by   the Appellants   against   Respondent   No.   2   and   other co­accused individuals, namely, Shel Narang,  Bhim Singh   and   Vinod.   According   to   the   contents   of   the FIR,   the   Appellants   are   senior   citizens   who   were owners     and   had   possession   over   the   land   bearing rect.   No.   55,   Killa   No.   3/1   (7­9),   4/1   (7­13), Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  2  of  32 measuring   15   Kanal   2   Marla,   situated   within   the revenue   estate   of   Village   Begampur   Khatola,   Tehsil Kadipur,   District   Gurugram   (hereinafter,   ‘Subject Land’)  for  over  a period of 30 years. The Appellants claim   that   they   never   sold   the   Subject   Land   to anyone   nor   have   they   ever   executed   any   power   of attorney   (hereinafter,   ‘GPA’)   in   favor   of   any   third party.   The   area   has,   in   their   version   of   events, always   been   unequivocally   under   their   possession and has never been ceded in any form or fashion to people outside the family. 4. On 28.02.2022, Appellant No. 2 went to Patwar Bhawan, Gurugram to obtain revenue papers for the Subject   Land.   He   discovered   there   only   that   a person   named   Bhim   Singh   Rathi   had   approached the   halqa   patwari   to   sanction   mutation   of   the aforementioned   land.   The   application   for   mutation Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  3  of  32 was,   as   per   the   Appellants,   based   on   a   forged   and fabricated sale deed bearing vasika No. 11493 dated 24.02.2022   (hereinafter,   ‘2022   Sale   Deed’).   After looking   into   the   matter   further,   Appellant   No.   2 learned that the said sale deed was registered in the office   of   Sub­Registrar   Kadipur,   District   Gurugram and   was   executed   by   Respondent   No.   2.   The execution   in   question   was   based   on   yet   another, purportedly,     forged   and   fabricated   GPA   bearing Vasika   No.   13907   dated   18.09.1996   (hereinafter, ‘1996   GPA’),     registered   in   the   office   of Sub­Registrar­V, South East Delhi.  5. The   Appellants,   as   alluded   to   earlier,   have adopted   the   stance   that   they   never   executed   or registered   any   GPA   in   favor   of   Respondent   No.   2, nor   are  they   even   acquainted  with   him   in  any   form or   fashion.   Instead,   both   the   1996   GPA   and   the Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  4  of  32 2022   Sale   Deed   were   completely   fraudulent documents   created   by   Respondent   No.   2   and   the remaining   co­accused   named   in   the   FIR,   in collusion with  other  officials at the   Sub­Registrar's office.   These   actions   were   carried   out   in   complete subterfuge   and   without   any   involvement   of   the Appellants. 6. The   Appellants   claim   that   they   are   in possession   of   the   original   sale   deed   for   the   Subject Land,   and   a   true   copy   of   it   was   attached   to   the complaint.    Upon examining  the  2022 Sale Deed, it was apparent to them that the accused had failed to provide   a   PAN   Number,   which   is   mandatorily required   for   a   valid   sale   deed.   Furthermore,   there was no mention of  the 1% amount of Tax Deducted at Source (hereinafter, ‘TDS’) being deposited, which Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  5  of  32 also   forms   part   of   the   requirements   for   execution and registration of a sale deed. 7. The   complaint   also   mentioned   the   current market  value of  the Appellants'  land, measuring  15 Kanal   2   Marla,   as   being   approximately     not   less than Rs. 50 crores. However, in the 2022 Sale Deed, the sale consideration was  shown as an abjectly low and   meager   amount   of   Rs.   6,60,62,500/­,   which was   significantly   below   its   actual   asking   price. Moreover, the Appellants had not received even this miniscule   amount   even   if   the   2022   Sale   Deed   was hypothetically   considered   to   be   valid.   Thus,   this document   was   clearly   created   by   Respondent   No.   2 and the co­accused in collusion with the witnesses, the   scribe,   and   officials   of   the   Sub­Registrar   Tehsil Kadipur,   District   Gurugram,   with   the   unholy intention   to   wisk   the   property   away   from   the     the Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  6  of  32 complainants   and   place   it   under   the   possession   of the accused.   8. Accordingly, the    First Information  Report was registered   at   Police   Station,   Badshahpur, Gurugram,   and   an   investigation   was   initiated. Respondent No. 2, fearing arrest if he were asked to appear   before   the     Investigating   Officer,   filed   an application   for   Anticipatory   Bail   before   the Additional Sessions Judge, Gurugram. 9. The   Additional   Sessions   Judge,   Gurugram, dismissed   Respondent   No.   2's   application   for anticipatory   bail   in   an   order   dated   23.05.2022, while observing that: i. Respondent   No.   2   was   accused   of   allegedly forging   a   GPA   and   executing   the   2022   Sale Deed.   The   original   1996   GPA   was   still   to     be Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  7  of  32 recovered   by   the   police.   Several   questions pertaining to the whereabouts of the 1996 GPA, the   execution   of   the   sale   deed,   the   payment   of sale consideration, sanctioning of the mutation, and the relationship between Respondent No. 2 and the Appellants,  were all to be ascertained;  ii.  The   allegations   against   Respondent   No.  2  were serious,   and   filing   a   civil   suit   did   not   absolve them of criminal liability. Anticipatory bail was to   be   granted   only   in   exceptional circumstances,   as   a   person   under   pre­arrest bail   may   not   disclose   all   the   relevant   facts under   questioning,   due   to   the   safeguard provided   under   Section   438   of   the   Cr.P.C. Custodial   interrogation   of   Respondent   No.   2 was     necessary   for   a   thorough   investigation, Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  8  of  32 given all the outstanding points of inquiry that remained pending. 10. Aggrieved,   Respondent   No.   2   filed   an application   for   Anticipatory   Bail   before   the   High Court.   The   High   Court,   vide   impugned   order   dated 31.05.2022,   allowed   the   application     and   granted him   Anticipatory   Bail.   The   High   Court,   inter   alia , observed that: i. The   dispute   involves   the   validity   of   the   1996 GPA and the misappropriation of the purported sale   consideration.   Civil   suits   have   been   filed regarding the ownership and possession of the property   already   and   a   handwriting   expert's report   was   crucial   in   determining   the authenticity of the signatures;  Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  9  of  32 ii.  The High Court acknowledged the pendency of ongoing   civil   suits   and   suggested   that   the validity   of   the   1996   GPA's   execution   could   be determined by the civil court, and did not need to be a determinative factor in the proceedings for anticpatory bail;  iii. Prima   facie ,   it   seemed   that   the   involvement   of the   criminal   justice   system,   initiated   by   the Appellants,   might   be   an   attempt   to   settle certain   transactions   and   resolve   ongoing disputes between them. In this background, to ensure   that   justice   was   done   for   both   the Appellants   and   Respondent   No.   2,   directions were issued for them to provide their specimen signatures. The handwriting expert was tasked with comparing the writings and signatures to assess their similarity.” Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  10  of  32 11.   The   High   Court   ordered   that   no   arrest   of Respondent No. 2 would be carried out as long as he provided   personal   and   surety   bonds   of   Rs.   2   lakhs each   to   the   satisfaction   of   the   investigating   officer. While   extending   these   protections,   Respondent No.   2   was   also   instructed   to   cooperate   with   the investigation   whenever   required   and   to   give   an undertaking     to   avoid   tampering   with   prosecution evidence,   or   influence   any   of   the   witnesses. Furthermore, a deposit of of Rs. 1.50 Crores was to be subimtted before the concerned Magistrate which would   serve   as   victim   compensation   and   be disbursed based on the outcome of the trial. 12. The   Appellants  being   aggrieved  at   the  grant   of anticipatory bail, are before us. B. CONTENTIONS Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  11  of  32 13. Shri   Saket   Sikri,   learned   counsel   for   the Appellants,   vehemently   contended   that   the   High Court   acted   on   the   erroneous   assumption   that   the alleged   1996   GPA   in   favor   of   Respondent   No.   2   is genuine.   The   original   copy   of   1996   GPA   has   not been   recovered   by   the   police   till   date,   and   hence, custodial interrogation is required. Furthermore, the High   Court   failed  to   consider   that   despite   the   1996 GPA   being   executed  in   favour   of   Respondent   No.  2, he   applied   for   its   certified   copy   only   in   February 2022,   i.e.,   26   years   later,   whereas   he   should   have possessed   the   original   already   if   his   claim   is   to   be bona   fide .   The   present   case   is   one   where Respondent   No.   2,   in   collusion   with   other   accused persons, has carried out an elaborate fraud against the   Appellants,   who   are   vulnerable   owing   to   their age and the NRI status. Additionally, the signatures Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  12  of  32 used   by   Appellant   No.   2   during   the   period   between 1990­2000 are dissimilar, unalike and non­identical from   those   inscribed   on   the   alleged   GPA   dated 18.09.1996.   In   addition,   the   consideration   of   the alleged sale deed ­ Rs. 6.60 crores ­ is far less than the   market   value   of   the   Subject   Land,   which   is stated to be Rs. 50 crores. 14. Ms.   Bansuri   Swaraj,   learned   Additional Advocate   General   appearing   on   behalf   of Respondent   No.   1   –   State   of   Haryana,   strongly contested   the   grant   of   anticipatory   bail   to Respondent No. 2 and supported the stand taken by the   Appellants.   It   was   argued   that   a   strong   prima facie   case   has   been   made   out   against   Respondent No. 2, and that his custodial interrogation is vital to the objective of unearthing the larger conspiracy. Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  13  of  32 15. Shri   Maninder   Singh,   learned   Senior   Counsel representing Respondent No. 2, vigorously defended High Court’s view and asserted that each and every allegation, contention, and submission made by the Appellants   was   factually   and   legally   incorrect. Learned   Senior   Counsel   argued   that   Respondent No.2   had   originally   purchased   the   land   in   question from   the   Appellants   in   the   year   1996.   However,   at that   time,   there   was   a   third­party   lease   existing   on the   land.   In   order   to   address   this,   the   Appellants executed   1996   GPA,   which   was   duly   registered   at the   office   of   the   Sub­Registrar,   Kalkaji,   Delhi.   This GPA has not been disputed in any court of law and has not been challenged by the Appellants up to the time   the   civil   suits   were   filed,   clearly   showing   that the   contestation   of   its   validity   was   merely   an afterthought.   Respondent   No.   2   had   full Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  14  of  32 authorization   through   the   1996   GPA   to   execute   a registered   deed   of   conveyance   for   the   property   in question   and   receive   consideration   for   it.   On 24.02.2022,   Respondent   No.   2   sold   the   land through   the   exercise   of   power   vested   in   him   by virtue   of   the   1996   GPA.   However,   the   purchasers have not been included as parties before this Court. The   authenticity   of   the   GPA   had   been   verified according to the report of the Sub Registrar, Kalkaji, dated 13.02.2022 and the sale of the land only took place   after   the   receipt   of   the   verification   report.   It was   only   after   this   that   the   Appellants   began threatening   Respondent   No.   2   and   the   purchasers, and subsequently filed the civil suits contesting the validity   of   the   GPA.   Furthermore,   the   High   Court has   granted   anticipatory   bail   to   Respondent   No.   2 subject   to   strict   conditions   such   as   providing specimen signatures to the Investigating Officer and Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  15  of  32 depositing   Rs.   1.50   crores.   The   police   have   also obtained records from the Sub Registrar's office and Respondent   No.   2   has   complied   with   all   the conditions imposed on him by the High Court. C. ANALYSIS 16. It goes without saying that the alleged offences of   forging   documents   for   transferring   ownership   of land   worth   crores   of   rupees   are   grave   in   nature. Hence, while it is extremely important to protect the personal liberty of a person, it is equally incumbent upon   us   to   analyze   the   seriousness   of   the   offence and   determine   if   there   is   a   need   for   custodial interrogation. 17. In   Siddharam   Satlingappa   Mhetre   v.   State of   Maharashtra 1 ,   this   Court   carefully   considered the principles established by the Constitution Bench 1  (2011)   1   SCC   694. Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  16  of  32 in   Gurbaksh   Singh   Sibbia   v.   State   of   Punjab 2 case.   After   a   thorough   deliberation,   this   court arrived at the following conclusion: "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. xxx xxx xxx” 2  (1980) 2 SCC 565. Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  17  of  32 18. In   Sushila   Aggarwal   v.   State   (NCT   of Delhi) 3 ,   the   Constitution   Bench   reaffirmed   that when   considering   applications   for   anticipatory   bail, courts   should   consider   factors   such   as   the   nature and gravity of the offences, the role attributed to the applicant, and the specific facts of the case. 19. The   relief   of   Anticipatory   Bail   is   aimed   at safeguarding   individual   rights.   While   it   serves   as   a crucial   tool   to   prevent   the   misuse   of   the   power   of arrest   and   protects   innocent   individuals   from harassment,   it   also   presents   challenges   in maintaining   a   delicate   balance   between   individual rights and the interests of justice. The tight rope we must   walk   lies   in   striking   a   balance   between safeguarding individual rights and protecting public interest.  While  the   right  to   liberty  and   presumption 3  (2018) 7 SCC 731. Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  18  of  32 of innocence are vital, the court must also consider the gravity of the offence, the impact on society, and the need for a fair and free investigation. The court's discretion   in   weighing   these   interests   in   the   facts and circumstances of each individual case becomes crucial to ensure a just outcome. 20. Adverting   to   some   of   the   undisputed   facts   in this  case, it is  clear  that  the 1996 GPA has  not yet seen the light of the day. No indication regarding the location   of   the   original   document   has   been   placed before   us.   In   light   of   Respondent   No.   2’s   own contention, what transpired in 1996 was the sale of the   Subject  Land  through  the  GPA. Upon  reviewing a   copy   of   the   alleged   1996   GPA   presented   to   the court,   the   Appellants   relinquished   all   crucial   rights pertaining to the Subject Land. These rights include possession   of   the   land,   handling   water,   sewer, Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  19  of  32 electricity,   power   connections,   and   other   services related   to   the   property,   paying   lease   payments   and other dues, making additions or modifications to the existing   structure   with   required   permissions, renting out the land, issuing receipts, and managing tenant­related matters. Furthermore, the Appellants granted   authority   for   selling,   disposing,   or transferring the land, entering into agreements, and receiving   consideration   on   behalf   of   the   principal. However,   regardless   of   obtaining   all   the   rights   over the Subject Land, Respondent No. 2 does not appear to have ever informed the Revenue/local authorities that   he   had   purportedly   ‘purchased’   the   Subject Land   through   a   GPA.   The   ownership   of   the   land always   remained   in   the   name   of   the   Appellants   in the revenue record and no application for change of mutation,   etc.   was   moved   by   the   2 nd   Respondent. We   are   informed   that   at   a   very   belated   stage,   after Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  20  of  32 the   execution  of   the  alleged  1996  GPA,  a  portion  of the   Subject   Land   was   acquired   by   the   Government and   compensation   in   this   regard   was   paid   to   the Appellants. Respondent No. 2 neither objected to the payment of such compensation nor asserted his title over   the   land,   which   he   normally   would   have   done had   he   possessed   any   rights   over   it.   It   would   be incongrous to accept transfer of ownership rights in an   immovable   property   merely   on   execution   of   a power of attorney. 21. We must keep in mind that the Subject Land is a   prime   property   situated   in   the   National   Capital Region. Even in the year 1996, it’s value must have been   quite   significant.     The   2 nd   Respondent   has   so far   not   been   able   to   show   payment   of   any consideration   to   the   Appellants   in   the   year   1996. The   original   GPA,   as   we   have   noted   on   multiple Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  21  of  32 ocassions, is conspicuous by its absence. A certified copy of this GPA is said to have been relied upon to execute   the   disputed   sale   deed.   We   fail   to understand   or   comprehend   as   to   how   a   bona   fide purchaser   could   pay   crores   of   rupees   as   sale consideration   to   a   person   who   neither   possesses documents   showing   ownership   and   title   nor   has original   GPA   of   the   true   owner(s)   of   the   property being sold.  The fact that the sale deed was allegedly executed   without   mentioning   the   PAN   Number   or without   deducting   TDS,   underlines   the   dubious nature of  this transaction.  We are equally  intrigued at the behaviour of   the Registering Authorities and their   acceptance   of   the   conveyance   deed     in   the absence   of   these   formalities   being   completed.   The Sub­Registrar   and   his   officials   were   obligated   to verify the ownership rights before registration of the Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  22  of  32 sale   deed.   As   per   the   Appellants’   claim,   the     prior original   sale   deeds   of   the   land   are   still   in   their possession.   The   fact   that   the   vendee   agreed   to   pay such   massive   sums   of   money   to   Respondent   No.   2 without   obtaining   the   original   records   as   of   now casts   a   shadow   over   the   legitimacy   of   the transaction. 22. It   warrants   mention   here   that   the   Appellants are elderly  couple. Being  NRIs, the majority  of their time   is   spent   abroad.   They   have   stated   that   they were   not   in   India   at   the   time   of   execution   of disputed   sale   deed.   The   Appellants’   claim   that   the market   value   of   the   land   is   not   less   than     Rs.   50 crores,   although   not   got   verified   yet   by   a   valuation expert, does not appear to be far off the mark. There is a serious allegation of under­valuation of the land at   the   time   of   execution   of   the   allegedly   fraudulent Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  23  of  32 sale deed.   The contention that the consideration of Rs.6.60   crores   is   much   less   than   the   market   value of   the   Subject   Land,   thus,   also   requires   a   deeper probe. 23. We   are   not   oblivious   of   the   fact   that Respondent   No.   2   is   said   to   have   applied   for   the certified   copy   of   the   1996   GPA   in   February,   2022 after   a   period   of   26   years   since   its   execution.     It   is also unclear  why, given that when the Subject Land is situated in Gurugram District, the GPA in relation to the property  was registered in Kalkaji, New Delhi. It   raises   some   suspicion   regarding   the   genuineness of the   GPA. There is, thus, overwhelming and clear cut prima facie evidence to indicate that the version of events  provided by Respondent No. 2, the buyers of   the   property,   and   the   Sub   Registrar,   should   be viewed   with   scepticism.   These   parties,   prima   facie, Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  24  of  32 appear   to   be   acting   in   concert   with   each   other   and might be hands in glove, with the ulterior motive of duping   the   absentee   land­owners.   This   angle requires thorough consideration by the investigating authorities.   The   Appellants   have   seemingly   fallen prey   to   a   well­orchestrated   conspiracy   hatched   to rob   them   of   their   highly   valuable   property.   In   such cases   where   the   victims   of   a   crime,   on   account   of their   old   age   and   geographical   distance,   are   unable to   secure   justice   on   their   own,   it   falls   upon   Courts and   the   State   to   carry   out   their   solemn   duty     to ward off injustice and restore the faith of one and all in the rule of law. 24. All these material facts which go to the root of the   matter   were   unfortunately   not   brought   to   the notice   of   the   High   Court.     Had   there   been   proper assistance,  the  High  Court  also  would   have  given  a Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  25  of  32 free   hand   to   the   investigating   agency   to   investigate the   role   of   Respondent   No.   2,   the   vendees,   the   Sub Registrar   and   other   officials   of   the   Registering Authority,   so   as   to   uncover   the   collusion, connivance   and   conspiracy,   if   any,   engineered   to commit fraud at the expense of the Appellants. 25. Land   scams   in   India   have   been   a   persistent issue,   involving   fraudulent   practices   and   illegal activities related to land acquisition, ownership, and transactions. Scammers often create fake land titles, forge sale deeds, or manipulate land records to show false   ownership   or   an   encumbrance­free   status. Organized criminal networks often plan and execute these   intricate   scams,   exploiting   vulnerable individuals   and   communities,   and   resorting   to intimidation or threats to force them to vacate their properties.   These   land   scams   not   only   result   in Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  26  of  32 financial   losses   for   individuals   and   investors   but also   disrupt   development   projects,   erode   public trust, and hinder socio­economic progress. 26. While   we   do   not   wish   to   comment   further   on this issue, we believe it is necessary to  foil any trace of     organised   crime   perpetrated   by   land   mafia, through   an   unimpaired   and   unobstructed investigation. 27. It   is   inarguable   that   the   cancellation   of   bail should be done  only  for  substantial and  compelling reasons,   however,   setting   aside   an   erroneous   bail order   is   altogether   different   from   cancelling   bail. This   Court   does   not   intend   to   interfere   with   the judicial   discretion   exercised   by   the   High   Court   in granting   bail   to   an   accused   as   a   standard   practice. However,   it   is   essential   to   ensure   that   all   the material   facts   are   brought   on   record   and   thereafter Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  27  of  32 only   the   discretionary   jurisdiction   is   exercised   in accordance   with   the   fundamental   principles   of anticipatory bail laid down in various decisions over time by this Court. 28. It   is   immaterial   that   the   genuineness   of   the 1996   GPA   is   already   sub­judice   before   the   Civil Court in the civil suits pending between the parties. The   appellants,   owing   to   their   age   and   residential status,   cannot   be   expected   to   await   indefinitely   for the   outcome   of   these   civil   proceedings.   Regardless, the   pendency   of   these   cases   does   not   estop   the issues of forgery and fabrication being considered in the course of criminal investigation. The facts of the case   speak   for   themselves   and   an   element   of criminality   cannot   be   ruled   out   at   this   stage. Whether or not the alleged offences were committed by   Respondent   No.   2   and   his   co­accused   in   active Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  28  of  32 collusion   with   each   other   can   be   effectively determined   by     a   free,   fair,   unhampered   and dispassionate   investigation.   In   the   peculiar   facts and   circumstances   of   this   case,   custodial interrogation   of   not   only   Respondent   No.   2   but   all other   suspects   is,   therefore,   imperative   to   unearth the truth. Joining the investigation with a protective umbrella  provided by  pre­arrest  bail will  render  the exercise of eliciting the truth ineffective in such like case.     We   are,   as   mentioned,   also   skeptical, suspicious   and   incredulous   about   the   verification process   of   the   1996   GPA   carried   out   by   the   Sub­ Registrar, Kalkaji, New Delhi. Hence, the conduct of the   officials   of   Sub­Registrar   Office,   Kalkaji,   New Delhi   is   also   required   to   be   examined   to   take   the investigation to its logical conclusion. Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  29  of  32 29. It   is   clarified   that   the   observations   made hereinabove are prima facie in nature and shall not be taken as final conclusions. D. CONCLUSION 30. In   light   of   above   discussion   and   without expressing  any  views  on  the  merits  of  the  case,  the appeal is allowed and the impugned order dated 31 st May,   2022   passed   by   the   High   Court   granting pre­arrest   bail   to   Respondent   No.   2   is   hereby   set aside. 31. Given the facts and circumstances of this case, we expand the scope of inquiry in these proceedings and   direct   the   Commissioner   of   Police,   Gurugram to constitute a Special Investigation Team (SIT) to be headed   by   an   officer   not   below   the   rank   of   Dy. Superintendent   of   Police   along   with   two   Inspectors as   its   members.   The   SIT   shall   take   over   the Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  30  of  32 investigation   forthwith.   The   SIT   shall   have   the liberty   to   subject   Respondent   No.   2,   the   vendee(s), the   Sub   Registrar/officials,   or   other   suspects   to custodial   interrogation   to   arrive   at   a   definite conclusion, strictly in accordance with law. 32. In case the vendees, the officers/officials of the Registering Authority have secured anticipatory bail from Sessions Court/High Court, the SIT shall be at liberty to seek suitable modifications to such orders so   that   no   impediment   is   caused   in   carrying   out   a fair and free investigation. 33. No   interlocutory/interim   order   passed   by   the Civil Court shall obstruct the ongoing investigation. The Civil Court shall not, from this point forth, pass any   such   order   in   pending   civil   suits   which   may hamper the ongoing investigation. Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  31  of  32 34. The   SIT   shall   conclude   the   investigation   as early   as   possible   and   not   later   than   two   months from the date of this order. 35. The   Commissioner   of   Police,   Gurugram   shall be personally responsible for   monitoring the day to day investigation. 36. The   authorities   of   NCT   of   Delhi   shall   extend full   cooperation   in   the   matter   of   verification   of   the genuineness   of   the   GPA   alleged   to   have   been registered in the office of Sub Registrar, Kalkaji, New Delhi in the year 1996. …………………………..J.      [Surya Kant] …………………………..J.        [C.T. Ravikumar] New Delhi; July 07, 2023 Crl. A. No.___ of 2023 @ SLP (CRL.) D. NO. 20936 OF 2022                Page  32  of  32