Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 43, Cited by 0]

Himachal Pradesh High Court

Jeet Ram vs Of on 5 December, 2023

IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA Cr.MP(M) No. 2888 of 2023 .

Reserved on: 21.11.2023 Date of Decision: 05.12.2023.

    Jeet Ram                                                                     ...Petitioner

                                          Versus




                                                     of
    State of Himachal Pradesh                                                    ...Respondent


    Coram
                           rt

Hon'ble Mr. Justice Rakesh Kainthla, Judge. Whether approved for reporting?1 No. For the Petitioner : Mr. Vijay Kumar Arora, Advocate.

For the Respondent : Mr. Jitender Sharma, Additional Advocate General.

Rakesh Kainthla, Judge The petitioner has filed the present petition for seeking the grant of regular bail. It has been asserted that the petitioner was arrested by the police of Police Station, Dhalli on 24.10.2023, in FIR No. 205 of 2023, dated 22.10.2023 for the commission of offences punishable under Sections 21 and 29 of the Narcotic Drugs and Psychotropic Substances Act (in short 1 Whether reporters of Local Papers may be allowed to see the judgment? Yes.

::: Downloaded on - 05/12/2023 20:35:49 :::CIS 2

'ND&PS Act'), registered at Police Station, Dhalli, District Shimla, H.P. As per the police case, the petitioner had conspired .

with the co-accused, who was found in possession of 8.54 grams of heroin. The petitioner is innocent and he was falsely implicated. The investigation is complete and no recovery is to be effected from the petitioner. The petitioner has a large family of to support. He would abide by all the terms and conditions, which may be imposed by the Court. Hence, the present petition.

rt

2. The petition was opposed by filing a status report, asserting that the police party was on patrolling duty. They found that a vehicle bearing registration No. HP-62-B-0645 was parked on the right side. Sandeep Kumar was occupying the driver's seat. The police inquired about his name but he tried to run away. The police apprehended the driver and searched the vehicle in the presence of independent witnesses. The police recovered the electronic weighing machine and 8.54 grams of heroin. The police seized the heroin and arrested the driver. The driver revealed on inquiry that he had purchased the heroin from Honey for Jeet Ram, the present petitioner for ₹24,000/-.

The petitioner revealed that he had purchased the heroin for his consumption. The petitioner Jeet Ram is in judicial custody. The ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 3 other accused is yet to be arrested. As per the record, FIR No. 232/2019, dated 13.12.2019, and FIR No. 30/2022, dated .

24.2.2022 under the ND&PS Act are registered against the petitioner. The challan is being prepared against the petitioner and other accused.

3. I have heard Mr. Vijay K. Arora, learned Counsel for of the petitioner and Mr. Jitender Sharma, learned Additional rt Advocate General for the respondent-State.

4. Mr. Vijay K. Arora, learned Counsel for the petitioner submitted that the petitioner is innocent and he was falsely implicated. The presumption of innocence is available even at the stage of bail and the petitioner should not be detained unnecessarily in custody. The criminal antecedents are no bar to grant bail to the petitioner. Therefore, he prayed that the present petition be allowed and the petitioner be released on bail.

5. Mr Jitender Sharma, learned Additional Advocate General for the respondent-State submitted that the petitioner was involved in similar offences in the past. This shows that he can indulge in the commission of similar offences in case he is ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 4 released on bail. Hence, he prayed that the present petition be dismissed.

.

6. I have given considerable thought to the rival submissions at the bar and have gone through the record carefully.

of

7. The parameters for granting bail were considered by the Hon'ble Supreme Court in Bhagwan Singh v. Dilip Kumar @ rt Deepu @ Depak, 2023 SCC OnLine SC 1059, wherein it was observed as under:-

12. The grant of bail is a discretionary relief which necessarily means that such discretion would have to be exercised in a judicious manner and not as a matter of course. The grant of bail is dependent upon contextual facts of the matter being dealt with by the Court and may vary from case to case. There cannot be any exhaustive parameters set out for considering the application for a grant of bail. However, it can be noted that;

(a) While granting bail the court has to keep in mind factors such as the nature of accusations, severity of the punishment, if the accusations entail a conviction and the nature of evidence in support of the accusations;

(b) reasonable apprehensions of the witnesses being tampered with or the apprehension of there being a threat for the complainant should also weigh with the Court in the matter of grant of bail.

(c) While it is not accepted to have the entire evidence establishing the guilt of the accused beyond reasonable doubt but there ought to be ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 5 always a prima facie satisfaction of the Court in support of the charge.

(d) Frivility of 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 have an order of bail.

13. We may also profitably refer to a decision of this Court of in Kalyan Chandra Sarkar v. Rajesh Ranjan @ Pappu Yadav (2004) 7 SCC 528 where the parameters to be taken into consideration for the grant of bail by the Courts has rt been explained in the following words:

"11. The law in regard to grant or refusal of bail is very well settled. The court granting bail should exercise its discretion in a judicious manner and not as a matter of course. Though at the stage of granting bail a detailed examination of evidence and elaborate documentation of the merit of the case need not be undertaken, there is a need to indicate in such orders reasons for prima facie concluding why bail was being granted particularly where the accused is charged of having committed a serious offence. Any order devoid of such reasons would suffer from non-application of mind. It is also necessary for the court granting bail to consider among other circumstances, the following factors also before granting bail; they are:
(a) The nature of accusation and the severity of punishment in case of conviction and the nature of supporting evidence.
(b) Reasonable apprehension of tampering with the witness or apprehension of threat to the complainant.
(c) Prima facie satisfaction of the court in support of the charge. (See Ram Govind Upadhyay v.
::: Downloaded on - 05/12/2023 20:35:49 :::CIS 6

Sudarshan Singh [(2002) 3 SCC 598: 2002 SCC (Cri) 688] and Puran v. Rambilas [(2001) 6 SCC 338: 2001 SCC (Cri) 1124].)"

.
8. A similar view was taken in State of Haryana vs Dharamraj 2023 SCC Online 1085, wherein it was observed:
7. A foray, albeit brief, into relevant precedents is warranted. This Court considered the factors to guide the grant of bail in Ram Govind Upadhyay v. Sudarshan of Singh, (2002) 3 SCC 598 and Kalyan Chandra Sarkar v. Rajesh Ranjan, (2004) 7 SCC 528. In Prasanta Kumar Sarkar v. Ashis Chatterjee, (2010) 14 SCC 496, the rt relevant principles were restated thus:
'9. ... It is trite that this Court does not, normally, interfere with an order passed by the High Court granting or rejecting bail to the accused. However, it is equally incumbent upon the High Court to exercise its discretion judiciously, cautiously and strictly in compliance with the basic principles laid down in a plethora of decisions of this Court on the point. It is well settled that, among other circumstances, the factors to be borne in mind while considering an application for bail are:
(i) whether there is any prima facie or reasonable ground to believe that the accused had committed the offence;
(ii) nature and gravity of the accusation;
(iii) severity of the punishment in the event of conviction;
(iv) danger of the accused absconding or fleeing, if released on bail;
(v) character, behaviour, means, position and standing of the accused;
(vi) likelihood of the offence being repeated;
::: Downloaded on - 05/12/2023 20:35:49 :::CIS 7
(vii) reasonable apprehension of the witnesses being influenced; and
(viii) danger, of course, of justice being thwarted .

by grant of bail.'

9. The present case has to be decided as per the parameters laid down by the Hon'ble Supreme Court.

10. In the present case, the police found Sandeep Kumar of in possession of 8.54 grams of heroin. The police also found that this heroin was meant for the petitioner. The police found that a rt payment of ₹1,000/- was made by the petitioner through Google Pay to Sandeep Kumar on 22.10.2023 at 2.41 PM. The police further found that the petitioner had also talked to Honey Singh, who had supplied the heroin to Sandeep Kumar. The call details record by itself may not be sufficient to implicate a person, however, the payment of ₹1,000/- by Google Pay by the petitioner to Sandeep Kumar clearly shows that he had abetted the possession of heroin by Sandeep Kumar.

11. It was submitted by learned counsel for the petitioner that bail is the rule and jail is the exception and a person is entitled to a presumption of innocence. Reliance was placed upon the judgment of the Hon'ble Supreme Court in Sanjay Chandra versus CBI AIR 2012 SC 830 and Data Ram versus State of ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 8 H.P. 2018 (3) SCC 22 in support of his submission. There can be no dispute with this proposition of law. Bail is a security in the .

form of money whose purpose is to ensure the Court appearance of the accused; Denial of bail is also used to detain those whom the Judge believes to be dangerous and/or those likely to re-

engage in crime if released. Historically the bail has prevented of the accused from fleeing from the criminal justice and protected the society by ensuring that additional criminal activity would rt be prevented. It was believed that the graver the crime the graver the chances of absconding, therefore, bail would not be granted in cases involving capital offences because the accused had nothing to lose by running away, whereas he would gain his liberty by absconding. Hence the bail was denied in a heinous offence. In addition to this, when there were chances of interference with the criminal administration of justice by threatening the witnesses and interfering with the investigation, the bail was denied. When the accused was found to be a repeat offender, the bail was denied because the safety of society would be jeopardized by releasing such a person on bail.

The bail is never denied as a punishment to the person but as a protection to the criminal administration of justice and society.

::: Downloaded on - 05/12/2023 20:35:49 :::CIS 9

Therefore, the bail can be denied in suitable circumstances and cannot be claimed as a matter of right regardless of the .

circumstances.

12. The police mentioned that the petitioner was involved in the commission of similar offences earlier and FIR No. 232/19, dated 13.12.2019 and FIR No. 30/2022, dated of 24.2.2022 were registered against him at Police Station, Dhalli.

rt It was submitted that the criminal antecedents are no reasons to deny bail to a person. Reliance was placed on the following judgments:-

1. Sanjay Chandra and others Vs. CBI, AIR 2012 SC 830.
2. Dataram Singh Vs. State of U.P. (2018) 3 SCC 22.
3. Maulana Mohammed Amir Rashadi Vs. State of U.P. and another (2012) 2 SCC 382.
4. Dinesh Kumar Vs. State of H.P. Latest HLJ 2014 (HP) Suppl. 463.
5. Pawan Dixit Vs. State of H.P., Latest HLJ 2018 (HP) 606
6. Subhash Chand Vs. State of H.P., Latest HLJ 2020 (HP) Vol. (1), 72.
7. Giridhar Vs. State of H.P., Latest HLJ 2020 (HP), Vol. (2) 997.
8. Sandeep Sharma Vs. State of H.P., Latest HLJ 2020(HP) (2) 1013.
9. Sunny Kapoor @ Honey Vs. State of H.P., Latest HLJ 2021 (HP) (1) 501.
10. Sunil Vs. State of H.P., Latest HLJ 2022 (HP) (1) 669.
::: Downloaded on - 05/12/2023 20:35:49 :::CIS 10
11. Ajay Kumar Vs. State of H.P., Latest HLJ 2022 (HP) (2) 1575.

.

13. This submission is not acceptable. It was held in Dataram Singh vs. State of U.P. (2018) 3 SCC 22 that while granting bail, a Judge must consider whether the accused is a first-time offender or has been accused of other offences and if so, the of nature of such offences and his or her general conduct. In Neeru Yadav vs. State of U.P. (2015) 16 SCC 422 many FIRs were rt registered against the accused. The bail was granted to him by the High Court. Hon'ble Supreme Court held that keeping in view the criminal history of the accused, he was not entitled to bail. It was observed:

"9. On a perusal of the aforesaid list, it is quite vivid that respondent no.2 is a history-sheeter and is involved in heinous offences. Having stated the facts and noting the nature of involvement of the accused in the crimes in question, there can be no scintilla of the doubt to name him a "history-sheeter"

................

15. This being the position of law, it is clear as the cloudless sky that the High Court has totally ignored the criminal antecedents of the accused. What has weighed with the High Court is the doctrine of parity. A history- sheeter involved in the nature of crimes which we have reproduced hereinabove are not minor offences so that he is not to be retained in custody, but the crimes are of heinous nature and such crimes, by no stretch of the imagination, can ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 11 be regarded as jejune. Such cases do create thunder and lightning having the effect potentiality of torrential rain in an analytical mind. The law expects the judiciary to be .

alert while admitting these kinds of accused persons to be at large and, therefore, the emphasis is on the exercise of discretion judiciously and not in a whimsical manner.

14. The law regarding the relevance of the criminal history of the accused while considering the bail application was of considered by this Court exhaustively in Prem Singh vs. State of H.P. 2020 (1) Shim. L.C. 476, wherein it was observed:

rt "9. In Ravinder Singh @ Ravi Pavar v. State of Gujarat, (2013) 12 SCC 446, SupremeCourt observed, "24. In para 5 of the rejoinder affidavit, the State has highlighted that A-2 is a "habitual offender" and there are 22 cases pending against him in various police stations. It is also mentioned in the counter affidavit that during the period while he was granted temporary bail by the High Court, he indulged in an offence of theft and a case was registered against him vide I-C.R. No. 92 of 2011 under Section 379 of IPC by the Vasad Police Station for which he was arrested on 10.08.2011 and later enlarged on bail. It is also brought to our notice that respondent A-2, while on regular bail, was arrested on 13.09.2012 in Vadodara city in connection with Javaharnagar Police Station crime registered vide I-C.R. No. 94 of 2012 under Sections 407, 408 and 120B and later on he was released on bail.
25. Taking note of all these aspects, his antecedents, the gravity and nature of the offence, loss of human lives, the impact on the social fabric of the society, and his continuous ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 12 involvement in criminal activities while on bail, we are satisfied that respondent (A-2) does not deserve to continue to remain on .

bail."

10. In State of Maharashtra v. Pappu @ Suresh Budharmal Kalani, (2014) 11 SCC 244, the Supreme Court holds, "14. It is not in dispute that in spite of being acquitted in some of the cases, still there are 15 cases in which a trial is pending against the of respondent, out of which two cases are under Sections 302 read with 120B, IPC. In the present rtcase also, initially along with charges under Sections 302/120B, IPC offences punishable under TADA were also charged against the respondent but later on, the TADA charges were withdrawn. Though we are not inclined to go into the matter in detail at present to interfere in the order passed by the High Court, taking into consideration the peculiar facts and circumstances of the case, we are inclined to interfere and cancel the bail granted by the High Court."

11. In Chandrakeshwar Prasad @ Chandu Babu v. State of Bihar, (2016) 9 SCC 443, the Supreme Court holds, "13. On a careful perusal of the records of the case and considering all the aspects of the matter in question and having regard to the proved charges in the concerned cases, and the charges pending adjudication against the respondent-accused and further balancing the considerations of individual liberty and societal interest as well as the prescriptions and the perception of law regarding bail, it appears to us that the High Court has erred in granting bail to the respondent accused without taking into consideration the overall ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 13 facts otherwise having a bearing on the exercise of its discretion on the issue.

14. Judged on the entire conspectus of the .

attendant facts and circumstances and considering the stage of the present case before the trial court where the charge sheet has already been submitted, together with pending proceedings against the respondent-accused as on date, and his recorded antecedents in the various decisions of this Court, we are thus of unable to sustain the impugned order of the High Court granting bail to him."

12. In Neeru Yadav v. State of U.P., (2016) 15 SCC 422, rt the Supreme Court, rejected the bail granted by the High Court, by holding as follows, "9. On a perusal of the aforesaid list, it is quite vivid that respondent No. 2 is a history sheeter and is involved in heinous offences. Having stated the facts and noting the nature of involvement of the accused in the crimes in question, there can be no scintilla of doubt to name him a "history-sheeter". The question, therefore, arises whether in these circumstances, should the High Court have enlarged him on bail on the foundation of parity.

10. In Ram Govind Upadhyay v. Sudarshan Singh, (2002) 3 SCC 598, it has been clearly laid down that the grant of bail though involves the exercise of the discretionary power of the Court, such exercise of discretion has to be made in a judicious manner and not as a matter of course. The heinous nature of crimes warrants more caution as there is a greater chance of rejection of bail though, however, dependent on the factual matrix of the matter. In the said case, reference was made to Prahlad ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 14 Singh Bhati v. NCT of Delhi, (2001) 4 SCC 280, and thereafter the court proceeded to state the following principles:-

.
"(a) While granting bail the court has to keep in mind not only the nature of the accusations but the severity of the punishment if the accusation entails a conviction and the nature of evidence in support of the accusations.
(b) Reasonable apprehensions of the of witnesses being tampered with or the apprehension of there being a threat for rt the complainant should also weigh with the court in the matter of grant of bail.
(c) While it is not expected to have the entire evidence establishing the guilt of the accused beyond reasonable doubt but there ought always to be a prima facie satisfaction of the court in support of the charge.
(d) 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."

11. It is a well-settled principle of law that while dealing with an application for a grant of bail, it is the duty of the Court to take into consideration certain factors and they basically are, (i) the nature of the accusation and the severity of punishment in cases of conviction and the nature of supporting evidence, (ii) reasonable apprehension of tampering with the witnesses for the apprehension of threat to ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 15 the complainant, and (iii) Prima facie satisfaction of the court in support of the charge. [See Chaman Lal v. State of U.P., (2004) .

7 SCC 525]

12. In Prasanta Kumar Sarkar v. Ashis Chatterjee, (2010) 14 SCC 496, while dealing with the court's role to interfere with the power of the High Court to grant bail to the accused, the Court observed that it is to be seen that the High Court has exercised this discretion of judiciously, cautiously and strictly in compliance with the basic principles laid down in a catena of judgments on that point. The Court proceeded to enumerate the factors: -

rt"9. ... among other circumstances, the factors [which are] to be borne in mind while considering an application for bail are:
(i) whether there is any prima facie or reasonable ground to believe that the accused had committed the offence;
                (ii) nature      and       gravity       of     the




                accusation;





(iii) severity of the punishment in the event of conviction;
(iv) the danger of the accused absconding or fleeing, if released on bail;
(v) character, behaviour, means, position and standing of the accused;
(vi) likelihood of the offence being repeated;
(vii) reasonable apprehension of the witnesses being influenced; and ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 16
(viii) danger, of course, of justice being thwarted by grant of bail."

13. We will be failing in our duty if we do not .

take note of the concept of liberty and its curtailment by law. It is an established fact that a crime though committed against an individual, in all cases does not retain an individual character. It, on occasion and in certain offences, accentuates and causes harm to society. The victim may be an individual, but of in the ultimate eventuate, it is the society, which is the victim. A crime, as is understood, creates a dent in the law and order situation. In a civilised society, a crime disturbs orderliness. rt It affects the peaceful life of society. An individual can enjoy his liberty which is definitely of paramount value but he cannot be a law unto himself. He cannot cause harm to others. He cannot be a nuisance to the collective. He cannot be a terror to society; and that is why Edmund Burke, the great English thinker, almost two centuries and a decade back eloquently spoke thus: -

"Men are qualified for civil liberty, in exact proportion to their disposition to put moral chains upon their own appetites; in proportion as their love to justice is above their rapacity; in proportion as their soundness and sobriety of understanding is above their vanity and presumption; in proportion, as they are more disposed to listen to the counsel of the wise and good, in preference to the flattery of knaves. Society cannot exist unless a controlling power upon will and appetite be placed somewhere and the less of it there is within, the more there must be without. It is ordained in the eternal constitution of things that men of ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 17 intemperate minds cannot be free. Their passions forge their fetters [Alfred Howard, The Beauties of Burke (T. Davison, London) .
109]."

15. In Krishna @ Kiran Versus State of H.P. Cr. MP (Main) no. 2212 of 2019, decided on 06.01.2020, this Court found that the petitioner was earlier involved in the possession of Ganja and of was not held entitled to bail. Similarly, in the State of Bihar Versus Rajballav Prasad (2017) 2 SCC 178, the Hon'ble Supreme rt Court held that when the petitioner was involved in the commission of similar offences, it was a relevant consideration.

The fact that the criminal antecedents of the accused are relevant was also laid down in Arnav Manoranjan Goswami Versus State of Maharashtra AIR 2021 SC 1 wherein it was held:

"57. While considering an application for the grant of bail under Article 226 in a suitable case, the High Court must consider the settled factors, which emerge from the precedents of this Court. These factors can be summarized as follows:
(i) The nature of the alleged offence, the nature of the accusation and the severity of the punishment in the case of a conviction;
(ii) Whether there exists a reasonable apprehension of the accused tampering with the witnesses or being a threat to the complainant or the witnesses;
(iii) The possibility of securing the presence of the accused at the trial or the likelihood of the accused fleeing from justice;
::: Downloaded on - 05/12/2023 20:35:49 :::CIS 18
(iv) The antecedents of and circumstances which are peculiar to the accused;
(v) Whether prima facie the ingredients of the .

offence are made out, on the basis of the allegations as they stand, in the FIR; and

(vi) The significant interests of the public or the State and other similar considerations.

58. These principles have evolved over a period of time and emanate from the following (among other) decisions:

of Prahlad Singh Bhati vs. NCT, Delhi, (2001) 4 SCC 280; Ram Govind Upadhyay vs. Sudarshan Singh, (2002) 3 SCC 598; State of UP vs. Amarmani Tripathi, (2005) 8 SCC 21; Prasanta Kumar Sarkar vs. Ashis Chatterjee, (2010) 14 SCC rt 496; Sanjay Chandra vs. CBI, (2012) 1 SCC 40; and P. Chidambaram vs. Central Bureau of Investigation[Criminal Appeal No. 1605 of 2019 decided on 22 October 2019].
16. It was held in State of Maharashtra v. Sitaram Popat Vetal, (2004) 7 SCC 521: 2004 SCC (Cri) 1971: 2004 SCC OnLine SC 932 that antecedents of the petitioner cannot be ignored while considering his bail application. It was held at page 524:
"9. The High Court has lightly brushed aside the factum of recovery of the weapons and identification at the test identification parade. Its conclusion that political rivalry has a double-edged effect was based on surmises without any material before it to show that a false case had been foisted because of political rivalry. Further, the antecedents of the present respondents though noticed were also lightly brushed aside on the ground that they were not of the recent past. Even though criminal antecedents are always not determinative of the question whether bail is to be granted, yet their relevance cannot be totally ignored. It was submitted that the accused Sitaram Vetal is not appearing in court on the date fixed.
::: Downloaded on - 05/12/2023 20:35:49 :::CIS 19
If that is really so, it is open to the trial court to take such action as is available to be taken in law."

17. A similar view was taken in Ramesh Bhavan Rathod v.

.

Vishanbhai Hirabhai Makwana, (2021) 6 SCC 230: (2021) 2 SCC (Cri) 722: 2021 SCC OnLine SC 335, wherein it was held at page 250:-

of "36. There is another aspect of this batch of cases which it is necessary to note. In the order of the High Court dated 22-10-2020 [SiddhrajsinhBhagubha Vaghela v. State of Gujarat, 2020 SCC OnLine Guj 2985] granting bail to rt Sidhdhrajsinh (A-13), there was a reference to the submission of the Public Prosecutor to the criminal antecedents of A-13 bearing on previous FIRs registered against him in 2017 and 2019. This aspect bearing on the criminal antecedents of A-13 has not been considered in the reasons which have been adduced by the Single Judge.

In Ash Mohammad v. Shiv Raj Singh [Ash Mohammad v. Shiv Raj Singh, (2012) 9 SCC 446 : (2012) 3 SCC (Cri) 1172], this Court has held that criminal antecedents of the accused must be weighed for the purpose of granting bail. That apart, it is important to note that the ground on which A-13 was granted bail is that in the subsequent statement dated 3-6-2020, the overt act which was attributed in the FIR was found to be missing. Having said this, the learned Judge observed that the order shall not be treated as a precedent to claim bail on the basis of parity in any other case.

xxx

40. However having said that, in the case at hand, it is manifestly incorrect on the part of the High Court to have granted bail to Respondent 2/accused without taking into consideration the relevant facts and circumstances and appropriate evidence which proved that Respondent 2/accused has been charged with a serious offence.

::: Downloaded on - 05/12/2023 20:35:49 :::CIS 20

41. Grant of bail to Respondent 2/accused only on the basis of parity shows that the impugned order passed by the High Court suffers from the vice of non-application of .

mind rendering it unsustainable. The High Court has not taken into consideration the criminal history of Respondent 2/accused, the nature of the crime, material evidence available, involvement of Respondent 2/accused in the said crime and recovery of weapon from his possession."

18. Similar is the judgment passed in Sunil Kumar v. State of of Bihar, (2022) 3 SCC 245: (2022) 1 SCC (Cri) 603: 2022 SCC OnLine SC 88, wherein it was observed at page 252:-

rt "16. Even the High Court has also not at all considered the criminal antecedents of Respondent 2-accused. Though it was pointed out on behalf of the informant that the accused is involved in two cases and that the appellant (informant) was restrained from proceeding further in earlier cases pending against the accused, the High Court has simply brushed aside the same and has not considered the same at all. The High Court has noted the submission on behalf of the accused that one other accused -- Shashi Bhushan Bhagat has been released on bail. However, the High Court has not at all considered whether the case of Shashi Bhushan Bhagat is similar to that of Respondent 2-accused Ramawatar Bhagat or not.

It appears that the High Court has passed the order mechanically and in a most perfunctory manner."

19. This position was reiterated in Manoj Kumar Khokhar v. State of Rajasthan, (2022) 3 SCC 501: 2022 SCC OnLine SC 30 at page 513, wherein it was observed:-

"25. Another factor which should guide the court's decision in deciding a bail application is the period of ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 21 custody. However, as noted in Ash Mohammad v. Shiv Raj Singh [Ash Mohammad v. Shiv Raj Singh, (2012) 9 SCC 446:
(2012) 3 SCC (Cri) 1172], the period of custody has to be .

weighed simultaneously with the totality of the circumstances and the criminal antecedents of the accused, if any. Further, the circumstances which may justify the grant of bail are to be considered in the larger context of the societal concern involved in releasing an accused, in juxtaposition to the individual liberty of the accused seeking bail. "

of

20. Similar is the judgment in Brijmani Devi v. Pappu Kumar, (2022) 4 SCC 497: (2022) 2 SCC (Cri) 170: 2021 SCC OnLine rt SC 1280, wherein, it was observed at page 505:-

"21. In GudikantiNarasimhulu [GudikantiNarasimhulu v. Public Prosecutor, A.P. High Court, (1978) 1 SCC 240: 1978 SCC (Cri) 115], Krishna Iyer, J., while elaborating on the content and meaning of Article 21 of the Constitution of India, has also elaborated the factors that have to be considered while granting bail which are extracted as under : (SCC p. 244, paras 7-9) "7. It is thus obvious that the nature of the charge is the vital factor and the nature of the evidence also is pertinent. The punishment to which the party may be liable if convicted or conviction is confirmed also bears upon the issue.

8. Another relevant factor is as to whether the course of justice would be thwarted by him who seeks the benignant jurisdiction of the Court to be freed for the time being. [Patrick Devlin: The Criminal Prosecution in England, (London) 1960, p. 75 -- Mod. Law Rev. ibid., p. 54]

9. Thus the legal principles and practice validate the Court considering the likelihood of the applicant interfering with witnesses for the prosecution or otherwise polluting the process of justice. It is not ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 22 only traditional but rational, in this context, to enquire into the antecedents of a man who is applying for bail to find whether he has a bad .

record -- particularly a record which suggests that he is likely to commit serious offences while on bail. In regard to habituals, it is part of criminological history that a thoughtless bail order has enabled the bailee to exploit the opportunity to inflict further crimes on the members of society. Bail discretion, on the basis of evidence about the of criminal record of a defendant, is therefore not an exercise in irrelevance."

22. Prahlad Singh Bhati v. State (NCT of Delhi) [Prahlad Singh Bhati v. State (NCT of Delhi), (2001) 4 SCC 280: 2001 rt SCC (Cri) 674] is a case wherein this Court proceeded to state the following principles which are to be considered while granting bail:

"4. ... (a) While granting bail the court has to keep in mind not only the nature of the accusations, but the severity of the punishment, if the accusation entails a conviction and the nature of evidence in support of the accusations.
(b) Reasonable apprehensions of the witnesses being tampered with or the apprehension of there being a threat for the complainant should also weigh with the court in the matter of grant of bail.
(c) While it is not expected to have the entire evidence establishing the guilt of the accused beyond reasonable doubt but there ought always to be a prima facie satisfaction of the court in support of the charge.
(d) 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." (Ram Govind ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 23 Upadhyay case [Ram Govind Upadhyay v. Sudarshan Singh, (2002) 3 SCC 598: 2002 SCC (Cri) 688], SCC p.

602, para 4) .

23. This Court in Ram Govind Upadhyay v. Sudarshan Singh [Ram Govind Upadhyay v. Sudarshan Singh, (2002) 3 SCC 598: 2002 SCC (Cri) 688], speaking through Banerjee, J., observed as under : (SCC p. 602, para 3) "3. Grant of bail though being a discretionary order

-- but, however, calls for the exercise of such a discretion in a judicious manner and not as a matter of of course. Order for bail bereft of any cogent reason cannot be sustained. Needless to record, however, that the grant of bail is dependent upon the rt contextual facts of the matter being dealt with by the court and facts, however, do always vary from case to case. While placement of the accused in the society, though may be considered but that by itself cannot be a guiding factor in the matter of grant of bail and the same should and ought always to be coupled with other circumstances warranting the grant of bail. The nature of the offence is one of the basic considerations for the grant of bail -- the more heinous is the crime, the greater is the chance of rejection of the bail, though, however, dependent on the factual matrix of the matter."

24. In Kalyan Chandra Sarkar v. Rajesh Ranjan [Kalyan Chandra Sarkar v. Rajesh Ranjan, (2004) 7 SCC 528: 2004 SCC (Cri) 1977], this Court observed in para 11 as under :

(SCC pp. 535-36) "11. The law in regard to grant or refusal of bail is very well settled. The court granting bail should exercise its discretion in a judicious manner and not as a matter of course. Though at the stage of granting bail a detailed examination of evidence and elaborate documentation of the merit of the case need not be undertaken, there is a need to indicate in such orders reasons for prima facie ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 24 concluding why bail was being granted particularly, where the accused is charged of having committed a serious offence. Any order devoid of such reasons .

would suffer from non-application of mind. It is also necessary for the court granting bail to consider among other circumstances, the following factors also before granting bail; they are:

(a) The nature of accusation and the severity of punishment in case of conviction and the nature of supporting evidence.
of
(b) Reasonable apprehension of tampering with the witness or apprehension of threat to the complainant.
(c) Prima facie satisfaction of the court in rt support of the charge. (See Ram Govind Upadhyay v. Sudarshan Singh [Ram Govind Upadhyay v. Sudarshan Singh, (2002) 3 SCC 598:
2002 SCC (Cri) 688] and Puran v. Rambilas [Puran v. Rambilas, (2001) 6 SCC 338: 2001 SCC (Cri) 1124)"

25. Gobarbhai Naranbhai Singala v. State of Gujarat [Gobarbhai Naranbhai Singala v. State of Gujarat, (2008) 3 SCC 775 : (2008) 2 SCC (Cri) 743], is a case which concerns the cancellation of bail by this Court in a petition filed under Article 136 of the Constitution of India. In the said case reliance was placed on Panchanan Mishra v. Digambar Mishra [Panchanan Mishra v. Digambar Mishra, (2005) 3 SCC 143: 2005 SCC (Cri) 660] wherein in para 13 it was observed as under : (Panchanan Mishra case [Panchanan Mishra v. Digambar Mishra, (2005) 3 SCC 143: 2005 SCC (Cri) 660], SCC pp. 147-48) "13. ... The object underlying the cancellation of bail is to protect a fair trial and secure justice being done to society by preventing the accused who is set at liberty by the bail order from tampering with the evidence in the heinous crime ... It hardly requires to be stated that once a person is released on bail in serious criminal cases where the punishment is ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 25 quite stringent and deterrent, the accused in order to get away from the clutches of the same indulge in various activities like tampering with the .

prosecution witnesses, threatening the family members of the deceased victim and also create problems of law and order situation."

26. Further on referring to the State of U.P. v. Amarmani Tripathi [State of U.P. v. Amarmani Tripathi, (2005) 8 SCC 21: 2005 SCC (Cri) 1960 (2)], this Court in Gobarbhai Naranbhai Singala case [Gobarbhai Naranbhai Singala v.

of State of Gujarat, (2008) 3 SCC 775 : (2008) 2 SCC (Cri) 743] noted the facts of the case therein to the effect that the respondent therein had been named in ten other criminal cases in the last 25 years or so, out of which five cases rt were under Section 307 IPC for attempt to murder and another under Section 302 IPC for committing murder.

That in most of the cases he was acquitted for want of sufficient evidence. Without saying anything further this Court noted that the High Court in the said case completely ignored the general principle for grant of bail in a heinous crime of commission of murder in which the sentence if convicted, is death or life imprisonment.

28. This Court in Ash Mohammad v. Shiv Raj Singh [Ash Mohammad v. Shiv Raj Singh, (2012) 9 SCC 446: (2012) 3 SCC (Cri) 1172], observed that though the period of custody is a relevant factor, the same has to be weighed simultaneously with the totality of the circumstances and the criminal antecedents. That these are to be weighed in the scale of collective cry and desire and that societal concern has to be kept in view in juxtaposition to individual liberty, was underlined.

29. In Neeru Yadav v. State of U.P. [Neeru Yadav v. State of U.P., (2016) 15 SCC 422: (2016) 4 SCC (Cri) 647], after referring to a catena of judgments of this Court on the consideration of factors for grant of bail observed through Dipak Misra, J. (as His Lordship then was) in paras 15 and 18 as under : (SCC pp. 429-30) ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 26 "15. This being the position of law, it is clear as a cloudless sky that the High Court has totally ignored the criminal antecedents of the accused.

.

What has weighed with the High Court is the doctrine of parity. A history-sheeter involved in the nature of crimes which we have reproduced hereinabove are not minor offences so that he is not to be retained in custody, but the crimes are of heinous nature and such crimes, by no stretch of imagination, can be regarded as jejune. Such cases of do create thunder and lightning having the effect potentiality of torrential rain in an analytical mind. The law expects the judiciary to be alert while admitting these kinds of accused persons to be at rt large and, therefore, the emphasis is on the exercise of discretion judiciously and not in a whimsical manner.

***

18. Before parting with the case, we may repeat with profit that it is not an appeal for cancellation of bail as the cancellation is not sought because of supervening circumstances. The annulment of the order passed by the High Court is sought as many relevant factors have not been taken into consideration which includes the criminal antecedents of the accused and that makes the order a deviant one. Therefore, the inevitable result is the lancination of the impugned order [Budhpal v. State of U.P., 2014 SCC OnLine All 14815]."

30. In Anil Kumar Yadav v. State (NCT of Delhi) [Anil Kumar Yadav v. State (NCT of Delhi), (2018) 12 SCC 129: (2018) 3 SCC (Cri) 425], this Court has spelt out some of the significant considerations which must be placed in the balance in deciding whether to grant bail : (SCC p. 138, para 17) "17. While granting bail, the relevant considerations are (i) the nature of seriousness of the offence; (ii) the character of the evidence and ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 27 circumstances which are peculiar to the accused; and (iii) the likelihood of the accused fleeing from justice; (iv) the impact that his release may make .

on the prosecution witnesses, its impact on the society; and (v) likelihood of his tampering. No doubt, this list is not exhaustive. There are no hard-and-fast rules regarding grant or refusal of bail, each case has to be considered on its own merits. The matter always calls for judicious exercise of discretion by the Court."

of

21. It was observed in Jaibunisha v. Meharban, (2022) 5 SCC 465: 2022 SCC OnLine SC 58 that the period of custody has to rt be weighed with criminal antecedent. It was observed at page 478:-

"21.6. Another factor which should guide the court's decision in deciding a bail application is the period of custody. However, as noted in Ash Mohammad v. Shiv Raj Singh [Ash Mohammad v. Shiv Raj Singh, (2012) 9 SCC 446:
(2012) 3 SCC (Cri) 1172], the period of custody has to be weighed simultaneously with the totality of the circumstances and the criminal antecedents of the accused, if any. Further, the circumstances which may justify the grant of bail are to be considered in the larger context of the societal concern involved in releasing an accused, in juxtaposition to individual liberty of the accused seeking bail."

22. It was held in Bharwad Santoshbhai Sondabhai v. State of Gujarat, 2023 SCC OnLine SC 1092 that bail cannot be granted to a person having criminal antecedents. It was observed:

"12. For the reasons noted above, we are of the firm opinion that respondent No. 2 was not entitled to any ::: Downloaded on - 05/12/2023 20:35:49 :::CIS 28 relief in the instant case. Respondent No. 2 had remained in custody for barely six months (23rd September 2021 to 18th February 2022) before he was released on bail in .
respect of a serious offence under Section 302 of the IPC.
His antecedents also indicate his propensity towards committing crime. Accordingly, the impugned order dated 18th February 2022, is quashed and set aside and respondent No. 2 is directed to surrender forthwith before the trial Court."

23. Therefore, it is apparent from the judgments of this of Court as well as the judgments of the Hon'ble Supreme Court, that the criminal antecedents are important factors which rt cannot be ignored while deciding the bail application. In the present case, the petitioner was involved in the commission of similar offences in the past, which shows that the chances of his committing the offence in case of his release on bail cannot be ruled out.

24. Before referring to the judgment cited by learned counsel for the petitioner, it is to be noted that it was laid down by the Hon'ble Supreme Court in Naib Singh v. State of Punjab, (1986) 4 SCC 401 that there is nothing like a precedent in criminal cases and each case turns on its facts. This position was reiterated in Megh Singh v. State of Punjab, (2003) 8 SCC 666, wherein it was held:-

::: Downloaded on - 05/12/2023 20:35:49 :::CIS 29
"18. Circumstantial flexibility, one additional or different fact may make a world of difference between conclusions in two cases or between two accused in the same case.
.
Each case depends on its own facts and a close similarity between one case and another is not enough because a single significant detail may alter the entire aspect. It is more pronounced in criminal cases where the backbone of adjudication is fact-based."

25. A similar view was taken in Parasa Raja Manikyala of Rao v. State of A.P., (2003) 12 SCC 306, wherein it was held:-

"9. Each case, more particularly a criminal case, depends on its own facts and a close similarity between one case rt and another is not enough to warrant like treatment because a significant detail may alter the entire aspect. In deciding such cases, one should avoid the temptation to decide cases (as said by Cardozo) by matching the colour of one case against the colour of another. To decide, therefore, on which side of the line a case falls, the broad resemblance to another case is not at all decisive."

26. Similar is the judgment in Gian Chand v. State of Haryana, (2013) 14 SCC 420, wherein it was held:-

"24. So far as the judgment in Avtar Singh [(2002) 7 SCC 419: 2002 SCC (Cri) 1769] is concerned, it has been considered by this Court in Megh Singh v. State of Punjab [(2003) 8 SCC 666: 2004 SCC (Cri) 58]. The Court held that the circumstantial flexibility, one additional or different fact may make a world of difference between conclusions in two cases or between two accused in the same case. Each case depends on its own facts and a close similarity between one case and another is not enough because a single significant detail may alter the entire aspect. It is more pronounced in criminal cases where the backbone of adjudication is fact-based."
::: Downloaded on - 05/12/2023 20:35:49 :::CIS 30

27. In Maulana's case supra, the Hon'ble Supreme Court found that the petitioner was acquitted in the cases which is not .

the case here as the cases are pending in the present case. In view of the subsequent judgments of the Hon'ble Supreme Court, noticed above, it is difficult to rely upon the judgments of this Court cited by learned counsel for the petitioner, because of this Court is bound by the subsequent judgments of the Hon'ble Supreme Court. Therefore, no advantage can be derived from the rt judgments cited at the bar.

28. Since the petitioner has criminal antecedents, therefore, petitioner is not entitled to the concession of bail, hence, the present petition fails and is dismissed.

29. The observation made herein before shall remain confined to the disposal of the instant petition and will have no bearing, whatsoever, on the merits of the case.

(Rakesh Kainthla) Judge 5th December, 2023 (Chander) ::: Downloaded on - 05/12/2023 20:35:49 :::CIS