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 20, Cited by 0]

Calcutta High Court (Appellete Side)

Xxxx vs The State Of West Bengal & Anr on 2 March, 2026

                                                                               2026:CHC-AS:358


                   IN THE HIGH COURT AT CALCUTTA
                CRIMINAL MISCELLANEOUS JURISDICTION
                           APPELLATE SIDE

PRESENT:
THE HON'BLE JUSTICE BIVAS PATTANAYAK

                        C.R.M. (M) 1069 of 2025
                                  XXXX
                                  versus
                     The State of West Bengal & Anr.


For the Petitioner              : Mr. Sabyasachi Banerjee, Senior Advocate
                                  Mr. Anirban Dutta, Advocate
                                  Mr. Ayan Mondal, Advocate

For the Opposite Party No.2     : Mr. Tilak Mitra, Advocate
                                  Mr. Praloy Bhattacharyee, Advocate
                                  Mr. Soumon Nanda, Advocate
                                  Mr. Koushik Roy, Advocate

For the State                   : Mr. Arijit Ganguli, Advocate
                                  Mr. Sujan Chatterjee, Advocate

Heard on                        : 06.01.2026, 13.01.2026,
                                  20.01.2026, 27.01.2026

Judgment on                     : 02.03.2026


Bivas Pattanayak, J. :-

1.   This is an application for cancellation of bail granted to the accused-

opposite party No.2 by learned Additional Sessions Judge, 1st Court,

Contai vide its order dated 20th July, 2024.

2.   On 29th May 2024, the mother of the victim girl lodged a written

complaint before Inspector-in-charge, Egra Police Station against accused-

opposite party no.2 alleging of sexual exploitation of her minor daughter

aged about 14 years and of commission of serious offences under the

provisions of Protection of Children from Sexual Offences Act, 2012

(hereinafter referred to as 'POCSO Act'). On the basis of such complaint,
                                      2

                                                                               2026:CHC-AS:358


FIR was registered as Egra P.S. case no. 340 of 2024 dated 29th May 2024

under section 376 (3) of India Penal Code (in short 'IPC) and section 6 of

POCSO Act. The accused-opposite party No.2 filed an application seeking

anticipatory bail being Criminal Misc case No. 127 of 2024 under section

438 of Code of Criminal Procedure (in short 'CrPC), which was rejected by

the learned trial court on 21st June 2024. Subsequent thereto, on 26th

June 2024 the accused- opposite party No.2 surrendered and prayed for

bail before the learned trial court. Such prayer for bail was fixed for

hearing and consideration on 10th July 2024, upon information to the de

facto complainant. On the said date upon considering the available

materials, the bail prayer of the accused- opposite party No.2 was rejected.

Thereafter, on 16th July 2024, chargesheet was submitted against the

accused-opposite party No.2 vide CS No.376 of 2024. On 20th July 2024,

copies were supplied to the accused under section 207 of CrPC and prayer

for bail of accused- opposite party No.2 was allowed by the learned trial

court. Being aggrieved by and dissatisfied with the aforesaid order granting

bail to the accused- opposite party No.2, the petitioner being the de facto

complainant has filed the present application seeking cancellation of bail.

3.   Mr. Sabyasachi Banerjee, learned Senior advocate along with Mr.

Anirban Dutta, learned advocate appearing for the petitioner submitted

that the accused-opposite party No.2 was working as a civic volunteer in

the said police station, however, surprisingly he was not arrested by the

investigating agency upon initiation of FIR. On 21st June 2024, considering

the seriousness of the allegations and the stage of investigation, the

learned trial court rejected the prayer of the accused seeking anticipatory
                                       3

                                                                                 2026:CHC-AS:358


bail. Upon surrender before the trial court, the accused sought for regular

bail, which was also rejected by the learned trial court taking into

consideration the gravity of the offence and the stage of investigation. On

16th July 2024, a chargesheet was filed with extraordinary haste within 48

days of registration of the FIR, though several aspects of investigation

remained incomplete, including non-seizure of mobile phone of the

accused and non-collection of vital medical records of the victim girl which

are foundational in a criminal proceeding under POCSO Act. On 20th July

2024, the learned trial court which all along on the earlier dates rejected

the prayer of the accused for bail on the ground of gravity of the offence,

allowed the prayer for bail of the accused on the sole ground that

chargesheet has been submitted treating such submission of chargesheet

as a determinative factor for grant of bail. The accused was granted bail

within 24 days from the date of his surrender in court. The petitioner-de

facto complainant on the said date raised objection to such bail prayer of

the petitioner and also filed an application before the learned court with

the contention that the investigating agency has not collected necessary

papers relating to the treatment of the victim girl and prayed for necessary

order. However, without considering the objections raised and the

contention of such petition, the learned trial court proceeded to grant bail

to the accused-opposite party No.2 in a mechanical manner ignoring the

seriousness of the offence, the vulnerability of the victim, the likelihood of

witness intimidation and the possibility of tampering with evidence. The

order dated 20th July 2024, granting bail to the accused-opposite party

No.2 is patently perverse. In the instant case, the learned trial court
                                      4

                                                                               2026:CHC-AS:358


completely failed to apply the parameters governing grant of bail including

heinous and grave nature of offence, the severity of punishment

prescribed, the likelihood of accused tampering with evidence, the

imminent possibility of threatening or influencing witnesses and the

vulnerability of child witness. To buttress his contention, he relied on the

following decisions.

     (i)    State of Karnataka versus Sri Darshan & Ors1;

     (ii)   Kaushalendra Pratap Singh versus State NCT of Delhi and

            Another2;

     (iii) XYZ versus State of Maharashtra and Another 3;

     (iv) In the matter of: State of West Bengal 4.

Moreover, the learned trial court failed to take into account the

presumption envisaged under Section 29 of the POCSO Act which provides

that the Special Courts must presume an accused is guilty of committing,

abetting or attempting to commit offences under Sections 3, 5, 7, and 9

unless the contrary is proved. Non-consideration of presumption under

Section 29 of the POCSO Act strikes at the very root of the order granting

bail and, therefore, the impugned order under challenge is infirm and not

sustainable in law. In support of his contention, he relied on the decision

of Hon'ble Supreme Court passed in State of Bihar versus Rajballav

Prasad Alias Rajballav Prasad Yadav Alias Rajballabh Yadav 5.




1 2025 SCC OnLine SC 1702
2 2024 SCC OnLine Del 5272
3 2021 SCC OnLine Bom 12401
4 2023 SCC OnLine 4563
5 (2017) 2 SCC 178
                                       5

                                                                                 2026:CHC-AS:358


Further, subsequent to his release, the accused misused his liberty of bail

by threatening the victim girl on 5th August 2024 and a general diary was

lodged on the subsequent date at the police station in respect of the said

incident being GDE No.296 dated 6th August 2024. The investigating

officer sought permission to conduct an enquiry. However, the learned trial

court was of the opinion that the offence alleged in the said general diary

falls under Bharatiya Nyay Sanhita, 2023 (in short, 'BNS') and therefore it

is not the appropriate forum to pass any order in such regard and instead

advised the investigating agency to file proper application before the

concerned Magistrate. Thereafter, two applications were filed by the

petitioner, one for cancellation of bail and another for further investigation

before the learned trial court. Since the application for further

investigation was not taken up by the learned trial court, the petitioner

was constrained to file a writ petition before this Hon'ble Court being WPA

3674 of 2025 for early disposal of the same and upon direction of this

Hon'ble Court both the applications were disposed of on 3 rd April 2025.

Though the application for cancellation of bail was turned down however,

the learned trial court directed for further investigation. Upon further

investigation, more materials have been collected by the investigating

agency leading to filing of supplementary charge-sheet against the

accused.

In light of his aforesaid submissions, he prayed for cancellation of the bail

granted by the learned trial court to the accused-opposite party No.2 and

commit the accused to custody forthwith for ends of justice.
                                       6

                                                                                2026:CHC-AS:358


4.   In reply to contention raised on behalf of the petitioner, Mr. Tilak

Mitra, learned advocate appearing for accused-opposite party No.2

submitted that precisely the petitioner has taken two grounds for

cancellation of the bail, firstly, a threat committed by the accused which

was not taken into consideration by the learned trial court for cancellation

of the bail of the accused and secondly, that the investigation has not been

carried out in the manner in which it should have been carried out. The

ground of misuse of the condition of bail was canvassed before the learned

trial court, which has elaborately examined the contention of the general

diary lodged in relation to the incident of threat and has rejected the

prayer for cancellation of bail on the said ground on 3rd April 2025. The

petitioner has not challenged the said order of the learned trial court dated

3rd April 2025, however, surprisingly in paragraph No. 11 of the affidavit-

in-reply the petitioner states that she has challenged the said order. The

order by which the learned trial court rejected the prayer for cancellation

of bail and the reason shown therein are all relevant considerations before

this Hon'ble Court as well and until and unless the said order is

challenged before this court, the reason shown therein cannot be

interfered with and the said order of the learned trial court would stand.

The petitioner herein has challenged the order granting bail dated 20th

July 2024 when the incident of 6th August 2024 alleging of threat has not

seen the light of the day. Therefore, there cannot be any perversity or

illegality in order dated 20th July 2024 for not considering the alleged

incident which has taken place subsequently. In such backdrop, the
                                        7

                                                                               2026:CHC-AS:358


application for cancellation of bail on the ground of misconduct is not

maintainable.

Further, the general diary in question does not really disclose any grievous

offence and that has only been taken out in order to harass the accused.

The allegations made therein have not been corroborated by any

sustainable materials. No case has been made out to cancel the liberty

which has been granted to the accused-opposite party No.2. Where the

grounds of intimidation being the only ground is not satisfactorily proved,

the court cannot cancel the bail granted to the accused. In support of his

contention, he relied on the decision of Hon'ble Supreme Court passed in

Samarendra Nath Bhattacharjee versus State of W.B. and Another. 6

In order to sustain an application for cancellation of bail there has to be

special and supervening circumstances which are extremely exceptional

and there should be a gross misuse of liberty. A bail once granted cannot

be cancelled mechanically. To buttress his contentions, he relied on the

following decisions of the Hon'ble Supreme Court.

     (i)    State (Delhi Administration) versus Sanjay Gandhi 7;

     (ii)   Dolat Ram and Others versus State of Haryana8;

     (iii) Subhendu Mishra        versus Subrat        Kumar Mishra    and

            Another9;

     (iv) Central       Bureau   of   Investigation,    Hyderabad    versus
            Subramani Gopalakrishnan and Another10;


6 (2004) 11 SCC 165
7 (1978) 2 SCC 411
8 (1995) 1 SCC 349
9 2000 SCC (Cri) 1508
10 (2011) 5 SCC 296
                                        8

                                                                                  2026:CHC-AS:358


     (v)   Vipan Kumar Dhir versus State of Punjab and Another 11;

     (vi) Raghubir Singh and Others versus State of Bihar 12;

     (vii) Imran versus Mohammed Bhava and Another13

Relying on the decision of Hon'ble Supreme Court passed in Aslam

Babalal Desai versus State of Maharashtra14 he submitted that

rejection of bail stands on one footing but cancellation of bail is harsh

order because it interferes with the liberty of the individual and hence it

must not be lightly resorted to.

Moreover, the two paramount considerations while dealing with an

application seeking for cancellation of bail are namely the likelihood of

accused fleeing from justice and tampering of evidence. In the instant case,

none of the aforesaid two grounds are attracted. Thus, the prayer for

cancellation of bail of the accused- opposite party No.2 is not sustainable.

In support of his contention, he relies on the decision of Hon'ble Supreme

Court passed in Gurcharan Singh and Others versus State (Delhi

Administration)15.

Furthermore, the presumption as enumerated in Section 29 of POCSO Act

is a rule of evidence which can only come into effect at the time of trial of a

proceeding. The presumption under Section 29 of the Act is not conclusive

and is rebuttable. The section allows the court to draw presumption

against the accused only at the time of trial upon giving the accused an

opportunity to rebut/dislodge the said presumption of evidence at the time


11 (2021) 15 SCC 518
12 (1986) 4 SCC 481
13 (2022) 13 SCC 70
14 (1992) 4 SCC 272
15 (1978) 1 SCC 118
                                        9

                                                                                  2026:CHC-AS:358


of trial. The provisions of the said Section do not have any application at

any stage of the proceeding except trial. The present proceedings before

this Hon'ble Court are at pre-trial stage and, therefore, the provisions of

the said Section will not be applicable at this stage. While dealing with the

provisions of section 139 of the Negotiable Instruments Act which also

postulates of a rebuttable presumption, the Hon'ble Supreme Court in its

decision in Shiv Kumar Alias Jawahar Saraf versus Ramavtar

Agarwal16 has held that rebuttable presumption cannot have any effect in

any stage but only at the time of evidence.

In view of his aforesaid submissions, he prayed that the application for

cancellation of bail is deserved to be rejected summarily.

5.   On the contrary, Mr. Dutta, learned advocate for the petitioner

submitted that it is a settled practice, firmly grounded in law, that when a

bail application is rejected by a Court of Sessions, the aggrieved accused

does not challenge the rejection by filing a revision petition. Instead, a bail

application is filed before the Hon'ble High Court with disclosure of earlier

rejection. This is because the High Court is not exercising the

revisional/appellate powers over the Sessions Court but its own original

jurisdiction. The same principle applies with equal force to application

seeking cancellation of bail. The present application before this Hon'ble

Court is not a challenge to the decisions of the order dated 3rd April 2025

refusing to cancel bail but an independent invocation of this Hon'ble

Court's original power under Section 439(2) of CrPC to examine whether

the accused deserves to remain in bail and whether the order dated 20th

16 (2020) 12 SCC 500
                                       10

                                                                                  2026:CHC-AS:358


July 2024 is sustainable in law. The distinction between review by the

same court and cancellation by a superior court has been lucidly explained

by the Hon'ble Supreme Court in Gurusharan Singh (supra). The Hon'ble

Supreme Court has held that where cancellation of bail is sought on the

ground of violation of bail conditions or subsequent change in

circumstances, the same court which granted bail may be approached

under Section 437(5) CrPC or Section 439(2) CrPC, as the case may be.

However, where the challenge is that the order granting bail is itself illegal,

unjustified or perverse the same court cannot sit in judgment over its own

order, as such an exercise would amount to review and would attract the

bar under Section 362 of CrPC. In such cases the only efficacious remedy

lies before the superior court. Therefore, the petitioners approached this

Hon'ble Court, which is not only permissible but is legally mandated

course, seeking the Hon'ble Court to exercise its inherent powers.

Relying on the decision of Hon'ble Supreme Court in Puran versus

Rambilas and Another17, he submitted that where the bail has been

granted on irrelevant considerations or by ignoring material aspects, the

superior Court is fully competent to cancel bail even in the absence of

supervening circumstances. It further clarified that in such cases it is

futile to approach the same court again as the proper course is to invoke

the jurisdiction of the High Court under Section 439(2) of CrPC.

Moreover, the decision cited on behalf of the accused- opposite party No. 2

of the Hon'ble Supreme Court in Shiv Kumar (supra) relating to rebuttable



17 (2001) 6 SCC 338
                                         11

                                                                                2026:CHC-AS:358


presumption pertains to section 139 of the Negotiable Instruments Act and

not to POCSO Act and thus is not applicable to the instant proceedings.

The proposition in other cited decisions adduced on behalf of the accused-

opposite party No.2 are settled propositions which cannot be disputed and

denied, however, those are not applicable to the facts of the present case.

6.   Mr. Sujan Chatterjee, learned advocate for the State submitted that

on an application of the de facto complainant the learned trial court issued

direction for further investigation. Pursuant thereto the investigating

agency caused investigation and on completion of the same, has submitted

supplementary chargesheet against accused-opposite party no.2.

7.   Upon hearing the learned advocates for respective parties following

issues have fallen for consideration:

     (i)    Whether the instant application for cancellation of bail is

            maintainable or not?

     (ii)   Whether the impugned order dated 20th July 2024 of the learned

            trial court granting bail to the accused-opposite party no.2 is

            sustainable or not?

8.   With regard to the first issue relating to maintainability of the

application, it is found that the principle contention, which is vouched, is

that the petitioner has not challenged the order of the learned trial court

dated 3rd April 2025 whereby the prayer of the petitioner for cancellation of

bail of the accused was rejected. Thus, the said order of the learned trial

court would stand until and unless it is set aside by a higher Court. The

question, which is to be examined, is whether perversity in the order

granting bail can be examined independently without there being any
                                            12

                                                                                               2026:CHC-AS:358


challenge to order of the learned trial court rejecting the prayer for

cancellation of bail.

9.   At the outset it should be borne in mind that the concept of setting

aside an unjustified, illegal or perverse order is totally different from the

concept of cancelling the bail on the ground that the accused has mis-

conducted himself or because of some subsequent new facts necessitating

for cancellation of bail. The above position is made clear by the Hon'ble

Supreme Court in Gurcharan Singh (supra), the relevant observation is

reproduced hereunder.

               "If, however, a Court of Session had admitted an accused person to bail,
               the State has two options. It may move the Sessions Judge if certain new
               circumstances have arisen which were not earlier known to the State and
               necessarily, therefore, to that Court. The State may as well approach the
               High Court being the superior Court under Section 439(2) to commit the
               accused to custody. When, however, the State is aggrieved by the order of
               the Sessions Judge granting bail and there are no new circumstances that
               have cropped up except those already existed, it is futile for the State to
               move the Sessions Judge again and it is competent in law to move the
               High Court for cancellation of the bail. This position follows from the
               subordinate position of the Court of Session vis-a- vis the High Court."

10. Further in Puran (supra) following the decision in Gurcharan Singh

(supra), the Hon'ble Supreme Court observed as follows:

                  "13. Our view is supported by the principles laid down in the case of
               Gurcharan Singh & Others, etc. vs. State (Delhi Administration) reported in
               1978 (1) S.C.C. 118. In this case it has been held, by this Court, that
               under Section 439(2), the approach should be whether the order granting
               bail was vitiated by any serious infirmity for which it was right and
               proper for the High Court, in the interest of justice, to interfere.
                  14. Mr. Lalit next submitted that a third party cannot move a Petition
               for cancellation of the bail. He submitted that in this case the Prosecution
               has not moved for cancellation of the bail. He pointed out that the father of
               the deceased had moved for cancellation of the bail. He relied upon the
               cases of Simranjit Singh Mann vs. Union of India and another reported in
               AIR 1993 S.C. 280 and Janata Dal, etc. etc. vs. H.S. Chowdhary and
               others, etc. etc. reported in 1991 (3) S.C.C. 356. Both these cases dealt
               with Petitions under Article 32 of the Constitution of India whereunder a
               total stranger challenged the conviction and sentence of the accused. This
               Court held that neither under the provisions of the Criminal Procedure
               Code nor under any other statute is a third party stranger permitted to
               question the correctness of the conviction and sentence imposed by the
               Court after a regular trial. It was held that the Petitioner, who was a total
               stranger, had no 'locus standi' to challenge the conviction and the
                                           13

                                                                                                2026:CHC-AS:358


              sentence awarded to the convicts in a Petition under Article 32. The
              principle laid down in these cases have no application to the facts of the
              present case. In this case the application for cancellation of bail is not by a
              total stranger but it is by the father of the deceased. In this behalf the
              ratio laid down in the case of R. Rathinam vs. State by DSP, District Crime
              Branch, Madurai District, Madurai and anr. reported in 2000 (2) S.C.C.
              391, needs to be seen. In this case Bail had been granted to certain
              persons. A group of practising advocates presented petitions before Chief
              Justice of the High Court seeking initiation of suo motu proceedings for
              cancellation of bail. The Chief Justice placed the petitions before a Division
              Bench. The Division Bench refused to exercise the suo motu powers on the
              ground that the petition submitted by the advocates was not
              maintainable. This Court held that the frame of sub-section (2) of Section
              439 indicates that it is a power conferred on the Courts mentioned therein.
              It was held that there was nothing to indicate that the said power can be
              exercised only if the State or investigating agency or a Public Prosecutor
              moves by a petition. It was held that the power so vested in the High
              Court can be invoked either by the State or by any aggrieved party. It was
              held that the said power could also be exercised suo motu by the High
              Court. It was held that, therefore, any member of the public, whether he
              belongs to any particular profession or otherwise could move the High
              Court to remind it of the need to exercise its power suo motu. It was held
              that there was no barrier either in Section 439 of the Criminal Procedure
              Code or in any other law which inhibits a person from moving the High
              Court to have such powers exercised suo motu. It was held that if the
              High Court considered that there was no need to cancel the bail then it
              could dismiss the Petition. It was held that it was always open to the High
              Court to cancel the bail if it felt that there were sufficient enough reasons
              for doing so."

11. From the above proposition it manifest that the frame of sub-section

(2) of Section 439 of CrPC indicates that a power of cancellation of bail is

conferred on the High Court or the Court of Sessions. Under Section 439

(2) of CrPC, the approach should be whether the order granting bail was

vitiated by any serious infirmity for which it was right and proper for the

High Court, in the interest of justice, to interfere. Moreover, where a party

is aggrieved by the order of the Sessions Judge granting bail and there are

no new circumstances that have cropped up except those which already

existed, it is futile for the said party to move the Sessions Judge again and

it is competent in law to move the High Court for cancellation of the bail.

In Puran (supra) it is also observed by Hon'ble Apex court that there was

no barrier either in Section 439 of CrPC or in any other law which inhibits
                                      14

                                                                                2026:CHC-AS:358


a person from moving the High Court to have such powers exercised suo

motu. The application for cancellation of bail before the learned trial court

was sought for on the ground of misconduct, which was rejected by the

concerned Court. During hearing it has vociferously been pressed into

service by learned advocate for the petitioner that the order granting bail

by the learned trial court is perverse as the same has been granted on

irrelevant consideration. Bearing in mind the proposition of the Hon'ble

Supreme court in the present context, this court is of the view that even if

the order of the trial court rejecting the prayer of the petitioner for

cancellation on the ground of misconduct is not challenged, the infirmity

in the order granting bail can be examined by the High Court under

Section 439(2) of the CrPC. Accordingly, the present application is

maintainable before this court.

12. With regard to the second issue pertaining to the sustainability of the

order granting bail, let me examine the impugned order in the light of

available materials on record.

12.1. The instant case is initiated against the accused-opposite party no.2

under Sections 376 (3) of IPC and Section 6 of POCSO Act. The POCSO Act

is a specialized legislation in India aimed at addressing child sexual abuse

with child-centric procedures. A child victim's statement is not that of an

accomplice but of a victim suffering physical, psychological, and emotional

trauma, and stands on a higher pedestal than even an injured witness's

testimony and as such is relevant and highly significant.

12.2. In such backdrop, let me appraise the nature of allegations made by

the minor victim girl, aged 14 years, in her statement recorded by the
                                      15

                                                                                2026:CHC-AS:358


learned Judicial Magistrate under Section 164 of CrPC. Upon going

through the aforesaid statement of the victim girl, it is found that she has

categorically implicated the accused, who was her English tutor, of causing

penetrative sexual assault upon her. There are also allegations against the

accused of capturing obscene objectionable photographs of the victim girl

and blackmailing her on the basis of such photographs and coercing her

into repeated sexual assault. Ultimately the victim girl reported the fact to

her grandmother. Moreover, it is stated by the victim girl before the

learned Judicial Magistrate that due to such act of the accused person she

became mentally ill and she tried to commit suicide and was admitted to

Egra Super Speciality Hospital. The medical examination report also notes

the fact that the victim has gone through sexual intercourse with her tutor

in the month of August 2023.

12.3. On 10th July 2024 after considering the statement of the victim girl

and other available materials as well as the statement of the victim girl

made before the attending doctor that she has gone through sexual

intercourse with her tutor in the month of August 2023, the learned trial

court rejected the bail prayer of the accused with an observation that there

is indication that the accused might have established physical relationship

with the victim with the knowledge that she has not attained 18 years.

However, by the impugned order dated 20th July 2024, the learned trial

court just after 10 days despite finding that there are materials in the case

diary against the accused, yet granted bail to him on the sole ground that

upon completion of investigation chargesheet has been submitted and that

there is no other material which is presumably required to bring home the
                                       16

                                                                              2026:CHC-AS:358


charge against the accused person. It is seen from the order under

challenge that the learned trial court has not dealt with the allegations

revealed from the statement of the victim girl and materials concerning the

gravity of the offence. It is surprising to note that the same court which

held in its earlier order that there are sufficient incriminating materials

against the accused, proceeded to grant bail to accused after 10 days

without any change in the circumstances save and except filing of the

chargesheet.

12.4. 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 may not be undertaken, however, there is a need to

indicate in such orders the reasons for prima facie concluding why bail

was being granted particularly where an 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:-

    (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 charge;

    (iii) Severity of punishment in the event of conviction;

    (iv) Danger of accused absconding or fleeing from justice, if released

           on bail;

    (v)    Character, behaviour, means, position and standing of the

           accused;
                                       17

                                                                                  2026:CHC-AS:358


     (vi) Likelihood of offence being repeated;

     (vii) The impact that the release of the accused may make on the

          prosecution witnesses, its impact on the society;

     (viii) Reasonable   apprehension      of   tampering   with   witness   or

          apprehension of threat to the complainant;

     (ix) Prima facie satisfaction of the court in support of the charge.

     [See Prahlad Bhati versus State (NCT of Delhi)18; Anil Kumar

     Yadav versus State (NCT of Delhi)19].

12.5. It is pertinent to note that none of the above parameters have been

taken into consideration by the learned trial court while granting bail to

the accused-opposite party no.2 save and except the fact that upon

completion of investigation chargesheet has been submitted therefore

further detention of the accused is not required. The above parameters

need to be adhered to and disposed of by a reasoned and speaking order.

[See Kalyan Chandra Sarkar versus Rajesh Ranjan @ pappu Yadav &

Anr20]. The jurisdiction to grant bail has to be exercised on the basis of

well settled principles having regard to facts and circumstances of each

case. The court should not be impressed by irrelevant considerations.

Discretionary jurisdiction of the court should be exercised carefully and

cautiously thereby balancing the rights of the accused and the interests of

the society. The learned trial court failed to consider the seriousness of the

offence under the POCSO Act. Needless to say, that commission of offence

against the children should be viewed as heinous and serious offence and

18 (2001) 4 SCC 280
19 (2018) 12 SCC 129
20 (2004) 7 SCC 528)
                                             18

                                                                                                2026:CHC-AS:358


should not be taken lightly as offence of private nature and in fact such

offences are bound to be taken as an offence against the society. At this

stage it would be profitable to reproduce the relevant observation of

Hon'ble Supreme Court in Ramji Lal Bairwa & Anr versus State of

Rajasthan & Ors21 taking into consideration the object of the POCSO Act,

as hereunder.

                "17. The Objects and Reasons for the enactment of the Pocso Act, as
                extracted above, would undoubtedly show that quashment of proceeding
                initiated under the Pocso Act abruptly by invoking the power under
                Section 482CrPC without permitting it to mature into a trial, except on
                extremely compelling reasons ex facie mala fide initiated or initiated solely
                to settle the score, etc. would go against the very intention of the
                legislature behind the enactment. As noted earlier, it is the inadequacy of
                the existing laws to address certain issues relating to sexual offences
                against the children that made the legislature to come up with the
                aforesaid legislation with a view to protect and respect the privacy and
                confidentiality of children and to ensure their physical, emotional,
                intellectual and social development.
                18. The Pocso Act also addressed the lack of provisions defining various
                offences against the children and also adequate penal provisions therefor.
                A careful scanning of the various provisions under the Pocso Act would
                reveal that with a view to achieve the aforesaid objects and purposes
                various offences against the children are specifically defined and
                provisions for adequate penalisation are also inserted in the Act.
                Obviously, rubbing the breast of a child would constitute an offence of
                "sexual assault" under Section 7 of the Pocso Act, punishable with
                imprisonment of either description for a term which shall not be less than
                three years and may extend to five years and also fine. They would reveal
                that the commission of such offences against the children should be
                viewed as heinous and serious. Needless to say, that commission of such
                offences cannot be taken lightly as offences of private nature and in fact,
                such offences are bound to be taken as offences against the society.
                19. In the decision in Attorney General v. Satish [Attorney General v.
                Satish, (2022) 5 SCC 545 : (2022) 2 SCC (Cri) 409] at para 38, this Court
                held thus: (SCC p. 574)
                "38. The act of touching any sexual part of the body of a child with sexual
                intent or any other act involving physical contact with sexual intent, could
                not be trivialised or held insignificant or peripheral so as to exclude such
                act from the purview of "sexual assault" under Section 7. As held by this
                Court in Balram Kumawat v. Union of India [Balram Kumawat v. Union of
                India, (2003) 7 SCC 628 : (2004) 134 STC 626] , the law would have to be
                interpreted having regard to the subject-matter of the offence and to the
                object of the law it seeks to achieve. The purpose of the law cannot be to
                allow the offender to sneak out of the meshes of law."




21 (2025) 5 SCC 117
                                      19

                                                                                2026:CHC-AS:358


12.6. Bearing in mind the above observation of the Hon'ble Court, it

appears that the learned trail court has granted bail to the accused as a

matter of course without considering the gravity of the offence and the

object behind the enactment of POCSO Act which is precisely a specialized

legislation in India aimed at addressing child sexual abuse with child-

centric procedures. For the reasons as noted above, the impugned order

dated 20th July 2024 granting bail to the accused requires intervention by

this court as it is not sustainable in law. This court finds substance in the

submissions of learned advocate for the petitioner relying on Sri Darshan

(supra), Kaushalendra Pratap Singh (supra), XYZ (supra) and one decision of

this Court.

12.7. Further on the aforementioned date i.e. 20th July 2024, the de facto

complainant filed a petition before the learned trial court contending that

the investigating officer has not collected necessary papers relating to the

treatment of the victim girl and prayed for necessary orders. However, the

learned trial court has gone on to observe that though the de facto

complainant asserts that the investigation has not been conducted

properly still she has chosen not to pray for any legal remedy regarding the

same. Needless to mention that the learned trial court has not made any

observations with regard to contentions raised in the aforesaid application

of the petitioner-de facto complainant particularly when the said

application was before the court for consideration. In that event the

observation of the learned trial court that the de facto complainant did not

choose to take any legal remedy does not hold good. It is also not

understandable to this Court the reasons for not considering the prayers
                                     20

                                                                              2026:CHC-AS:358


made by the de facto complainant on the said date raising displeasure in

the manner the investigation has been undertaken by the investigating

agency.

13. It has been strenuously argued on behalf of accused-opposite party

no.2 relying on Samarendra Nath Bhattacharjee (supra) that grounds of

intimidation for cancellation have to be satisfactorily proved and further

relying on Sanjay Gandhi (supra), Dolat Ram (supra), Subhendu Mishra

(supra), Subramani Gopalakrishnan (supra), Vipan Kumar Dhir (supra),

Raghubir Singh (supra), Imran (supra), he submitted that in order to

sustain an application for cancellation of bail there has to be special and

supervening circumstances which are extremely exceptional and there

should be a gross misuse of liberty. Although such propositions are

accepted ones but these need not be dealt with separately in a case of this

nature where bail has been granted on irrelevant consideration without

considering the nature, gravity and seriousness of the offence and there is

infirmity in the impugned order granting bail to the accused.

14. Relying on the decision of Aslam Babalal Desai (supra) it has been

vociferously argued on behalf of the accused-opposite party no.2 that

rejection of bail stands on one footing but cancellation of bail is harsh

order because it interferes with the liberty of the individual and hence it

must not be lightly resorted to. Although there cannot be any quarrel with

regard to such proposition yet such principle is not relevant when the

court finds that the order granting bail proceeded on certain irrelevant

consideration.
                                            21

                                                                                               2026:CHC-AS:358


15. Relying on the decision in Rajballav Prasad Alias Rajballav Prasad

Yadav Alias Rajballabh Yadav (supra) it has been argued on behalf of the

petitioner that the learned trial court failed to take into account the

presumption envisaged under Section 29 of the POCSO Act which strikes

at the very root of the bail order and, therefore, the impugned order

granting bail is infirm and not sustainable in law. On the contrary, learned

advocate for the accused-opposite party no.2 relying on Shiv Kumar (supra)

argued that rebuttable presumption cannot have any effect in any stage

but only at the time of evidence.

15.1. In order to examine the question raised as aforesaid, it would be

profitable to reproduce the observation of Hon'ble Supreme Court in

Sambhubhai Raisangbhai Padhiyar versus State of Gujarat 22 as

follows:

               "33. It is clearly established in evidence that the deceased was subjected
               to a brutal sexual assault. The injuries as evidenced in the post-mortem
               report Ext. P-28 particularly Injury clearly indicate that the deceased was
               subjected to aggressive penetrative sexual assault. The injury on the
               prepuce of the penis of the accused along with the matching of the blood
               group coupled with other circumstantial evidence clearly constitute
               foundational facts for raising presumption under Sections 29 and 30 of
               the Pocso Act.
               34. Sections 29 and 30 of the Pocso Act read as under:
               "29. Presumption as to certain offences.--Where a person is prosecuted
               for committing or abetting or attempting to commit any offence under
               Sections 3, 5, 7 and Section 9 of this Act, the Special Court shall presume,
               that such person has committed or abetted or attempted to commit the
               offence, as the case may be unless the contrary is proved.
               30. Presumption of culpable mental state.--(1) In any prosecution for any
               offence under this Act which requires a culpable mental state on the part
               of the accused, the Special Court shall presume the existence of such
               mental state but it shall be a defence for the accused to prove the fact that
               he had no such mental state with respect to the act charged as an offence
               in that prosecution.
               (2) For the purposes of this section, a fact is said to be proved only when
               the Special Court believes it to exist beyond reasonable doubt and not
               merely when its existence is established by a preponderance of
               probability."



22 (2025) 2 SCC 399
                                          22

                                                                                            2026:CHC-AS:358


              35. It will be seen that presumption under Section 29 is available where
              the foundational facts exist for commission of offence under Section 5 of
              the Pocso Act. Section 5 of the Pocso Act deals with aggravated
              penetrative sexual assault and Section 6 speaks of punishment for
              aggravated penetrative sexual assault. Section 3 of the Pocso Act defines
              what penetrative sexual assault is. The relevant sections are extracted
              hereinbelow:
              "3. Penetrative sexual assault.--A person is said to commit "penetrative
              sexual assault" if--
              (a) he penetrates his penis, to any extent, into the vagina, mouth, urethra
              or anus of a child or makes the child to do so with him or any other
              person; or
              ***

5. Aggravated penetrative sexual assault.--(a)-(h) * * *

(i) whoever commits penetrative sexual assault causing grievous hurt or causing bodily harm and injury or injury to the sexual organs of the child; or ***

(m) whoever commits penetrative sexual assault on a child below twelve years; or

6. Punishment for aggravated penetrative sexual assault.--(1) Whoever commits aggravated penetrative sexual assault shall be punished with rigorous imprisonment for a term which shall not be less than twenty years, but which may extend to imprisonment for life, which shall mean imprisonment for the remainder of natural life of that person, and shall also be liable to fine, or with death.

(2) The fine imposed under sub-section (1) shall be just and reasonable and paid to the victim to meet the medical expenses and rehabilitation of such victim."

From the above proposition it manifest that the presumption under Section 29 of the POCSO Act is activated only if the prosecution proves the foundational facts. In other words, the presumption is triggered only after the prosecution has laid sufficient groundwork by establishing the basic facts. The decision in Rajballav Prasad Alias Rajballav Prasad Yadav Alias Rajballabh Yadav (supra) does not lay down any proposition that the presumption under section 29 of POCSO Act starts to operate upon initiation of the FIR itself. Thus, the argument advanced on behalf of the petitioner in this regard does not hold good.

16. For the reasons as above, the impugned order of the learned trial court granting bail to the accused-opposite party no.2 is not sustainable. 23

2026:CHC-AS:358

17. Accordingly, the bail granted to the accused-opposite party no.2 by learned Additional Sessions Judge, 1st Court, Contai vide order dated 20th July, 2024 stands cancelled.

18. The accused-opposite party no.2 is directed to surrender before the learned trial court within a period of 10 days from date of this order, failing which, the learned trial court shall take appropriate coercive steps for committing the accused to custody.

19. The copy of the case diary be returned to the learned advocate representing the State.

20. Accordingly, C.R.M. (M) 1069 of 2025 stands disposed of.

21. All concerned parties shall act in terms of the copy of the judgment duly downloaded from the official website of this Court.

22. Urgent Photostat certified copy of the judgment, if applied for, be given to the parties on compliance of all necessary legal formalities.

(Bivas Pattanayak, J.)