PETITIONER: BASHIR AND OTHERS Vs. RESPONDENT: STATE OF HARYANA DATE OF JUDGMENT03/10/1977 BENCH: KAILASAM, P.S. BENCH: KAILASAM, P.S. FAZALALI, SYED MURTAZA CITATION: 1978 AIR 55 1978 SCR (1) 585 1977 SCC (4) 410 CITATOR INFO : RF 1986 SC2130 (31) R 1987 SC 149 (21) ACT: Criminal Procedure Code 1973--Ss. 167 (2) 437 (1) and (5) -Grant of ba il-Release of an accused because challan not filed within 60 days from arrest-Deemed bail-If bail can be cancelled as soon as challan is filed. HEADNOTE: The three appellants along with 8 others were prosecuted for offences u/s. 302 read with s. 149 I.P.C. for causing the death of one Sagru. The F.I.R. was lodged on December 2, 1975 and the three appellants and 8 others were arrested on the same day. Though the other 8 were released on bail, the bail applications of the three appellants were rejected by the Sessions Court because they were alleged to have caused the injuries. The High Court also declined to grant them bail by an order dated February 5, 1976. As no challan was filed by the police in the case within 60 days from the date of the arrest of the appellants they were released on bail on February 23, 1976 u/s 167(2) Cr.P.C. 1973. Subsequently, the police filed a challan and the Magistrate committed all the eleven accused to the Sessions Court. An application for cancellation of the bail of the 3 appellants was filed before the Sessions Court on the ground that their petitions for grant of bail were rejected on merits both by the Sessions Court and the High Court and that since challenge were filed the court should cancel the bail. The Sessions Judge relying on 1975 PLJ (Cri.) 143 (Ajaib Singh v. State of Punjab) held that the considerations for grant of bail at the stage when no report U/s 173 Cr.P.C. was filed was entirely different because if the report is not produced within 2 months, the Court has no option but to grant bail to the accused howsoever heinous the nature of the offence may be. Holding that when once a report under s. 173 Cr.P.C. is filed by the police, the court has jurisdiction to cancel the bail, the Sessions Court allowed the above application and cancelled the bail. An appeal against the order of the Sessions Judge cancelling the bailwas dismissed by the High Court. The view taken by the High Court was challenged in the appeal beforethis Court by special leave on the ground that when once the bail is grantedu/s. 1672) Cr.P.C. it cannot be cancelled on the mere ground that subsequently the police had filed a challan but that the bail order can only be cancelled under the provision of s. 437(5) Cr.P.C. Section 167(2) of the Criminal Procedure Code, 1973 empowers the Magistrate to authorise the detention of the accused in custody for a term, not, exceeding 15 days in the whole. The proviso, however, provides that no Magistrate shall authorise the detention of the accused person in custody under that section for a total period exceeding 60 days and that on the expiry of the said period of sixty days the accused person shall be released on bail if he is prepared to and does furnish bail and that every person released on bail under that section shall be deemed to be so released under the provisions of Chapter XXXIII. Section 437(1) provides that any person accused of or suspected of the com- mission of any nonbailable offence may be released on bail but that he shall not be released if there appears reasonable grounds for believing that he has been guilty of an offence punishable with death or imprisonment for life. Sub-section (2) of s. 437 empowers the court to release an accused if there are not reasonable grounds for believing that the accused has committed a non-bailable offence. Section 437(5) provides that any court which has released a person on bail under sub-s. (1 ) or sub-s. (2) might, if it considers it necessary, so to do. direct that such person be arrested and may be committed to custody. 586 Allowing the appeal, HELD : (1) As under s. 167(2) a person who has been released on the ground that he had been in custody for a period of over 60 days is deemed to be released under the provisions of Chapter XXXIII, his release should be considered as one u/s 437(1) or (2). Section 437(5) empowers the court to direct that the person so released may be arrested if it considers it necessary to do so. The powers of the court to cancel bail if it considers it necessary is preserved in was s where a person has been released on bail u/s 437(1) or (2) and these provisions are applicable to a person who has been released u/s. 167(2) [589 G-H, 590 A] (2)As the provisions of s. 437(1), (2) and (5) are applicable to a person who has been released u/s. 167(2), the mere fact that subsequent to his release a challan hasbeen filed is not sufficient to commit him to custody. In this case the bail wascancelled and the appellants were ordered to be arrested and committed tocustody on the ground that subsequently a charge sheet had been filed and that before the appellants were directed to be released u/s 167(2), their bail petitions were dismissed on merits by Sessions Court and the High Court. [590 B-C] (3)The court before directing the arrest of the accused and committing them tocustody should consider it necessary to do so u/s 437(5). This may be done bythe court coming to the conclusion that after the challan ,lad been filed there are sufficient grounds that it is necessary that he should be arrested and committed to custody. It is necessary that the court should proceed on the basis that he has been deemed to have been released under s. 437(1) and (2). [590 D-E] Ram Pal Singh and Others v. State of U.P. 1976 Cr.L.J. 288, approved. The bail u/s. 167(2) Cr.P.C. has the same incidents as the bail granted Linder Chapter XXXIII and is accordingly to remain valid till it is cancelled, and the cancellation of a bail can only be on the grounds known to law and the receipt of the charge sheet in court can by itself be no ground for cancellation of the bail. [590 F-G] (4)The cancellation of bail for the reasons stated by the High Court is not sound. [590 H] JUDGMENT:
CRIMINAL APPELLATE JURISDICTION : Criminal Appeal No. 517
of 1976.
Appeal by Special Leave from the Judgment and Order dated
27-8-1976 of the Punjab & Haryana High Court in Criminal
Misc. No. 4090-M of 1976.
S. K. Mehta and P. N. Puri for the Appellants.
H. S. Marwah and S. N. Sachthey for the Respondent.
The judgment of the Court was delivered by
KAILASAM, J. This appeal is by special leave by the three
appellants against the judgment of the High Court of Punjab
and Haryana in Criminal Miscellaneous No. 4090-M of 1976
dismissing an application under section 439, Criminal
Procedure Code, praying that the appellants be released on
bail during the pendency of their trial in a case under
section 304 read with section 148, Indian Penal Code.
The facts of the case are briefly as follows. The three
appellants, Bashir, Kundan and Sadie, along with eight
others are being prosecuted for offences under section 302
read with section 149, section
587
347 read with section 149 and section 148 read with section
147 Indian Penal Code, for causing the death of one Sagru
and grievous and simple injuries to three others. While
eight others were released or bail, the appellants were
refused bail as it was alleged that they caused injuries to
Sagru. The First Information Report of the offence was
lodged on December 2, 1975 and the three appellants and
eight others were arrested on the same day. Though the
other eight accused were released on bail, the bail
application of the three appellants was rejected by the
Sessions Court on December 15, 1975. The High Court also
declined to release them on bail by an order dated February
5, 1976. But as no challan was filed by the police in the
case within sixty days from the date of the arrest of the
appellants they were released on bail on February 23, 1976
under section 167(2) of the Criminal Procedure Code.
Subsequently the police filed challan and the Magistrate
committed all the eleven accused to the Sessions Court and
released them including the appellants on bail.
The complainant filed an application, out of which this
appeal arises, before the Sessions Court for cancellation of
the bail to the three appellants on the ground that their
petitions for grant of bail were rejected on merits both by
the Sessions Court and the High Court. The Sessions Judge
relying on a decision of the Punjab High Court reported in
1975 PLJ (Cr1.) 143-Ajaib Singh vs. State of Junjab-held
that the considerations for grant of bail at the stage when
no report under section 173, Criminal Procedure Code, was
filed were entirely different because if the report is not
produced within two months, the court has no, option but to
grant bail to the accused howsoever the heinous nature of
the offence may be. Holding that when once a report under
section 173, Criminal Procedure Code, is filed by the police
the court has jurisdiction to cancel, the bail allowed the
application of the complainant and cancelled the bail.
An appeal against the order of the Sessions Judge cancelling
the bail was dismissed by the High Court. It was contended
before the High Court that when the appellants were released
under the proviso to section 167(2) of the Code of Criminal
Procedure unless there was an allegation of misconduct or
misuse of the terms of the bail bond by them the bail order
could not be withdrawn. It was further contended that the
order of bail could be, cancelled only under the provisions
of section 437(5), Criminal Procedure Code, as the order of
bail passed under section 167(2) is deemed to be a bail
order passed under Chapter XXXIII, Criminal Procedure Code.
Disagreeing with the contention of the learned counsel for
the appellants, the High Court held as follows
“The order of bail is passed by the Magistrate
in such cases only because of the
technicalities in law, that is the failure of
the investigating agency to discharge its
duties in time in presenting the challan
against the accused within the period directed
by section 167, Criminal Procedure Code. This
bail order is not on merits of the case. As
soon as that ground for which the court has no
option but
588
to release the accused on bail is fulfilled or
complied with by the investigating agency, the
Magistrate or the court of Session or the High
Court can on that ground cancel the bail
allowed earlier. When such an order of
cancellation is passed it is to be presumed
that the court, while cancelling the bail, has
taken into consideration the final report of
the police laid against the accused, first
information report, statement under section
161, Criminal Procedure Code, and the other
material collected by the police during the
investigation of the case.”
The view taken by the High Court is challenged in the appeal
before us. It was submitted that when once the bail is
granted under section 167(2), Criminal Procedure Code, it
cannot be cancelled on the mere ground that subsequently the
police had filed a challan but that the bail order can only
be cancelled under the provisions of section 437(5),
Criminal Procedure Code.
We will now refer to the relevant provisions of the Criminal
Procedure Code. Section 167(2) of the Criminal Procedure
Code, Act 2 of 1974, is as follows :–
“The Magistrate to whom an accused person is
forwarded under this section may, whether he
has or has not jurisdiction to try the case,
from time to time, authorise the detention of
the accused in such custody as such Magistrate
thinks fit, for a term not exceeding fifteen
days in the whole; and if he has no
jurisdiction to try the case or commit it for
trial, and considers further detention
unnecessary, he may order the accused to be
forwarded to a Magistrate having such
jurisdiction
Provided that–
(a) the Magistrate may authorise detention
of the accused person, otherwise than in
custody of the police, beyond the period of
fifteen days if he is satisfied that adequate
grounds exist for doing so, but no Magistrate
shall authorise the detention of the accused
person in custody under this section for a
total period exceeding sixty days, and on the
expiry of the said period of sixty days, the
accused person shall be released on bail if he
is prepared to and does furnish bail; and
every person released on bail under this
section shall be deemed to be so released
under the provisions of Chapter XXXIII for the
purposes of that Chapter;”
Sub-section (2) of section 167 and Proviso, (a) thereto make
it clear that no Magistrate shall authorise the retention of
the accused person in custody under this section for a total
period exceeding sixty days. On the expiry of sixty days
the accused person shall be released on
589
bail if he is prepared to and does furnish bail. So far
there is no controversy. The question arises as to what is
the position of the person so released when a challan is
subsequently filed by the police. The last sentence in
proviso (a) is relevant. It is “and every person released
on bail under this section shall be deemed to be so released
under the provisions of Chapter XXXIII for the purposes of
that Chapter”. Chapter XXXIII contains provisions as to
bail and bonds. The relevant sub-sections (1) and (2) of
section 437 are
“(1) When any person accused of or suspected
of the commission of any non-bailable offence,
is arrested or detained without warrant by an
officer in charge of a police station or
appears or is brought before a Court other
than the High Court or Court of Session, he
may be released on bail, but he shall not be
so released if there appear reasonable grounds
for believing that he has been guilty of an
offence punishable with death or imprisonment
for life
x x x
x
(2)If it appears to such officer or Court
at any stage of the investigation, inquiry or
trial, as the case may be, that there are not
reasonable grounds for believing that the
accused has committed a non-bailable offence,
but that there are sufficient grounds for
further inquiry into his guilt, the accused
shall, pending such inquiry, be released on
bail, or, at the discretion of such officer or
Court, on the execution by him of a bond
without sureties for his appearance as
hereinafter provided.”
Sub-section (1) of section 437 provides as to when bail may
be taken in case of a non-bailable offence. A person
accused of a non-bailable offence may be released by a court
but he shall not be so released if there appear reasonable
grounds for believing that he has been guilty of an offence
punishable with death or imprisonment for life. The two
provisos to sub-section (1) are not material and need not be
considered. ‘Sub-section (2) to section 437 provides that
if the investigating officer or the court at any stage of
the investigation, inquiry or trial, as the case may be, is
of opinion that there are no reasonable grounds for
believing that the accused has committed a non-bailable
offence, but there are sufficient grounds for further
inquiry into his guilt, pending such inquiry, the accused
shall be released on bail. Subsection (5) to section 437 is
important. It provides that any Court which has released a
person on bail under sub-section (1) or sub-section (2),
may, if it considers it necessary so to do, direct that such
person be arrested and commit him to custody. As under
section 167(2) a person who has been released on the ground
that he had been in custody for a period of over sixty days
is deemed to be released under the provisions of Chapter
XXXIII, his release should be considered as one under
section 437(1) or (2). Section 437(5) empowers the court to
direct that the person so released may be arrested if it
considers it necessary to do so. The power of the court to
cancel bail if it considers it necessary is preserved in
cases where a person
590
has been released on bail under section 437(1) or (2) and
these provisions are applicable to a person who has been
released under section 167(2). Under section 437(2) when a
person is released pending inquiry on the ground that there
are not sufficient grounds to believe that he had committed
a non-bailable offence may be committed to custody by court
which released him on bail if it is satisfied that there are
sufficient grounds for so doing after inquiry is completed.
As the provisions of section 437(1), (2) and (5) are
applicable to a person who has been released under section
167(2) the mere fact that subsequent to his release a
challan has been filed is not sufficient to commit him to
custody. In this case the bail was cancelled and the
appellants were ordered to be arrested and committed to
custody on the ground that subsequently a chargesheet had
been filed and that before the appellants were directed to
be released under section 107(2) their bail petitions were
dismissed on merits by the Sessions Court and the High
Court. The fact that before an order was passed under sec-
tion 167(2) the bail petitions of the accused were dismissed
on merits is not relevant for the purpose of taking action
under section 437(5). Neither is it a valid ground that
subsequent to release of the appellants a challan was filed
by the police. The court before directing the arrest of the
accused and committing them to custody should consider it
necessary to do so under section 437(5). This may be done
by the court coming to the conclusion that after the challan
had been filed there are sufficient grounds that the accused
had committed a nonbailable offence and that it is necessary
that he should be arrested and committed to custody. It may
also order arrest and committal to custody on other grounds
such as tampering of the evidence or that his being at large
is not in the interests of justice. But it is necessary
that the court should proceed on the basis that he has been
deemed to have been released under sections 437(1) and (2).
The learned counsel appearing for the respondents referred
to decisions of the various High Courts in 1976 Cr.
L.J.118, 1976 Cr. L. J. 288, 1977 Cr. L.J. 104, 1977 Cr.
L.J., 394 and 1977 Cr.L.J. 486. These decisions except Ram
Pal Singh and Others v. State of U.P.(1) are not on the
point and therefore need no discussion. In Rain Pal Singh
and Others vs. State of U.P. a single Judge of the
Allahabad High Court held that the bail under section
167(2), Criminal Procedure Code, has the same incidents as
the bail granted under Chapter XXXIII, and is accordingly to
remain valid till it is cancelled and the cancellation of a
bail canonly be on the grounds known to law and the receipt
of the chiargesheet in court can by itself be no ground for
cancellation of the bail. The view expressed by the learned
Judge is correct in law.
In the result we hold that the cancellation of the bail for
the reasons stated by the High Court is not sound and direct
that the appellants be set at liberty.
P.H.P.
Appeal allowed.
(1) 1976Cr. L.J.288.
591