Citation : 2021 Latest Caselaw 4843 HP
Judgement Date : 4 October, 2021
IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA
.
ON THE 04th DAY OF OCTOBER, 2021
BEFORE HON'BLE MR. JUSTICE VIVEK SINGH THAKUR
CRIMINAL MISC. PETITION (MAIN) NO.1874 OF 2021
Between:-
GURMUKH SINGH @ GOLU, S/O SHRI KEHAR SINGH, R/O VILLAGE AND P.O. KHILLIYAA, TEHSIL NALAGARH, DISTT.SOLAN H.P. AGED 24 YEARS .....PETITIONER
(BY SH.N.S. CHANDEL, SENIOR
ADVOCATE, ALONGWITH SH.VINOD GUPTA, ADVOCATE)
AND
STATE OF HIMACHAL PRADESH ...RESPONDENT (BY SH.ANIL JASWAL,
ADDITIONAL ADVOCATE GENERAL)
CRIMINAL MISC. PETITION (MAIN) NO.1875 OF 2021 Between:-
RAJAN THAKUR, S/O SHRI BASANT RAM, R/O VILL. MEHRIWALA, P.O. LODI MAJRA, TEH. BADDI, DISTRICT SOLAN H.P. AGED 21 YEARS.
(BY SH.N.S. CHANDEL, SENIOR .....PETITIONER
ADVOCATE, ALONGWITH
SH.VINOD GUPTA, ADVOCATE)
AND
STATE OF HIMACHAL PRADESH
...RESPONDENT
(BY SH.ANIL JASWAL,
ADDITIONAL ADVOCATE GENERAL
.
CRIMINAL MISC. PETITION (MAIN) NO.1901 OF 2021 Between:-
SANTOSH KUMAR @ SONU,
S/O SHRI HARI SINGH, RESIDENT
OF VILLAGE MHAISI PLASI, P.O. &
TEHSIL NALAGARH, DISTRICT
SOLAN HP AGED 26YEARS
(BY SH.AMRINDER SINGH RANA, .....PETITIONER
ADVOCATE)
AND
STATE OF HIMACHAL PRADESH
...RESPONDENT
(BY SH.ANIL JASWAL,
ADDITIONAL ADVOCATE GENERAL
GENERAL)
CRIMINAL MISC. PETITION (MAIN) NO.1902 OF 2021 Between:-
RAKESH KUMAR @ KAICHI,
SON OF SH. BHAG RESIDENT OF
VILLAGE DODUWAL, P.O. LODI
MAJRA AND TEH. BADDI,
DISTRICT SOLAN H.P. AGED 22
YEARS
.....PETITIONER
(BY SH.AMRINDER SINGH RANA,
ADVOCATE)
AND
STATE OF HIMACHAL PRADESH
...RESPONDENT
(BY SH.ANIL JASWAL,
ADDITIONAL ADVOCATE GENERAL
GENERAL)
CRIMINAL MISC. PETITION (MAIN) NO.1907 OF 2021 Between:-
BALJEET SINGH @ BABLOO, SON
.
OF SH. RAM LOK RESIDENT OF
VILLAGE DHELA, P.O. AND TEHSIL BADDI, DISTRICT SOLAN HP AGED 24 YEARS.
(BY SH. AMRINDER SINGH RANA, .....PETITIONER ADVOCATE)
AND
STATE OF HIMACHAL PRADESH ...RESPONDENT (BY SH.ANIL JASWAL, ADDITIONAL ADVOCATE GENERAL GENERAL)
(SI BBU RAM P.S. NALAGARH IS PRESENT IN PERSON)
Whether approved for reporting?
These petitions coming on for orders this day, the Court passed the following:
JUDGMEMT
In these petitions, Petitioners have approached
this Court seeking bail under Section 439 Code of Criminal
Procedure (in short 'Cr.P.C.'), in case FIR No.161 of 2021, dated
15.06.2021, registered in Police Station Nalagarh, Police
District Baddi, H.P., under Sections 336, 307, 147, 148 and
149 of the Indian Penal Code (in short 'IPC') and Section 25 of
the Arms Act, 1959.
2. Status report stands filed and records also made
available.
3. Records of cross FIR No.147 of 2021 dated
.
24.05.2021 registered in Police Station Nalagarh, Police
District Baddi, H.P., was also made available.
4. It transpired from the record that on 24.05.2021,
FIR NO.147 of 2021 was registered on the basis of statement
made by one Rajinder Singh, recorded under Section 154
Cr.P.C., wherein it was stated that on 24.05.2021 complainant
alongwith his companions namely Simran alias Simmu, Akbar
alias Akku, Nazim alias Raja, Iqbal Mohammad alias Pala,
Rammi, Rajan and others was going in two vehicles bearing
registration Nos.HP-12M-7845 and HP12N-7845 from Bhud to
Falahi Kotla and when they reached near Petrol Pump Khera,
at about 3.00 p.m., some vehicles came from Nalagarh side
and out of those vehicles, one black coloured Scorpio hit the
car bearing registration No.HP-12M-7845, and 10-15 persons
came out of other vehicles including Balbir alias Ballu, Rakesh,
Avtar, Jagpal alias Kakku, Vijay Kumar alias Vishu and Bindu
and they fired on the car and some of them and others were
carrying swords (Kirpan and Darat etc.) and in this incident
Simran alias Simmu received bullet shot in his chest whereas
Avtar and Nazim received bullet injuries and complainant and
Iqbal Mohammad alias Pala were also injured, however,
Rammi and Rajan did not receive any injury. Thereafter, the
assailants had run away from the spot in their vehicles and
.
injured were taken to hospital, where Simran alias Simmu was
declared dead. Two gunshot grievous injuries were found on
the body of Akbar. Similarly two grievous bullet injuries were
also found on the person of Nazim alias Raja. Whereas, Iqbal
alias Pala and complainant had received blunt injuries.
5. It was also stated in the aforesaid statement by
the complainant that earlier also, on 22.05.2021 at about 9.00
p.m. petitioner Iqbal Mohammad alias Pala was restrained by
Jagpal and 7-8 other boys near Harison Hotel at Nalagarh and
they tried to hit him with sword, but he had run away from the
spot swiftly, but Jagpal and his companions had again
intercepted his vehicle and had shown pistol and sword to the
petitioner with threat that they would kill him and on the basis
of complaint of the petitioner in this regard, a Rapat No.36
dated 22.05.2021 was entered in the Daily Diary of Police
Station Nalagarh at 11.15 p.m. According to petitioners,
accused party as detailed in FIR No.147 of 2021 was searching
Simran alias Simmu and others to kill them and one day
before the incident all of them had also visited the native
village of Simran alias Simmu in his search.
6. On the basis of aforesaid complaint of Rajinder
Singh, after registration of FIR, accused persons in that FIR
were arrested and weapons of offences were also recovered
.
from them. Vehicles used by them as well as Car No.HP-12M-
7845 were searched and inspected. As per prosecution case
in FIR No.147 of 2021 during inspection of vehicles, one bullet
of 8MM was recovered from Scorpio bearing registration No.
HP-15E-1717 which was used by accused persons in the said
FIR (FIR No. 147/2021). The accused persons in FIR No.147 of
2021 are in judicial custody.
7. With respect to the same incident FIR No.161 of
2021 has been registered on 15.6.2021, on the basis of joint
complaint submitted by some villagers of accused in FIR No.
147/2021 Balwant Singh and others to Sub Divisional Police
Officer Nalagarh, which was sent to Police Station for further
action and was received in the Police Station on 15.06.2021.
It was stated in the said complaint that death of Simran alias
Simmu in the incident of 24.05.2021 was unfortunate accident
however it had been heard that deceased was involved in the
business of Chitta, drugs etc. and children of complainant in
FIR No. 161/2021 were opposing his activities by saying that
deceased was spoiling lives of children and their children had
made a complaint against deceased on No.1100 and they had
been also uploading posts on social media in this regard and,
therefore, deceased was having enmity with them and used to
threat to kill them and deceased had been following and
.
chasing their children and had made their life hell and all
these information were being given by the local boys namely
Pradeep, Gurpal, Rakesh, Jolly, Bablu, Rajan etc. It was further
stated that on 23/24.05.2021 there was a marriage in the
village and the accused persons (in FIR No. 161/2021) were
having knowledge that children of complainant side had been
attending the marriage and on 23rd and 24th May large number
of vehicles had come to their village. It is further stated that it
is heard that on the day of incident, half an hour prior to the
incident, some vehicles had come to their village. It was
further stated that on 24.5.2021 boys of complainant side
were coming from Nalagarh to their home and deceased
Simran alias Simmu alongwith others was going towards
Nalagarh in search of boys of complainant side and they met
them at Khera. As per complaint, deceased Simran alias
Simmu was going alongwith his companions in five vehicles
bearing registration Nos.HP-12N-7845, HP-12M-7845, HP-12L-
1019, HP-93-4095 and HP-12K2462 and it was deceased who
had hit the car of the boys of complainant side by going wrong
side and had opened indiscriminate firing upon the boys of
complainant side after hitting their vehicle. It was further
stated that assailants were 25-30 boys in number having
pistol and sharp weapons in their hands, and Simran alias
.
Simmu, Rajan and Jindu were having pistol in their hands and
other boys Shammi, Mandeep, Jhakhiyan, Nupi Fauji, Krishan,
Makha, Raja Pahalwan, Pala, Santosh alias Sonu Massih Plassi,
Rammi, Harsh Bagwaniyan (Kasambowal), Pradeep alias
Pappu, Johny, Iqbal, Akbar alias Akku, Jolly, Gurpal, Rakesh,
Bablu, Vicky, Iqbal were having sharp weapon in their hands.
Lastly, it was stated that FIR be lodged from the side of the
boys of the complainant (accused in FIR No. 142/2021)
8. On the basis of aforesaid complaint, FIR in present
case, has been registered and police has arrested ten accused
persons, who are in judicial custody in Kanda Jail, Sub-Jail
Kaithu and Sub-Jail Solan. Balbir Singh alias Ballu, accused in
FIR No.147 of 2021, has been cited as a spot witness and as
per prosecution story in present case, on 24.05.2021
deceased Sirmanjeet Singh alias Simmu, Akbar alias Akku,
Rajan, Nazim Raja, Rajinder alias Jindu, Iqbal alias Pala,
Rammi, Iqbal petitioner and Baljeet and Bablu were coming
towards Nalagarh in vehicles bearing registration Nos. HP-
12M-7845, HP12N-7845 and HP12L-1019. It was further
claimed that from vehicle No.HP-12M-7845 two live cartridges
of 8MM were recovered from the spot and Simran alias Simmu
as per CCTV footage had been seen firing from his pistol which
is yet to be recovered. Whereas, Simranjeet alias Simmu has
.
expired. It has also been stated in the status report that
though petitioners have joined investigation, but they are not
disclosing anything about pistol of deceased Simran alias
Simmu and either accused Iqbal alias Pala, Rammi and Nazim
alias Raja are yet to be arrested, who have gone underground.
9. Learned counsel for the petitioner has submitted
that FIR No.161 of 2021 has been registered about 20 days
after the incident that too on a complaint which is based upon
hearsay information. Whereas, accused in FIR NO.147 of 2021
were arrested on 24.05.2021 and the facts mentioned in the
complaint dated 15.06.2021, if really true, were very much in
the knowledge of the accused persons and their family
members, but for 20 days they remained silent which reflects
that it is an afterthought on the part of the accused in FIR
NO.147 of 2021, concocted to save those accused by
implicating the petitioners and others in a false case who in
fact are victims. It has further been stated that FIR in present
case was not lodged by the spot witnesses, but by the
strangers who were not at all present on the spot. It has
further been stated that in the status report filed in present
case, it has been alleged that two empty cartridges were
recovered from the vehicle of deceased Simran alias Simmu,
whereas, no such recovery was shown or recorded during the
.
investigation of FIR No.147 of 2021, despite the fact that at
that time, all the vehicles were inspected and searched by the
Investigating Officer as well as team of RFSL and during that,
no such recovery of cartridges from the vehicle of Simran alias
Simmu was ever claimed or brought on record.
10. Referred call details of Iqbal, it has been further
stated that he being complainant in Rapat No.36 dated
22.05.2021, was in contact with ASI Harjeet Singh through his
Mobile No.9418463221 and the said ASI was calling him
(Iqbal) and others to the Police Station with reference to Rapat
No.36 and for that purpose, on 24.05.2021, Iqbal had talks
with the said ASI at 12:40, 12:58, 13:20 and 13:05 and in
pursuant to these calls Iqbal and others were coming to Police
Station Nalagarh, but on the way vehicle of deceased Simran
alias Simmu was hit by the accused in FIR No.147 of 2021 and
indiscriminate firing and blow of sharp and blunt weapons
were made by them upon Simran and his companions leading
to death of Simran alias Simmu, causing gunshot injuries to
Avtar @ Akku and Nazim and blunt injuries to Iqbal alias Pala
and Rajinder Singh. Whereas, none of the assailants were
accused in FIR No.147 of 2021 had received any injury. It has
been submitted that had there been attack and assault from
the side of deceased Simran alias Simmu and his companions
.
as claimed in present FIR, then, boys of complainant side in
present case, would have or anyone of them would also have
received injuries, but absence of injury clearly indicates that a
false story was concocted to save the assailants, who had
killed Simran alias Simmu and injured his companions. It has
been further stated that it being a cross FIR in present case,
investigation rshould have been done by the same
Investigating Officer, but this principle has not been followed
by the prosecution as the prosecution was knowing that in
such eventuality investigation in present case would lead to
cancellation of FIR lodged against the petitioners and others.
11. It has been further submitted that prosecution
case in FIR No.147 of 2021 runs counter to the case in present
FIR No.161 of 2021 and stance of the prosecution in both
cases is irreconcilable and, therefore, it has been claimed that
on the basis of unbelievable and improbable hearsay story,
concocted by the accused in FIR No.147 of 2021, personal
liberty of the petitioners should not be curtailed.
12. It has been submitted that petitioners, in case
they are enlarged on bail, are ready and willing to abide by
any condition imposed upon them and also ready to furnish
surety(ies) to the satisfaction of the Court. Further that now
challan has also been presented in the Court of learned
.
Additional Chief Judicial Magistrate, Nalagarh on 29.09.2021.It
is also contended that presence of petitioners is also negated
by fact that none of them has received any injury because
they were not present at the spot at all.
13 Lastly, it has been submitted that co-accused
Iqbal Mohd. and Akbar Hussain have also been enlarged on
bail vide order dated 14th September, 2021 passed in Cr.MP(M)
Nos. 1553 and 1566 of 2021.
14. Learned Additional Advocate General referring
contents of the status report including the complaint dated
15.06.2021 has submitted that it is evident from the status
report as well as record that petitioners have been found
involved in commission of a serious offence under Section 307
of IPC in the broad daylight on a public highway and,
therefore, they are not entitled for bail and, therefore, prayer
for rejection of these petitions has been made.
15. Considering entire material on record but without
assessing it on merit and also considering principles and
factors relevant to be considered at the time of deciding bail
applications with reference to aforesaid facts and
circumstances placed before me, and submissions made by
learned counsel for the petitioners as well as learned
Additional Advocate General, I find that at this stage,
.
petitioners are entitled for bail.
16. Accordingly, present petitions are allowed and
petitioners are directed to be enlarged on bail and interim bail
granted on 09.08.2021 is confirmed, subject to furnishing
personal bonds in the sum of Rs. 30,000/- each with one
surety each in the like amount, to the satisfaction of the trial
Court, within three weeks from today, upon such further
conditions as may be deemed fit and proper by the trial Court,
including the conditions enumerated hereinafter, so as to
ensure the presence of petitioners/accused at the time of trial
and also subject to following conditions:-
(i) That the petitioners shall make themselves available to the police or any other Investigating
Agency or Court in the present case as and when
required;
(ii) that the petitioners shall not directly or indirectly make any inducement, threat or promise to any
person acquainted with the facts of the case so as to dissuade them from disclosing such facts to Court or to any police officer or tamper with the evidence. They shall not, in any manner, try to overawe or influence or intimidate the prosecution witnesses;
(iii) that the petitioners shall not obstruct the smooth progress of the investigation/trial;
(iv) that the petitioners shall not commit the offence similar to the offence to which they are accused or
.
suspected;
(v) that the petitioners shall not misuse their liberty in any manner;
(vi) that the petitioners shall not jump over the bail;
(vii) that in case petitioners indulge in repetition of similar offence(s) then, their bail shall be liable to be cancelled on taking appropriate steps by
prosecution;
(viii) that the petitioners shall not leave the territory of India without prior permission; and
(ix) that the petitioners shall inform the Police/Court
their contact numbers and shall keep on informing about change in addresses and contact numbers, if any, in future.
17. It will be open to the prosecution to apply for
imposing and/or to the trial Court to impose any other
condition on the petitioners as deemed necessary in the facts
and circumstances of the case and in the interest of justice
and thereupon, it will also be open to the trial Court to impose
any other or further condition on the petitioners as it may
deem necessary in the interest of justice.
18 In case the petitioners violate any condition
imposed upon them, their bail shall be liable to be cancelled.
In such eventuality, prosecution may approach the competent
Court of law for cancellation of bail, in accordance with law.
19 Trial Court is directed to comply with the directions
.
issued by the High Court, vide communication
No.HHC.VIG./Misc. Instructions/93-IV.7139 dated 18.03.2013.
20 Observations made in these petitions
hereinbefore, shall not affect the merits of the case in any
manner and are strictly confined for the disposal of the bail
applications.
21 Petitions are disposed of in aforesaid terms.
22. Petitioners are permitted to produce a copy of this
judgment, downloaded from the web-page of the High Court of
Himachal Pradesh, before the authorities concerned, and the
said authorities shall not insist for production of a certified
copy but if required, may verify it from Website of the High
Court.
(Vivek Singh Thakur), Judge.
October 04, 2021
(ms)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!