Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Monika vs Unknown
2021 Latest Caselaw 4963 HP

Citation : 2021 Latest Caselaw 4963 HP
Judgement Date : 8 October, 2021

Himachal Pradesh High Court
Monika vs Unknown on 8 October, 2021
Bench: Sandeep Sharma
    IN    THE      HIGH     COURT        OF    HIMACHAL           PRADESH,            SHIMLA




                                                                       .
                        ON THE 8th DAY OF OCTOBER, 2021





                                          BEFORE

                     HON'BLE MR. JUSTICE SANDEEP SHARMA





                CRIMINAL MISC. PETITION (MAIN) No.1923 of 2021
          Between:

          MONIKA





          W/O HEMAND KAUSHAL,
          D/O KRISHAN DAYAL
          R/O KANDELA,
          P.O. BINOLA,
          TEHSIL SADAR,

          DISTRICT BILASPUR,

          HIMACHA PRADESH
          AGE 33 YEARS.
                                                                           ....PETITIONER
          (BY MR. DALIP K. SHARMA,


          ADVOCATE)

          AND




          STATE OF HIMACHAL PRADESH.





                                                                          ....RESPONDENT

          (MR. SUDHIR BHATNAGAR, AND
          MR. DESH RAJ THAKUR,





          ADDITIONAL ADVOCATES GENERAL
          WITH MR. NARENDER THAKUR,
          DEPUTY ADVOCATE GENERAL)

    Whether approved for reporting?.


    This petition coming on for orders this day, the Court passed the following:




                                                      ::: Downloaded on - 31/01/2022 23:11:38 :::CIS
                                           2




                                      ORDER

.

By way of present petition filed under Section 439 Cr.PC,

present bail petitioner has approached this Court for grant of bail in FIR

No. 150 of 2021 dated 17.9.2021, under Sections 3(1) (R) and 3(1) (S) of the

Scheduled Caste and Scheduled Tribe (Prevention of Atrocities) Act, 1989

and Section 504 of the IPC, registered at Police Station Sadar, District

Solan, H.P. Ins/SHO Sunita Verma, PS Solan, has come present with

records. Records perused and returned.

2. Pursuant to order dated 1.10.2021, respondent-State has also

filed the status report. Mr. Sudhir Bhatnagar, learned Additional Advocate

General, on instructions, fairly states that petitioner has joined the

investigation in terms of previous order dated 1.10.2021, passed by this

Court and her custodial interrogation is not required. He on the

instructions of Investigating Officer also states that State has no objection

in case, the petitioner is ordered to be enlarged on bail subject to condition

that she shall always make herself available as and when required by the

Investigating Agency.

3. Needless to say object of the bail is to secure the attendance of

the accused in the trial and the proper test to be applied in the solution of

the question whether bail should be granted or refused is whether it is

probable that the party will appear to take his trial. Otherwise, bail is not

to be withheld as a punishment. Otherwise also, normal rule is of bail and

.

not jail. Court has to keep in mind nature of accusations, nature of

evidence in support thereof, severity of the punishment which conviction

will entail, character of the accused, circumstances which are peculiar to

the accused involved in that crime.

4. The Hon'ble Apex Court in Sanjay Chandra versus Central

Bureau of Investigation (2012)1 Supreme Court Cases 49; held as under:-

" The object of bail is to secure the appearance of the accused person at his trial by reasonable amount of bail. The object of

bail is neither punitive nor preventative. Deprivation of liberty must be considered a punishment, unless it can be required to

ensure that an accused person will stand his trial when called upon. The Courts owe more than verbal respect to the principle that punishment begins after conviction, and that every man is deemed to be innocent until duly tried and duly found guilty. Detention in custody pending completion of trial could be a

cause of great hardship. From time to time, necessity demands that some unconvicted persons should be held in custody pending trial to secure their attendance at the trial but in such cases, "necessity" is the operative test. In India , it would be quite contrary to the concept of personal liberty enshrined in

the Constitution that any person should be punished in respect of any matter, upon which, he has not been convicted or that in any circumstances, he should be deprived of his liberty upon

only the belief that he will tamper with the witnesses if left at liberty, save in the most extraordinary circumstances. Apart from the question of prevention being the object of refusal of bail, one must not lose sight of the fact that any imprisonment

before conviction has a substantial punitive content and it would be improper for any court to refuse bail as a mark of disapproval of former conduct whether the accused has been convicted for it or not or to refuse bail to an unconvicted person for the propose of giving him a taste of imprisonment as a lesson."

5. In Manoranjana Sinh Alias Gupta versus CBI 2017 (5) SCC

218, The Hon'ble Apex Court has held as under:-

" This Court in Sanjay Chandra v. CBI, also involving an

.

economic offence of formidable magnitude, while dealing with

the issue of grant of bail, had observed that deprivation of liberty must be considered a punishment unless it is required to ensure that an accused person would stand his trial when called upon and that the courts owe more than verbal respect to the principle that punishment begins after conviction and

that every man is deemed to be innocent until duly tried and found guilty. It was underlined that the object of bail is neither punitive or preventive. This Court sounded a caveat that any imprisonment before conviction has a substantial punitive content and it would be improper for any court to refuse bail as a mark of disapproval of a conduct whether an

accused has been convicted for it or not or to refuse bail to an unconvicted person for the purpose of giving him to taste of imprisonment as a lesson. It was enunciated that since the jurisdiction to grant bail to an accused pending trial or in appeal against conviction is discretionary in nature, it has to be exercised with care ad caution by balancing the valuable

right of liberty of an individual and the interest of the society in general. It was elucidated that the seriousness of the

charge, is no doubt one of the relevant considerations while examining the application of bail but it was not only the test or the factor and the grant or denial of such privilege, is regulated to a large extent by the facts and circumstances of each particular case. That detention in custody of under trial

prisoners for an indefinite period would amount to violation of Article 21 of the Constitution was highlighted."

6. The Hon'ble Apex Court in Prasanta Kumar Sarkar v. Ashis

Chatterjee and Another (2010) 14 SCC 496, has laid down the following

principles to be kept in mind, while deciding petition for bail:

(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;

(vii) reasonable apprehension of the witnesses being influenced;

and

(viii) danger, of course, of justice being thwarted by grant of bail.

.

7. Reliance is placed on judgment passed by the Hon'ble Apex

Court in case titled Umarmia Alias Mamumia v. State of Gujarat,

(2017) 2 SCC 731, relevant para whereof has been reproduced herein

below:-

"11. This Court has consistently recognised the right of the accused for a speedy trial. Delay in criminal trial has been

held to be in violation of the right guaranteed to an accused under Article 21 of the Constitution of India. (See: Supreme Court Legal Aid Committee v. Union of India, (1994) 6 SCC 731; Shaheen Welfare Assn. v. Union of India, (1996) 2 SCC

616) Accused, even in cases under TADA, have been released on bail on the ground that they have been in jail for a long period

of time and there was no likelihood of the completion of the trial at the earliest. (See: Paramjit Singh v. State (NCT of

Delhi), (1999) 9 SCC 252 and Babba v. State of Maharashtra, (2005) 11 SCC 569).

8. Recently, the Hon'ble Apex Court in Criminal Appeal No.

227/2018, Dataram Singh vs. State of Uttar Pradesh & Anr., decided on

6.2.2018, has categorically held that a fundamental postulate of criminal

jurisprudence is the presumption of innocence, meaning thereby that a

person is believed to be innocent until found guilty. Hon'ble Apex Court

further held that while considering prayer for grant of bail, it is important

to ascertain whether the accused was participating in the investigations to

the satisfaction of the investigating officer and was not absconding or not

appearing when required by the investigating officer. Hon'ble Apex Court

further held that if an accused is not hiding from the investigating officer or

is hiding due to some genuine and expressed fear of being victimized, it

.

would be a factor that a judge would need to consider in an appropriate

case. The relevant paras of the aforesaid judgment are reproduced as

under:

"2. A fundamental postulate of criminal jurisprudence is the presumption of innocence, meaning thereby that a person is believed to be innocent until found guilty. However, there are

instances in our criminal law where a reverse onus has been placed on an accused with regard to some specific offences but that is another matter and does not detract from the fundamental postulate in respect of other offences. Yet another important facet of our criminal jurisprudence is that the grant of bail is the general rule and putting a person in jail or in a

prison or in a correction home (whichever expression one may wish to use) is an exception. Unfortunately, some of these basic

principles appear to have been lost sight of with the result that more and more persons are being incarcerated and for longer periods. This does not do any good to our criminal jurisprudence or to our society.

3. There is no doubt that the grant or denial of bail is entirely the discretion of the judge considering a case but even so, the

exercise of judicial discretion has been circumscribed by a large number of decisions rendered by this Court and by every High Court in the country. Yet, occasionally there is a necessity to introspect whether denying bail to an accused person is the

right thing to do on the facts and in the circumstances of a case.

4. While so introspecting, among the factors that need to be

considered is whether the accused was arrested during investigations when that person perhaps has the best opportunity to tamper with the evidence or influence witnesses. If the investigating officer does not find it necessary to arrest

an accused person during investigations, a strong case should be made out for placing that person in judicial custody after a charge sheet is filed. Similarly, it is important to ascertain whether the accused was participating in the investigations to the satisfaction of the investigating officer and was not absconding or not appearing when required by the investigating officer. Surely, if an accused is not hiding from the investigating officer or is hiding due to some genuine and expressed fear of being victimised, it would be a factor that a judge would need to consider in an appropriate case. It is also necessary for the judge to consider whether the accused is a

first-time offender or has been accused of other offences and if

.

so, the nature of such offences and his or her general conduct.

The poverty or the deemed indigent status of an accused is also an extremely important factor and even Parliament has taken notice of it by incorporating an Explanation to Section 436 of the Code of Criminal Procedure, 1973. An equally soft approach to incarceration has been taken by Parliament by

inserting Section 436A in the Code of Criminal Procedure, 1973.

5. To put it shortly, a humane attitude is required to be adopted by a judge, while dealing with an application for remanding a suspect or an accused person to police custody or judicial custody. There are several reasons for this including

maintaining the dignity of an accused person, howsoever poor that person might be, the requirements of Article 21 of the Constitution and the fact that there is enormous overcrowding in prisons, leading to social and other problems as noticed by this Court in In Re-Inhuman Conditions in 1382 Prisons.

9.

Consequently, in view of the above, order dated 1.10.2021,

passed by this Court, is made absolute and the petitioner is ordered to be

enlarged on bail in aforesaid FIR, subject to her furnishing personal bond

in the sum of Rs. 20,000/- each with one local surety in the like amount to

the satisfaction of concerned Chief Judicial Magistrate/trial Court, with

following conditions:

a. She shall make herself available for the purpose of interrogation, if so required and regularly attend the trial Court on each and every date of hearing and if prevented by any reason to do so, seek exemption from appearance by filing appropriate application; b. She shall not tamper with the prosecution evidence nor hamper the

investigation of the case in any manner whatsoever; c. She shall not make any inducement, threat or promises to any person acquainted with the facts of the case so as to dissuade her from disclosing such facts to the Court or the Police Officer; and d. She shall not leave the territory of India without the prior permission of the Court.

10. It is clarified that if the petitioner misuses her liberty or

.

violates any of the conditions imposed upon her, the investigating agency

shall be free to move this Court for cancellation of the bail.

11. Any observations made hereinabove shall not be construed to

be a reflection on the merits of the case and shall remain confined to the

disposal of this application alone.

The bail petition stands accordingly disposed of.

Copy dasti.

    8th October, 2021                                   (Sandeep Sharma),

          (manjit)                                           Judge









 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter