Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajeev Kumar vs State Of Himachal Pradesh
2024 Latest Caselaw 5150 HP

Citation : 2024 Latest Caselaw 5150 HP
Judgement Date : 7 May, 2024

Himachal Pradesh High Court

Rajeev Kumar vs State Of Himachal Pradesh on 7 May, 2024

                                                1




    IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA




                                                                                 .
                                         Cr. MP(M) No.667 of 2024 a/w





                                         Cr.MP(M) No.668 of 2024 and
                                         Cr.MP(M) No.684 of 2024





                                         Date of Decision : 07.05.2024


Cr. MP(M) No.667 of 2024





Rajeev Kumar                                                      ...... Petitioner
                                Versus

State of Himachal Pradesh                                         ......Respondent

Cr.MP(M) No.668 of 2024

Abhishek Singh                                                       ...... Petitioner
                                Versus


State of Himachal Pradesh                                         ......Respondent

Cr.MP(M) No.684 of 2024




Abhishek Rana                                                     ...... Petitioner
                                Versus





State of Himachal Pradesh               ......Respondent
_________________________________________________________
Coram:





The Hon'ble Mr. Justice Bipin Chander Negi, Judge
Whether approved for reporting?1

In Cr. MP(M) No. 667 & 668 of 2024
For the petitioner     :        Mr. Karan Kapoor, Advocate.
For the respondent :            Mr. B.N. Sharma, Additional Advocate General.
In Cr. MP(M) No. 684 of 2024
For the petitioner     :        Mr. Vishal Singh, Advocate.
For the respondent :            Mr. B.N. Sharma, Additional Advocate General.

1
       Whether reporters of Local Papers may be allowed to see the judgment?




                                                              ::: Downloaded on - 07/05/2024 20:35:03 :::CIS
                                         2




Bipin Chander Negi, Judge (oral)

.

These three bail petitions filed under Section 439 of the Code of

Criminal Procedure for grant of regular bail, arise out of common FIR

No.13/2024 dated 31.01.2024, registered at Police Station Fatehpur, District

Kangra, H.P., under Sections 323, 341, 504, 506 and 32 of the Indian Penal

Code, 1807.

2. Status report perused.

3. I have heard learned counsel for the parties.

4. FIR in the case at hand is dated 31.01.2024. The occurrence

took place on 30.01.2024. The complainant in the case at hand is one

Narender Singh. The complainant in his statement recorded under Section

154 of Code of Criminal Procedure, has stated that near Village Manjhar, he

and his brother-Sanjay Kumar own about 25 kilas of land, wherein they have

sown wheat. On 30.01.2024 at about 9:30 p.m., complainant and his brother

went to the aforesaid fields to inspect the crop therein.

5. On reaching the spot, the complainant and his brother noticed

that 4-5 boys were in an inebriated state and were hurling abuses.

Complainant and his brother approached the boys, who were creating ruckus,

as to why they were hurling abuses. Out of the aforesaid 4-5 boys,

complainant and his brother recognized one Bantu and one Aman, who were

residents of Village Patta. On being asked, as to why they were hurling

abuses, accused-Bantu pushed Sanjay who fell down. Sanjay tried to get up

in order to save himself. Bantu stopped the passage of Sanjay and inflicted

injuries on the head of Sanjay with a sickle. Aman also hit Sanjay with a stick.

.

Sanjay had fallen on the ground.

6. Complainant with great difficulty saved himself and his brother

from the clutches of unruly accused persons. In the whole process, the boys

accompanying Bantu and Aman had also hit the complainant and his brother

with fist blows and sticks.

7. Other than the aforesaid, accused persons also threatened the

complainant and his brother with dire consequences while leaving the place of

occurrence.

8. In the aforesaid facts and attending circumstances of the case,

the complainant did not suffer any major injury, hence, no medical was got

done of the complainant. The brother of the complainant i.e. Sanjay was

referred to Civil Hospital, Nurpur and subsequent thereto for further treatment,

he was referred to a Hospital at Pathankot (Arogaya Hospital, Pathankot).

9. The accused had surrendered on 07.02.2024. Recoveries were

effected from the accused persons. Investigation in the case at hand is

complete and Challan stands presented before the learned Trial Court on

10.04.2024. The present petitioners/accused persons have been lodged in

judicial custody since 07.02.2024.

10. The object of bail is to secure the attendance of the accused

person at his trial by reasonable amount of bail. The object of bail is neither

punitive nor preventative.

11. In coming to the determination that whether the party, if admitted

to bail, would appear to take trial, three elements need to be kept in mind,

.

namely the charge, the nature of evidence by which it is supported and the

punishment to which the party would be liable, if convicted. In the case at

hand, sickle injury in the head is alleged to have been caused by Bantu.

Aman, though, named in the initial FIR is conspicuous by absence in further

proceedings despite the fact that he was identified by the complainant. At the

time of deciding a bail application, a detailed discussion of evidence, so

collected and produced by the prosecution is to be avoided as it may cause

prejudice either to the case of the prosecution or to the case of the bail

petitioners. The investigation, in the case at hand, is complete. No further

recoveries are to be affected from the petitioners. The petitioners have

already spent three months in custody.

12. Personal liberty is a very precious fundamental right. The same is

to be curtailed only when it becomes imperative, according to the peculiar

facts and circumstances of each case.

13. Punishment begins after conviction. Every man is deemed to be

innocent until duly tried and duly found guilty. The consequences of pre- trial

incarceration are grave. A person presumed innocent is subjected to

psychological and physical deprivations of jail. Further, a jailed individual is

prevented from contributing to the preparation of his defence.

14. The petitioners are stated to be young men i.e. Abhishek Rana

and Abhishek Singh are 22 years of age, and Rajeev Kumar is 30 years of

age. Nothing unfavourable has been stated in the status report qua the social

circumstances of the petitioners, whereby it can be made out that the

.

petitioners are likely to betray the confidence that the Court may place in them

to turn out to take justice at the hands of the Court. Enlargement on bail of the

bail petitioners would not result in any reprisal, whereby their own safety would

be at stake.

15. In the case at hand, petitioners are in custody since 07.02.2024.

Trial is going to take time before its conclusion. The charges against the

petitioners are yet to be proved. Further, detention of the petitioners in judicial

custody will not serve any fruitful purpose, rather may prove pre- judicial to the

rights of the petitioners, who are in early career building years of life.

16. Petitioners are permanent residents of Village Patta Jatian, PO

Jakhara, Tehsil Fatehpur, District Kangra, H.P. The respondent-State has not

expressed any apprehension regarding their fleeing from the course of justice

and adversely affecting the trial. In any case, the petitioners can be put to

terms for the purposes of safe, secure and unobstructed completion of trial.

17. Hence, after going through the material available on record and

considering the overall facts and circumstances of the case, this Court finds that

the present is a fit case where judicial discretion to admit the petitioners on bail is

required to be exercised in their favour. Accordingly, the bail applications are

allowed and it is ordered that the petitioners, who have been arrested by the

police, in case FIR No. 13/24, dated 31.01.2024, registered at Police Station,

Fatehpur, District Kangra, H.P., under Sections 307, 325, 341, 323 504, 506 and

34 of the Indian Penal Code, shall be forthwith released on bail, subject to their

furnishing personal bonds to the tune of Rs. 50,000/- (Rupees fifty thousand)

each with one local surety each of district Kangra in the like amount, to the

.

satisfaction of learned Trial Court. This bail order is subject, however, to the

following conditions:-

(i) that the petitioners will appear before the Court and the Investigating Officer whenever required ;

(ii) that they will not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him/her from disclosing any facts to the

Court or the police;

(iii) that they will not tamper with the prosecution evidence nor they will try to win over the Prosecution witnesses or terrorise them in any manner;

(iv) that they will not deliberately and intentionally act in a manner

which may tend to delay the investigation or the trial of the case;

(v) that they will not leave India without prior permission of the Court; &

(vi) Petitioners shall inform the Station House Officer of the concerned police station about their place of residence during bail and trial. Any change in the same shall also be

communicated within two weeks thereafter. Petitioners shall furnish details of their Aadhar Cards, Telephone Numbers, Emails, PAN Cards, Bank Accounts Numbers, if any.

18. Needless to say that the Investigating agency shall be at liberty to

move this Court for cancellation of the bail, if any of the aforesaid conditions is

violated by the petitioners.

19. Be it stated that any expression of opinion given in this order does

not mean an expression of opinion on the merits of the case and the trial Court

will not be influenced by any observations made therein.

20. The Registry is directed to forward a soft copy of the bail order to

the Superintendent, District Jail Dharamshala, H.P., through e-mail, with a

direction to enter the date of grant of bail in the e-prison software.

21. In case, the petitioners are not released within a period of seven

days from the date of grant of bail, the Superintendent, District Jail Dharamshala,

.

H.P., is directed to inform this fact to the Secretary, DLSA, Kangra at

Dharamshala. The Superintendent, District Jail, Dharamshala, H.P., is further

directed that if the petitioners fail to furnish the bail bonds, as per the order

passed by this Court, within a period of one month from today, the said fact be

submitted to this Court.

22. The petitions stand accordingly disposed of. A copy of this order be

sent to the Superintendent, District Jail, Dharamshala and the learned trial Court

by FASTER.

23. A downloaded copy of this order shall be accepted by the learned

Trial Court while accepting the bail bonds from the petitioners and in case, said

Court intends to ascertain the veracity of the downloaded copy of the order

presented to it, same may be ascertained from the official website of this Court.







                                                   ( Bipin Chander Negi)
May 07, 2024 (KS)                                            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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter