Citation : 2023 Latest Caselaw 20825 P&H
Judgement Date : 1 December, 2023
Neutral Citation No:=2023:PHHC:153159
2023:PHHC:153159
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
107 CRM-M-59313-2023 (O&M)
Date of Decision : December 01, 2023
DILIP KUMAR -Petitioner
V/S
STATE OF HARYANA -Respondent
CORAM: HON'BLE MR. JUSTICE KULDEEP TIWARI
Present: Mr. Saurabh Dalal, Advocate
for the petitioner.
Mr. Bhupender Singh, D.A.G., Haryana.
***
KULDEEP TIWARI, J. (ORAL)
1. Through the instant petition, the petitioner craves for
indulgence of this Court for his being enlarged on regular bail, in case FIR
No.422 dated 14.10.2022, under Sections 380, 454, 401, 411, 413, 420, 468,
471, 473, 201, 34 of the IPC, registered at P.S. Urban Estate, District
Rohtak.
ALLEGATIONS AGAINST THE PETITIONER
2. The allegation against the petitioner is that, he being a
goldsmith, is habitual in trade of stolen articles, and, he had purchased the
stolen articles, whose details are narrated in the FIR (supra).
SUBMISSIONS OF LEARNED COUNSEL FOR THE PETITIONER
3. The learned counsel for the petitioner, in his asking for the
hereinabove extracted relief, has made the following submissions:-
(i) Petitioner has been falsely implicated in the present case,
as he has not been named in the FIR, rather his name surfaced
1 of 7
Neutral Citation No:=2023:PHHC:153159
CRM-M-59313-2023 (O&M) 2 2023:PHHC:153159
subsequently in the disclosure statement of co-accused;
(ii) There is disputed question of fact regarding the identity of
ornaments, as recovered from the petitioner;
(iii) Petitioner has undergone incarceration of approx. 4
months;
(iv) Investigation stands completed, whereupon, Final Report
has also been presented;
(v) Since offences involved herein are triable by the court of
Magistrate and charges are yet to be framed, therefore, the
trial is not likely to conclude anytime soon and keeping the
petitioner behinds the bars would serve no purpose;
SUBMISSIONS OF THE LEARNED STATE COUNSEL
4. Per contra, the learned State counsel, who is in receipt of
advance notice, has placed on record the custody certificate of the petitioner,
as issued by the Deputy Superintendent, District Prison, Rohtak. Placing
heavy reliance upon the criminal antecedents of the petitioner, as revealed in
the custody certificate (supra), inasmuch as, his being involved in other
criminal cases, he has opposed the grant of regular bail to the petitioner.
ANALYSIS
5. "Bail is the Rule and Jail is an Exception". This basic
principle of criminal jurisprudence was laid down by the Hon'ble
Supreme Court, way back in 1978, in its landmark judgment titled "State
of Rajasthan V. Balchand alias Baliay", 1977 AIR 2447, 1978 SCR (1)
535. This principle finds its roots in one of the most distinguished
fundamental rights, as enshrined in Article 21 of the Constitution of India.
2 of 7
Neutral Citation No:=2023:PHHC:153159
CRM-M-59313-2023 (O&M) 3 2023:PHHC:153159
Though the underlying objective behind detention of a person is to ensure
easy availability of an accused for trial, without any inconvenience,
however, in case the presence of an accused can be secured otherwise,
then detention is not compulsory.
6. The right to a speedy trial is one of the rights of a detained
person. However, while deciding application for regular bail, the Courts
shall also take into consideration the fundamental precept of criminal
jurisprudence, which is "the presumption of innocence", besides the
gravity of offence(s) involved.
7. In "Nikesh Tarachand Shah V. Union of India", (2018) 11
SCC 1, the Hon'ble Supreme Court has recorded the following:-
"14. In Gurbaksh Singh Sibbia v. State of Punjab, (1980) 2 SCC 565 at 586-588, the purpose of granting bail is set out with great felicity as follows:-
"27. It is not necessary to refer to decisions which deal with the right to ordinary bail because that right does not furnish an exact parallel to the right to anticipatory bail. It is, however, interesting that as long back as in 1924 it was held by the High Court of Calcutta in Nagendra v. King-Emperor [AIR 1924 Cal 476, 479, 480 : 25 Cri LJ 732] that the object of bail is to secure the attendance of the accused at the trial, that 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 and that it is indisputable that bail is not to be withheld as a punishment. In two other cases which, significantly, are the 'Meerut Conspiracy cases' observations are to be found regarding the right to bail which deserve a special mention. In K.N. Joglekar v. Emperor [AIR 1931 All 504 : 33 Cri LJ
3 of 7
Neutral Citation No:=2023:PHHC:153159
CRM-M-59313-2023 (O&M) 4 2023:PHHC:153159
94] it was observed, while dealing with Section 498 which corresponds to the present Section 439 of the Code, that it conferred upon the Sessions Judge or the High Court wide powers to grant bail which were not handicapped by the restrictions in the preceding Section 497 which corresponds to the present Section 437. It was observed by the court that there was no hard and fast rule and no inflexible principle governing the exercise of the discretion conferred by Section 498 and that the only principle which was established was that the discretion should be exercised judiciously. In Emperor v. Hutchinson [AIR 1931 All 356, 358 : 32 Cri LJ 1271] it was said that it was very unwise to make an attempt to lay down any particular rules which will bind the High Court, having regard to the fact that the legislature itself left the discretion of the court unfettered. According to the High Court, the variety of cases that may arise from time to time cannot be safely classified and it is dangerous to make an attempt to classify the cases and to say that in particular classes a bail may be granted but not in other classes. It was observed that the principle to be deduced from the various sections in the Criminal Procedure Code was that grant of bail is the rule and refusal is the exception. An accused person who enjoys freedom is in a much better position to look after his case and to properly defend himself than if he were in custody. As a presumably innocent person he is therefore entitled to freedom and every opportunity to look after his own case. A presumably innocent person must have his freedom to enable him to establish his innocence.
28. Coming nearer home, it was observed by Krishna Iyer, J., in Gudikanti Narasimhulu v. Public Prosecutor [(1978)
4 of 7
Neutral Citation No:=2023:PHHC:153159
CRM-M-59313-2023 (O&M) 5 2023:PHHC:153159
1 SCC 240 : 1978 SCC (Cri) 115] that: (SCC p. 242, para
1) "... the issue of bail is one of liberty, justice, public safety and burden of the public treasury, all of which insist that a developed jurisprudence of bail is integral to a socially sensitized judicial process. . . . After all, personal liberty of an accused or convict is fundamental, suffering lawful eclipse only in terms of procedure established by law. The last four words of Article 21 are the life of that human right."
29. In Gurcharan Singh v. State (Delhi Administration) [(1978) 1 SCC 118 : 1978 SCC (Cri) 41] it was observed by Goswami, J., who spoke for the court, that: (SCC p. 129, para 29) "There cannot be an inexorable formula in the matter of granting bail. The facts and circumstances of each case will govern the exercise of judicial discretion in granting or cancelling bail."
30. In AMERICAN JURISPRUDENCE (2d, Volume 8, p. 806, para 39), it is stated:
"Where the granting of bail lies within the discretion of the court, the granting or denial is regulated, to a large extent, by the facts and circumstances of each particular case. Since the object of the detention or imprisonment of the accused is to secure his appearance and submission to the jurisdiction and the judgment of the court, the primary inquiry is whether a recognizance or bond would effect that end."
It is thus clear that the question whether to grant bail or not depends for its answer upon a variety of circumstances, the cumulative effect of which must enter into the judicial verdict. Any one single circumstance cannot be treated as of universal validity or as necessarily justifying the grant or refusal of bail."
5 of 7
Neutral Citation No:=2023:PHHC:153159
CRM-M-59313-2023 (O&M) 6 2023:PHHC:153159
8. Also, in Siddharam Satlingappa Mhetre v. State of
Maharashtra, Criminal Appeal No.2271 of 2010, the Hon'ble Supreme
Court has insisted upon striking a perfect balance of sanctity of an
individual's liberty as well as the interest of the society, in grant or
refusing bail. The relevant extract of the judgment (supra) is reproduced
hereinafter:-
3. The society has a vital interest in grant or refusal of bail because every criminal offence is the offence against the State. The order granting or refusing bail must reflect perfect balance between the conflicting interests, namely, sanctity of individual liberty and the interest of the society.
The law of bails dovetails two conflicting interests namely, on the one hand, the requirements of shielding the society from the hazards of those committing crimes and potentiality of repeating the same crime while on bail and on the other hand absolute adherence of the fundamental principle of criminal jurisprudence regarding presumption of innocence of an accused until he is found guilty and the sanctity of individual liberty.
9. This Court has examined the instant petition on the
touchstone of the hereinabove extracted settled legal principle(s) of law
and is of the considered opinion that the instant petition is amenable for
being allowed.
10. The reason for forming the above inference emanates from the
factum that:- (i) as per custody certificate (supra), though the petitioner is
involved in other criminal cases, however, he has been granted the
concession of bail in all those cases; (ii) the petitioner has not been named in
the FIR, rather has been arrayed as an accused based upon the disclosure
statement of co-accused, (iii) no fruitful purpose would be served by
6 of 7
Neutral Citation No:=2023:PHHC:153159
CRM-M-59313-2023 (O&M) 7 2023:PHHC:153159
keeping the petitioner behind the bars, who undergone actual custody of
approx. 3 months and 20 days; (iv) offences involved herein are triable by
the court of Magistrate; (v) trial is not likely to conclude anytime soon.
FINAL ORDER
11. Considering the hereinabove made discussion, this Court deems
it appropriate to grant the concession of regular bail to the petitioner.
Therefore, without commenting upon the merits and circumstances of the
present case, the present petition is allowed. The petitioner is ordered to be
released on bail on furnishing of bail bond and surety bond to the
satisfaction of concerned Chief Judicial Magistrate/trial Court/Duty
Magistrate.
12. However, anything observed here-in-above shall have no effect
on the merits of the trial and is meant for deciding the present petition only.
13. All pending application(s) stand disposed of accordingly.
(KULDEEP TIWARI)
December 01, 2023 JUDGE
devinder
Whether speaking/reasoned : Yes/No
Whether Reportable : Yes/No
Neutral Citation No:=2023:PHHC:153159
7 of 7
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!