Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sahil vs State Of Punjab
2023 Latest Caselaw 21738 P&H

Citation : 2023 Latest Caselaw 21738 P&H
Judgement Date : 13 December, 2023

Punjab-Haryana High Court

Sahil vs State Of Punjab on 13 December, 2023

                                                       Neutral Citation No:=2023:PHHC:159642




                                                              2023:PHHC:159642
CRM-M-37669-2023                                                       -1-


        IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

213
                                                         CRM-M-37669-2023
                                          Date of Decision : December 13, 2023

SAHIL
                                                                     .....Petitioner

                                     VERSUS

STATE OF PUNJAB
                                                                  .....Respondent

CORAM: HON'BLE MR. JUSTICE KULDEEP TIWARI

Present :    Mr. Gagandeep Singh Bajwa, Advocate
             for the petitioner.

             Ms. Kanica Sachedeva, AAG, Punjab.

                          ****

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. 122 dated 27.05.2023, under Sections 379-B (2), 427 and 34 of IPC,

registered at Police Station Maqboolpura, District Amritsar.

ALLEGATIONS AGAINST THE PETITIONER

2. The allegations, as levelled against the petitioner in the present

FIR(supra), as on perusal of the same that, on 26.05.2023, at about 11.15 at

night, the petitioner along with other co-accused entered in the courier hub

and snatched Rs.5,18,604/-.

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:-

1 of 8

Neutral Citation No:=2023:PHHC:159642

2023:PHHC:159642

(i) that there is no legal evidence to connect the

present petitioner with the commission of crime and

he is behind bars since 08.06.2023;

(ii) he further relied upon the orders passed by a co-

ordinate Bench of this Court CRM-M-54694-2023

and CRM-M-50608-2023 to submit that the co-

accused, who were on similar footing, have already

been granted the concession of regular bail by this

Court;

SUBMISSIONS OF THE LEARNED STATE COUNSEL

4. Per contra, the learned State counsel, who is in receipt of

advance notice, informs this Court that the final report has been filed way

back on dated 28.06.2023, and the charges are yet not framed, and the next

date of hearing in learned trial Court is fixed for dated 18.12.2024, for

framing of charges, and the prosecution has cited a total of 11 witnesses in

the final report. Learned State counsel has placed on record the custody

certificate dated 12.12.2023, as issued by the Superintendent, Central Jail

Amritsar, which is taken on record, which depicts that the petitioner is

involved in one more case, further the custody certificate makes revelations

that he has faced incarceration of about 5 months 13 days as on today.

Learned State counsel further vociferously opposed the grant of relief of

regular bail on the ground that the petitioner is a habitual offender as he is

involved in one more case and at the time of the offence, he was armed with

deadly weapon i.e. datar.

ANALYSIS

2 of 8

Neutral Citation No:=2023:PHHC:159642

2023:PHHC:159642

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.

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 the object of bail is to secure the attendance of the accused at the

3 of 8

Neutral Citation No:=2023:PHHC:159642

2023:PHHC:159642

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 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

4 of 8

Neutral Citation No:=2023:PHHC:159642

2023:PHHC:159642

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) 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

5 of 8

Neutral Citation No:=2023:PHHC:159642

2023:PHHC:159642

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."

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

6 of 8

Neutral Citation No:=2023:PHHC:159642

2023:PHHC:159642

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) the final report has been filed way back on dated

28.06.2023 and the charges are yet not framed and the next date of hearing in

the trial Court is fixed for 18.12.2024, for framing of charges and the

prosecution has cited a total of 11 witnesses in the final report. (ii) the

custody certificate dated 12.12.2023, depicts that the petitioner is involved

in one more case, however, he is on bail in that case. (iii) further the custody

certificate makes revelations that he has faced incarceration of about 5

months 13 days as on today.

FINAL ORDER

11. Considering the fact that the co-accused have already enlarged

on regular bail as well as the fact that the trial is at an initial stage and

gravity of the offence, this Court deems it appropriate to enlarge the

petitioner on regular bail during the pendency of the trial. 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, it is clarified that if in future, the petitioner is

found indulging in commission of similar offences, as are involved

herein, the respondent-State shall be at liberty to make an appropriate

7 of 8

Neutral Citation No:=2023:PHHC:159642

2023:PHHC:159642

application seeking cancellation of regular bail, as granted by this Court.

Moreover, anything observed here-in-above shall have no effect on the

merits of the trial and is meant for deciding the present petition only.





                                     (KULDEEP TIWARI)
December 13, 2023                             JUDGE
monika
          Whether speaking/reasoned.          :      Yes/No
          Whether Reportable.                 :      Yes/No




Neutral Citation No:=2023:PHHC:159642

8 of 8

 
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 : MAIMS

 
 
Latestlaws Newsletter