Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Raj Kaur vs State Of Punjab
2024 Latest Caselaw 8492 P&H

Citation : 2024 Latest Caselaw 8492 P&H
Judgement Date : 23 April, 2024

Punjab-Haryana High Court

Raj Kaur vs State Of Punjab on 23 April, 2024

                                        Neutral Citation No:=2024:PHHC:054944



CRM-M-4091-2024                 -1 -                 2024:PHHC:054944



225         IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH


                                                CRM-M-4091-2024
                                                Date of Decision: 23.04.2024

Raj Kaur                                                             ...Petitioner
                                          vs.
State of Punjab                                                    ...Respondent



Coram :     Hon'ble Mr. Justice N.S.Shekhawat

Present :   Mr. Rakesh Kumar Kachura, Advocate for
            Mr. Kuldip Singh, Advocate
            for the petitioner.

            Mr. Deepinder Singh Brar, Senior DAG, Punjab.

                  ***

N.S.Shekhawat J. (Oral)

1. The petitioner has filed the instant petition under Section 439 of

the Cr.P.C. with a prayer to grant regular bail to her in case FIR No.61 dated

20.05.2020 registered under Sections 302, 201, 34 of IPC, at Police Station

Kabarwala, District Sri Muktsar Sahib.

2. Learned counsel for the petitioner submits that in the present case,

the entire case of the prosecution is based on the statement of Joginder Kaur,

complainant. However, during the course of trial, Joginder Kaur has been

examined as PW-1 and she did not support the case of the prosecution. Apart

from that, the prosecution also examined PW-2 Amrik Singh, who was not an

eye witness and his testimony is of no use for the prosecution. Learned counsel

further contends that the third material witness of the prosecution, namely,

Komalpreet Kaur has already expired and there are no chances of tampering

1 of 8

Neutral Citation No:=2024:PHHC:054944

CRM-M-4091-2024 -2 - 2024:PHHC:054944

with the prosecution, at this stage. Only official witnesses are to be examined

by the prosecution. Learned counsel further contends that the petitioner was

arrested in the present case on 20.05.2020 and is in custody for the last more

than 03 years and 11 months. He next contends that similarly placed co-

accused Krishan Ram has already been granted the concession of bail by this

Court vide order dated 23.01.2024, passed in CRM-M-63946-2023.

3. On the other hand, learned State counsel has vehemently opposed

the submissions made by learned counsel for the petitioner and submits that no

other case has been registered against the present petitioner.

4. I have heard the learned counsel for the parties and perused the

record.

5. It has been held by the Hon'ble Supreme Court in the matter of

"Ranjan Dwivedi Vs. CBI, through the Director General, 2012(8) SCC 495;

2012 (4) RCR (Criminal) 880" as follows:-

"14. In Kartar Singh v. State of Punjab, (supra), another Constitution Bench considered the right to speedy trial and opined that the delay is dependent on the circumstances of each case, because reasons for delay will vary. This Court held :

"84. The right to a speedy trial is a derivation from a provision of Magna Carta. This principle has also been incorporated into the Virginia Declaration of Rights of 1776 and from there into the Sixth Amendment of the Constitution of United States of America which reads, "In all criminal prosecutions, the accused shall enjoy the right to a speedy and public trial...". It may be pointed out, in this connection, that there is a Federal Act of 1974 called 'Speedy Trial Act' establishing a set of time-limits for carrying out the major events, e.g., information, indictment, arraignment, in the

2 of 8

Neutral Citation No:=2024:PHHC:054944

CRM-M-4091-2024 -3 - 2024:PHHC:054944

prosecution of criminal cases. [See Black's Law Dictionary, 6th Edn. page 1400]

85. The right to a speedy trial is not only an important safeguard to prevent undue and oppressive incarceration, to minimise anxiety and concern accompanying the accusation and to limit the possibility of impairing the ability of an accused to defend himself but also there is a societal interest in providing a speedy trial. This right has been actuated in the recent past and the courts have laid down a series of decisions opening up new vistas of fundamental rights. In fact, lot of cases are coming before the courts for quashing of proceedings on the ground of inordinate and undue delay stating that the invocation of this right even need not await formal indictment or charge.

86. The concept of speedy trial is read into Article 21 as an essential part of the fundamental right to life and liberty guaranteed and preserved under our Constitution. The right to speedy trial begins with the actual restraint imposed by arrest and consequent incarceration and continues at all stages, namely, the stage of investigation, inquiry, trial, appeal and revision so that any possible prejudice that may result from impermissible and avoidable delay from the time of the commission of the offence till it consummates into a finality, can be averted. In this context, it may be noted that the constitutional guarantee of speedy trial is properly reflected in Section 309 of the Code of Criminal Procedure.

87. This Court in Hussainara Khatoon v. Home Secretary, AIR 1979 Supreme Court 1360, State of Bihar while dealing with Article 21 of the Constitution of India has observed thus: (SCC p. 89, para 5) "No procedure which does not ensure a reasonably quick trial can be regarded as 'reasonable, fair or just' and it would fall foul of Article 21. There can, therefore, be no doubt that

3 of 8

Neutral Citation No:=2024:PHHC:054944

CRM-M-4091-2024 -4 - 2024:PHHC:054944

speedy trial, and by speedy trial we mean reasonably expeditious trial, is an integral and essential part of the fundamental right to life and liberty enshrined in Article 21. The question which would, however, arise is as to what would be the consequence if a person accused of an offence is denied speedy trial and is sought to be deprived of his liberty by imprisonment as a result of a long delayed trial in violation of his fundamental right under Article 21. Would he be entitled to be released unconditionally freed from the charge levelled against him on the ground that trying him after an unduly long period of time and convicting him after such trial would constitute violation of his fundamental right under Article 21."

See also (1) Sunil Batra v. Delhi Administration (I), (2) Hussainara Khatoon (I) v. Home Secretary, State of Bihar, (3) Hussainara Khatoon (IV) v. Home Secretary, State of Bihar, Patna, (4) Hussainara Khatoon (VI) v. Home Secretary, State of Bihar, Govt. of Bihar, Patna, (5) Kadra Pahadia v. State of Bihar (II), (6) T.V. Vatheeswaran v. State of T.N., and (7) Abdul Rehman Antulay v. R.S. Nayak.

88. Thus this Court by a line of judicial pronouncements has emphasised and re-emphasised that speedy trial is one of the facets of the fundamental right to life and liberty enshrined in Article 21 and the law must ensure 'reasonable, just and fair' procedure which has a creative connotation after the decision of this Court in Maneka Gandhi." The Court further observed :

"92. Of course, no length of time is per se too long to pass scrutiny under this principle nor the accused is called upon the show the actual prejudice by delay of disposal of cases. On the other hand, the court has to adopt a balancing approach by taking note of the possible prejudices and disadvantages to be suffered by the accused by avoidable

4 of 8

Neutral Citation No:=2024:PHHC:054944

CRM-M-4091-2024 -5 - 2024:PHHC:054944

delay and to determine whether the accused in a criminal proceeding has been deprived of his right of having speedy trial with unreasonable delay which could be identified by the factors - (1) length of delay, (2) the justification for the delay, (3) the accused's assertion of his right to speedy trial, and (4) prejudice caused to the accused by such delay. However, the fact of delay is dependent on the circumstances of each case because reasons for delay will vary, such as delay in investigation on account of the widespread ramification of crimes and its designed network either nationally or internationally, the deliberate absence of witness or witnesses, crowded dockets on the file of the court etc."

6. Hon'ble the Supreme Court in Gudikanti Narasimhulu and others

v. Public Prosecutor, AIR 1978 SC 429 has held as under:-

"Bail or Jail"- at the pre-trial or post-conviction stage - largely hinged on judicial discretion. The learned Judge held that personal liberty was too precious a value of our constitutional system recognised under Article 21 that the crucial power to negate it was a great trust exercisable not casually but judicially, with lively concern for the cost to the individual and the community. It was further held that deprivation of personal freedom must be founded on the most serious considerations relevant to the welfare objectives of society specified in the Constitution. The learned Judge quoted Lord Russel who had said that bail was not to be withheld as a punishment and that the requirements as to bail were merely to secure the attendance of the prisoner at trial. According to V.R. Krishna Iyer, J., the principal rule to guide release on bail should be to secure the presence of the applicant to take judgment and serve sentence in the event of the Court punishing him with imprisonment. After holding that it makes sense to assume that a man on bail has a better chance to prepare and present his case than

5 of 8

Neutral Citation No:=2024:PHHC:054944

CRM-M-4091-2024 -6 - 2024:PHHC:054944

one remanded in custody the learned Judge observed that if public justice is to be promoted mechanical detention should be demoted.

7. In Gurbaksh Singh Sibbia etc Vs The State of Punjab, AIR 1980

SC 1632, Hon'ble the Supreme Court has observed as under:-

"Judges have to decide cases as they come before them, mindful of the need to keep passions and prejudices out of their decisions. The Court has also observed that in which case bail should be granted and in which case it should be refused is a matter of discretion. The court found it interesting to note that as long back as in 1924 it was held by the High Court of Calcutta in Nagendra Vs. King Emperor, AIR 1924 Calcutta 476, that the object of bail was 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 was whether it was probable that the party would appear to take his trial and that it was indisputable that bail was not to be withheld as a punishment. The Supreme Court also referred to the observation of the Allahabad High Court in K.N. Joglekar Vs. Emperor, AIR 1931 Allahabad 504, that Section 498 of the Old Code which corresponds to Section 439 of the New Code, 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. The Allahabad High Court had also observed 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. The Supreme Court referred also the decision of the Allahabad High Court in Emperor Vs. H.L. Hutchinson, AIR 1931 Allahabad 356, wherein it was held that the principle to be deduced from the various sections in the Cr.P.C. was that grant of bail is the rule and refusal is the exception, that as a presumably innocent person, the accused

6 of 8

Neutral Citation No:=2024:PHHC:054944

CRM-M-4091-2024 -7 - 2024:PHHC:054944

person is entitled to freedom and every opportunity to look after his own case and to establish his innocence and that 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. The High Court had also held that it would be very unwise to make an attempt to lay down any particular rules which would 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 bail may be granted but not in other classes. The Supreme Court apparently approved the above views and observations and held (vide paragraph 30) as follows :

"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. At this stage, it is observed that the object of the bail is to secure

the presence of the accused at the trial only. It is also observed that the object of

bail is neither punitive nor preventive and deprivation of liberty must be

considered a punishment, unless it is required to ensure that an accused person

will stand his trial when called upon. Hon'ble the Supreme Court has observed

in catena of judgments that when a person is punished by denial of bail in

respect of any matter upon which he has not been convicted it would be

contrary to the concept of personal liberty enshrined in the Constitution except

in cases where there is reason to believe that he may influence the witnesses. It

is appropriate to say that pre-conviction detention should not be resorted to,

7 of 8

Neutral Citation No:=2024:PHHC:054944

CRM-M-4091-2024 -8 - 2024:PHHC:054944

except in cases of necessity to secure attendance at the trial or upon material

that the accused will tamper with the witnesses if left at liberty.

9. In the present case, it has been alleged that the petitioner along

with her co-accused Krishan Ram had killed the son of the complainant and had

thrown the dead body in the canal. However, the petitioner is in custody since

last more than 03 years and 11 months and only two witnesses, out of total 32

witnesses, have been examined, so far. Similarly placed co-accused Krishan

Ram has already been granted the concession of regular bail by this Court vide

order dated 23.01.2024. Apart from that, even the FSL report with regard to the

visra of the deceased is yet to be received by the police. Thus, conclusion of the

trial may take quite a long time and no purpose would be served by keeping the

petitioner behind bars.

10. Thus, the present petition is liable to be allowed and the petitioner

is ordered to be released on bail subject to her furnishing bail bonds/surety

bonds to the satisfaction of the trial Court/Duty Magistrate/Chief Judicial

Magistrate, concerned.




                                                      (N.S.SHEKHAWAT)
23.04.2024.                                                 JUDGE
hemlata

                    Whether speaking/reasoned :          Yes/No
                    Whether reportable            :      Yes/No




                                         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 : MAIMS

 
 
Latestlaws Newsletter