Citation : 2024 Latest Caselaw 10688 P&H
Judgement Date : 3 July, 2024
Neutral Citation No:=2024:PHHC:082202
CRM-M-24175-2024 & -1-
CRM-M-29272-2024
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
214 CRM-M-24175-2024
Date of Decision :July 03, 2024
SONU .....Petitioner
VERSUS
STATE OF UT CHANDIGARH .....Respondent
CRM-M-29272-2024
RAJEEV .....Petitioner
VERSUS
STATE OF UT CHANDIGARH .....Respondent
CORAM: HON'BLE MR. JUSTICE KULDEEP TIWARI
Present : Mr. Manoj Gujral, Advocate
for the petitioner in CRM-M-24175-2024.
Mr. Vipin Kumar, Advocate,
for the petitioner in CRM-M-29272-2024.
Mr. Manish Bansal, PP, UT, Chandigarh.
KULDEEP TIWARI, J.(Oral)
1. Both the petitions are emanable to be decided together as
both arise out of a common FIR.
2. Through the instant petitions, the petitioners crave for
indulgence of this Court for his being enlarged on regular bail, in case
FIR No.132, dated 13.11.2023, under Sections 307, 323 and 324 of the
1 of 10
Neutral Citation No:=2024:PHHC:082202
CRM-M-24175-2024 & -2- CRM-M-29272-2024
IPC read with Section 34 IPC, and under Section 25 of the Arms Act,
registered at Police Station Mauli Jagran, Chandigarh.
ALLEGATIONS AGAINST THE PETITIONERS
3. The gist of the allegations, as recorded by the learned trial
Court concerned, while declining the bail to the petitioner-Sonu, vide
order dated 21.03.2024, reads as under:-
"The present case was registered on a complaint of Rahul s/o Raghbir Singh, r/o H.No.3641, Mauli Complex, Mauli Jagran, Chandigarh, wherein he reported that on 10.11.2023, he along with his elder brother namely Amit Kumar were going to Industrial Area, Panchkula on their truck bearing No.CH01-TB-1065. They stopped their vehicle on red light at Vikas Nagar Ligh Point and proceed on green signal. Suddenly applicant Sonu and Rajeev came in front of truck and started arguing. In the meantime, applicant Sonu reached along with others pulled his elder brother out from the truck and assaulted them physically with danda and knife with intention to kill and fled away from the spot threatening to kill them. Someone called the PCR and they both were rushed to GMCH-32 and remained under treatment there."
SUBMISSIONS OF LEARNED COUNSEL FOR THE PETITIONERS
4. In asking for the relief (supra), learned counsel for the
petitioners submits that the instant FIR, is a result of a road rage incident.
5. They further submit that it is not a case, where with planning
an attack has been committed upon the complainant, and the injuries so
suffered by the complainant are simple in nature.
6. They also submit that the petitioner-Rajeev, has already
suffered incarceration of about 06 months as on today, and he is not
involved in any other criminal case, and only charges have been framed,
and the trial is yet to begin.
2 of 10
Neutral Citation No:=2024:PHHC:082202
CRM-M-24175-2024 & -3- CRM-M-29272-2024
7. Finally, they submit that even if, we consider the entire
allegation as a gospel truth, still no offence whatsoever, under Section
307 IPC, is made out against the petitioners.
8. So far as petitioner-Sonu is concerned, learned counsel for
the petitioner-Sonu submits that the injury which is attributed to him, is
simple in nature. He over and above submits that there is a delay in
lodging the instant FIR, and petitioner-Sonu has suffered incarceration of
about more than 7 months. Though he is involved in four more criminal
cases, but he is on bail in three of them.
SUBMISSIONS OF THE LEARNED STATE COUNSEL
9. Per contra, the learned Public Prosecutor, UT, Chandigarh,
vociferously opposes the asked for relief of grant of regular bail to the
petitioners, and submits that the petitioner-Rajeev, gave stab wounds to
the injured which result in the following injuries:-
"Incised wound of size 3 cm x 1 cm x depth to the assessed by surgeon on the centre of chest 1 cm right to sternum and 6 cm below medial end of ciavicle."
10. He further submits that though the nature of injuries
subsequently, declared to be simple in nature, but the intention of the
petitioner-Rajeev was clear that he wants to commit murder of the
complainant. Therefore, Section 307 IPC, was rightly invoked.
11. He also submits that of the petitioner-Sonu is a habitual
offender and is involved in four other cases.
12. He in addition, on instructions imparted to him by SI Malkiat
Singh, submits that final report has been presented on dated 09.02.2024,
3 of 10
Neutral Citation No:=2024:PHHC:082202
CRM-M-24175-2024 & -4- CRM-M-29272-2024
but the charges are yet to be framed, and the prosecution has cited total
17 prosecution witnesses in the final report.
13. From the custody certificate qua the petitioner, it reflects that
the petitioner-Sonu has suffered incarceration of 7 months and 20 days
and petitioner-Rajeev, 6 months and 13 days, as on today.
ANALYSIS
14. Before embarking upon the process of evaluating the
arguments addressed by the learned counsels for the parties and penning
down any opinion upon the instant petition, it is deemed imperative to
capture an overview of some significant legal propositions.
15. "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.
16. 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
4 of 10
Neutral Citation No:=2024:PHHC:082202
CRM-M-24175-2024 & -5- CRM-M-29272-2024
jurisprudence, which is "the presumption of innocence", besides the
gravity of offence(s) involved.
17. In "Gurbaksh Singh Sibbia v. State of Punjab", (1980) 2
SCC 565 at 586-588, the purpose of granting bail is set out by the
Hon'ble Supreme Court 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 Calcutta 476 (479, 480) 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 Allahabad 504 (SB) 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.
5 of 10
Neutral Citation No:=2024:PHHC:082202
CRM-M-24175-2024 & -6- CRM-M-29272-2024
H.L. Hutchinson, AIR 1931 Allahabad 356 at p. 358 it was said that it was very unwise to make an attempt to lay down any particular rules which 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.
XX XX XX
29. In Gurcharan Singh v. State (Delhi Admn.) (1978) 1 SCC 118 it was observed by Goswami, J., who spoke for the Court, that "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, Vol. 8, page 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
6 of 10
Neutral Citation No:=2024:PHHC:082202
CRM-M-24175-2024 & -7- CRM-M-29272-2024
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."
18. Also, in "Gudikanti Narasimhulu and others Versus Public
Prosecutor, High Court of Andhra Pradesh", 1978 AIR (Supreme
Court) 429, the Hon'ble Supreme Court, speaking through Krishna Iyer,
J., has enunciated the principles of bail thus :
"9. Thus the legal principle and practice validate the court considering the likelihood of the applicant interfering with witnesses for the prosecution or otherwise polluting the process of justice. It is not only traditional but rational, in this context, to enquire into the antecedents of a man who is applying for bail to find whether he has a bad record-particularly a record which suggests that he is likely to commit serious offences while on bail. In regard to habitual, it is part of criminological history that a thoughtless bail order has enabled the bailee to exploit the opportunity to inflict further crimes on the member of society. Bail discretion, on the basis of evidence about the criminal record of a defendant, is therefore not an exercise in irrelevance.
10. The significance and sweep of Article 21 make the deprivation of liberty a matter of grave concern and permissible only when the law authorising it is reasonable, even-handed and geared to he goals of community good and State necessity spelt out in Article 19. Indeed, the considerations I have set out as criteria are germane to the constitutional proposition I have deduced. Reasonableness postulates intelligent care and predicates that deprivation of freedom by refusal of bail is not for punitive purpose but for the bi-focal interests of justice - to the individual involved and society affected.
11. We must weight the contrary factors to answer the
7 of 10
Neutral Citation No:=2024:PHHC:082202
CRM-M-24175-2024 & -8- CRM-M-29272-2024
test the reasonableness, subject to the need for securing the presence of the bail applicant. It makes sense to assume that a man on bail has a better chance to prepare of present his case than one remanded in custody. And if public justice is to be promoted. mechanical detention should be demoted. In the United States, which has a constitutional perspective close to ours, the function of bail is limited, 'community roots' of the applicant are stressed and, after the Vera Foundation's Manhattan Bail Project, monetary suretyship is losing ground. The considerable public expense in keeping in custody where no danger of disappearance or disturbance can arise, is not a negligible consideration. Equally important is the deplorable condition, verging on the inhuman, of our sub-jails, that the unrewarding cruelty and expensive custody of avoidable incarceration makes refusal of bail unreasonable and a policy favouring release justly sensible.
12. A few other weighty factors deserve reference. All deprivation of liberty is validated by social defence and individual correction along an anti-criminal direction. Public justice is central to the whole scheme of bail law. Fleeing justice must be forbidden but punitive harshness should be minimised. Restorative devices to redeem the man, even through community service, meditative drill, study classes or other resources should be innovated, and playing foul with public peace by tampering with evidence, intimidating witnesses or committing offences while on judicially sanctioned 'free enterprise', should be provided against. No seeker of justice shall play confidence tricks on the court or community. Thus, conditions may be hung around bail orders, not to cripple but to protect. Such is the holistic jurisdiction and humanistic orientation invoked by the judicial discretion correlated to the values of our Constitution.
13. Viewed from this perspective, we gain a better insight into the rules of the game. When a person, charged with a grave offence, has been acquitted at a stage, has the intermediate acquittal pertinence to a bail plea when the appeal before this Court pends? Yes, it has. The panic which might prompt the accused to jump the gauntlet of justice is less, having enjoyed the confidence of the court's verdit once. Concurrent holdings of guilt have the opposite effect. Again, the ground for denial of provisional release becomes weaker when the fact stares us in the face that a fair finding if that be so - of innocence has been recorded by one court. It may not be conclusive, for the judgment of acquittal may be ex facie wrong, the likelihood of desperate reprisal, if enlarged, may be a deterrent and his
8 of 10
Neutral Citation No:=2024:PHHC:082202
CRM-M-24175-2024 & -9- CRM-M-29272-2024
own safety may be more in prison than in the vengeful village where feuds have provoked the violent offence. It depends. Antecedents of the man and socio-geographical circumstances have a bearing only from this angle. Police exaggerations of prospective misconduct of the accused, if enlarged, must be soberly sized up lest danger of excesses and injustice creep subtly into the discretionary curial technique. Bad record and policy prediction of criminal prospects to invalidate the bail plea are admissible in principle but shall not stampede the court into a complacent refusal."
FINAL ORDER
19. Considering the fact that the injuries attributed to the present
petitioners are simple in nature, and the petitioner-Sonu has suffered
incarceration of 7 months and 20 days, whereas, petitioner-Rajeev
suffered incarceration of 6 months and 13 days, as on today, coupled with
the fact that the trial is yet to begin as the charges have not been framed,
this Court deems it fit and appropriate to grant the concession of regular
bail to the petitioners. Therefore, without commenting upon the merits
and circumstances of the present case, the present petition is allowed.
The petitioners are ordered to be released on bail, on furnishing of their
respective bail bond and surety bond to the satisfaction of concerned
Chief Judicial Magistrate/trial Court/Duty Magistrate.
20. However, it is clarified that if in future, the petitioners are
found indulging in commission of similar offences, as are involved
herein, the respondent-State shall be at liberty to make an appropriate
application seeking cancellation of regular bail, as granted by this Court.
Moreover, anything observed here-in-above shall have no effect on the
9 of 10
Neutral Citation No:=2024:PHHC:082202
CRM-M-24175-2024 & -10- CRM-M-29272-2024
merits of the trial and is meant for deciding the present petition only.
21. A photocopy of this order be placed on the file of the
connected case.
(KULDEEP TIWARI)
July 03, 2024 JUDGE
dharamvir
Whether speaking/reasoned. : Yes/No
Whether Reportable. : Yes/No
10 of 10
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!