Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gurwinder Singh vs State Of Punjab
2024 Latest Caselaw 6149 P&H

Citation : 2024 Latest Caselaw 6149 P&H
Judgement Date : 19 March, 2024

Punjab-Haryana High Court

Gurwinder Singh vs State Of Punjab on 19 March, 2024

                                       Neutral Citation No:=2024:PHHC:039266



CRM-M-7897-2024                         -1-          2024:PHHC:039266

224          IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


                                                CRM-M-7897-2024
                                                Date of Decision: 19.03.2024

Gurwinder Singh                                                     ...Petitioner

                                         vs.

State of Punjab                                                   ...Respondent

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

Present :    Ms. Satwant Mehta, Advocate
             for the petitioner.

             Mr.M.S.Bajwa, Deputy Advocate General, Punjab.

             Mr. Tarun Sharma, Advocate
             for the complainant.

                   ***

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 in case FIR No.21 dated

09.02.2020 registered under Sections 307, 336, 323, 427, 148, 149 of IPC, 1860

(Section 302 and 326 IPC added later on) read with Sections 25/27 of Arms

Act, 1959 , at Police Station Sadar Patti, District Tarn Taran.

2. In the present case, the FIR has been registered on the basis of the

statement made by Sukhraj Singh son of Dara Singh and the same has been

reproduced below:-

"Statement of Sukhraj Singh son of Dara Singh son of Darshan Singh resident of Jaurr Singh Wala (aged about 32 years M-NO 88726-62326) stated that I am a resident of the above mentioned address and am doing cultivation. We are two brothers and elder to me is Sukhchain Singh and our residence is in behak

1 of 11

Neutral Citation No:=2024:PHHC:039266

CRM-M-7897-2024 -2- 2024:PHHC:039266

(Farm House) outside the Village Jaurr Singh Wala. Our Land Dispute has been going on since long with Sukhwinder Singh @ Chhinda Son of Sucha Singh resident of Jaurr Singh Wala whose residence is also near our residence. Today, I and my brother Sukhchain Singh, my father Dara Singh and my sister-in-law Rajwinder Kaur wife of Sukhchain Singh along with other family members were present in the house. It was around 12-30 pm that we saw that in our disputed land, in which we have planted wheat crop, Gurpartap Singh @ Kala Son of Bhajan Singh Jatt Resident of Assal was ploughing our crop of wheat with his tractor SONALIKA color blue; regarding this land, our case is pending in the court of Commissioner of Jalandhar and along with him Sukhwinder Singh @ Chhinda Son of Sucha Singh armed with 315 bore rifle, his son Gurwinder Singh armed with 12 bore Doble barrel gun and Parampal Singh @ Pamma Son of Sukhwinder Singh armed with Pistol and Gurdev Singh Son of Parkash Singh armed with Barsha (Lance with a wooden handle) were present in our land. About 15/20 unknown men who also had rifles, pistols, sticks and machetes with them were also along with them. In the meanwhile, I and my brother Sukhchain Singh, father Dara Singh and my sister-in-law Rajwinder Kaur and my maternal uncle (Chahcha) Santokh Singh went to our land, then Sukhwinder Singh challenged that catch them and teach them a lesson for ploughing our land and at the same time fired directly with a rifle of 315 bore at my father Dara Singh with the intention of killing him which hit his right leg, thigh and the knee resulting which he got injured and fell down on the ground then Gurwinder Singh fired with his 12 bore rifle at me with the intention of killing me which hit me on my right thigh then one unknown person gave me 2/3 blows with his daang (Stick) which landed on my back. Then Gurwinder Singh again fired a shot from his rifle directly at my uncle Santokh Singh, which hit his legs and some of Pellets hit me and my sister-in-law Rajwinder Kaur on the left thigh near legs, then Gurdev Singh attacked my brother with his Barshi (lance with a wooden handle)

2 of 11

Neutral Citation No:=2024:PHHC:039266

CRM-M-7897-2024 -3- 2024:PHHC:039266

which crossed by rubbing under his chest and one of these unknown persons gave two daang blow on my brother which hit him on his neck and then Parampal Singh fired a shot from his pistol on me which went over me and the other men who came along with him also fired. We raised hue and cry Marditta, Marditta" then on hearing our noise, Kashmir Singh Son of Niranjan Singh resident of Jaurr Singh Wala and Sukhwinder Singh son of Lakha Singh resident of Dubli, whose land is also near us, came on the spot and rescued us from them then said accused ran away shouting and doing firing, then Kashmir Singh arranged a conveyance for us and got us admitted to the Civil Hospital Patti for treatment, where Doctor gave us first medical aid and referred my father Dara Singh and paternal uncle Santokh Singh to Guru Nanak Dev Hospital, Amritsar due to their serious condition. The motive behind the occurrence is that we had a land dispute with them, that's why they all have in connivance with each other injured us. Legal action should be taken against them. Sd/- Sukhraj Singh attested by Gurbaksh Singh ASI Police Station Sadar Patti Date 09-02-2020."

3. Learned counsel for the petitioner contends that a false role has

been assigned to the present petitioner that the petitioner was armed with 12

bore double barrel gun and fired at the complainant and Santokh Singh, since

deceased. She further contends that co-accused, namely, Gurnam Singh,

Sukhwinder Singh @ Shinda, Sawinder Pal Singh, Jasbir Singh @ Jasveer

Singh and Sukhbir Singh @ Sukha have already been granted the concession of

bail in the present case and has placed reliance on the orders, Annexure P-2 and

Annexure P-3, in this regard. She further contends that the petitioner was

arrested in the present case on 10.02.2020 and is in custody for the last more

than 4 years and 01 month. She further contends that challan in the present case

3 of 11

Neutral Citation No:=2024:PHHC:039266

CRM-M-7897-2024 -4- 2024:PHHC:039266

was presented on 08.05.2020 and charge was framed against the petitioner on

10.08.2022. Learned counsel further contends that out of total 33 witnesses,

only 02 witnesses have been examined so far and the prosecution has

intentionally delayed the trial, just to ensure the incarceration of the petitioner

for a longer period. She further contends that there is little possibility of earlier

completion of the trial in the present case and the custody of the petitioner will

not serve any meaningful purpose. Learned counsel has voluntarily offered that

till the conclusion of the prosecution evidence, the petitioner shall not enter the

areas/villages falling under the jurisdiction of Sub-Division Patti, District Tarn

Taran.

4. On the other hand, learned State counsel, assisted by learned

counsel for the complainant have vehemently opposed the submissions made by

learned counsel for the petitioner on the ground that the petitioner is the main

accused and his case is clearly distinguishable from the case of other co-

accused, who have been granted the concession of bail by this Court.

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

4 of 11

Neutral Citation No:=2024:PHHC:039266

CRM-M-7897-2024 -5- 2024:PHHC:039266

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 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,

5 of 11

Neutral Citation No:=2024:PHHC:039266

CRM-M-7897-2024 -6- 2024:PHHC:039266

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 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

6 of 11

Neutral Citation No:=2024:PHHC:039266

CRM-M-7897-2024 -7- 2024:PHHC:039266

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 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

7 of 11

Neutral Citation No:=2024:PHHC:039266

CRM-M-7897-2024 -8- 2024:PHHC:039266

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 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

8 of 11

Neutral Citation No:=2024:PHHC:039266

CRM-M-7897-2024 -9- 2024:PHHC:039266

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 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

9 of 11

Neutral Citation No:=2024:PHHC:039266

CRM-M-7897-2024 -10- 2024:PHHC:039266

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,

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, the petitioner is continuing in custody for the

last more than 4 years and 01 month. The prosecution has been able to examine

only two witnesses, out of total 33 witnesses so far and there is every likelihood

that the trial Court may take considerable time in concluding the trial pending

before it. Apart from that, a person cannot be confined in jail indefinitely as an

under trial prisoner, which is violatve of Article 21 of the Constitution of India.

10. In view of the above discussion, the present petition is liable to be

allowed and the petitioner is ordered to be released on bail subject to his

furnishing bail bonds/surety bonds to the satisfaction of the trial Court/Duty

Magistrate/Chief Judicial Magistrate, concerned subject to the following

conditions:-

(i) The petitioner shall 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 to disclose such facts to the Court or to any other authority.

(ii) The petitioner shall remain present before the Court on the dates fixed for hearing of the case.

(iii) The petitioner shall not absent himself from the Court proceedings except on the prior permission of the Court concerned.

(iv) The petitioner shall surrender his passport, if any, (if already not surrendered), and in case he is not holder of the same, he shall swear an affidavit to that effect.

(v) The petitioner shall also file his affidavit before the concerned Court, mentioning his ordinary place of residence and number of mobile phone, which shall be used by him during the pendency of the trial. In case of change of place of residence/mobile number, he shall share the details with the concerned Court/learned Trial Court.

10 of 11

Neutral Citation No:=2024:PHHC:039266

CRM-M-7897-2024 -11- 2024:PHHC:039266

(vi) In case, the petitioner involves in any other criminal activity, during the pendency of the trial, it shall be viewed seriously.

(vii) The concerned Court may insist on two heavy local sureties and may also impose any other condition, in accordance with law, while accepting the bails bonds and surety bonds of the petitioner.

(viii) The petitioner shall also file an affidavit before the concerned Court that the petitioner shall not enter the villages/areas falling under the jurisdiction of Sub-Division Patti, District Tarn Tarn, till the conclusion of the prosecution evidence.





                                                 (N.S.SHEKHAWAT)
19.03.2024                                             JUDGE
hemlata

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




                                  11 of 11

 

 
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