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

Yadwinderpal Alias Yash Alias ... vs State Of Punjab
2024 Latest Caselaw 6278 P&H

Citation : 2024 Latest Caselaw 6278 P&H
Judgement Date : 20 March, 2024

Punjab-Haryana High Court

Yadwinderpal Alias Yash Alias ... vs State Of Punjab on 20 March, 2024

                                    Neutral Citation No:=2024:PHHC:040711



222                                                               2024:PHHC:040711
CRM-M-8421-2024                                                                -1-
     IN THE HIGH COURT OF PUNJAB AND HARYANA
                  AT CHANDIGARH

                                             CRM-M-8421-2024
                                             Date of decision: 20.03.2024

YADWINDERPAL @ YASH @ YADWINDERPAL KHICHI
                                        ...... Petitioner
                        versus

STATE OF PUNJAB                                               ...... Respondent

CORAM : HON'BLE MR.JUSTICE KULDEEP TIWARI
                 ***
Present:- Mr. A.S. Sekhon, Advocate
          for the petitioner.

             Mr. Raghav Garg, 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 bailin case FIR No.359 dated

12.10.2023, under Sections 436, 427, 511, 120-B of IPC, registered at Police

Station City Faridkot, District Faridkot.

ALLEGATIONS AGAINST THE PETITIONER

2. The present petitioner was arrested on 15.10.2023. The

allegations as alleged by the prosecution against the present petition, in the

instant FIR, are that the petitioner hatched a conspiracy, and in consequent to

that, they tried to set ablaze the liquor vend, situated at Sadik Chowk,

Faridkot. The name of the present petitioner was incorporated on the basis of a

secret information, as a suspect, along with 2-3 other persons.

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;

1 of 7

Neutral Citation No:=2024:PHHC:040711

222 2024:PHHC:040711

(ii) That the name of the petitioner has been incorporated in this instant matter on the disclosure statement of co-accused Binder Singh @ Binder Bhau, and who has already been granted the relief of regular bail by this Court in case No. CRM-M-3852 of 2024 vide order dated 31.01.2024.

(iii) In the present case i.e. CRM-M-8421-2024, the petitioner was arrested on 15.10.2023;

(v) There is no legal evidence except the disclosure statement of co-accused who was arrested in the instant FIR, to connect the present petitioner with the crime involved in instant petition;

SUBMISSIONS OF THE LEARNED STATE COUNSEL

4. Learned State counsel has placed on record the custody certificate

qua the petitioner, which reveals that the petitioner has suffered incarceration

of 05 months and 05 days, as of today.

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. 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,

2 of 7

Neutral Citation No:=2024:PHHC:040711

222 2024:PHHC:040711

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 Sihbia v. State of Punjab. (1980) 2 SCC 565 at 586-588, the purpose of granting ball 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 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

3 of 7

Neutral Citation No:=2024:PHHC:040711

222 2024:PHHC:040711

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) 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."

4 of 7

Neutral Citation No:=2024:PHHC:040711

222 2024:PHHC:040711

29. In Gurcharan Singh v. State (Delhi Administration) ((1978) 1 SCC 118: 1978 SCC (Cri) 41] it was observed by Goswami, J., spoke for the court, that (SCC p. 129, para 29) "There cannot be 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 ball."

30. In AMERICAN JURISPRUDENCE (2d, Volume 8, p. 806, para 39), it is stated:

"Where the granting of ball lies within the discretion of the court, the granting or denial is regulased, 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 bail" as necessarily justifying the grant or refusal of

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

5 of 7

Neutral Citation No:=2024:PHHC:040711

222 2024:PHHC:040711

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 refeating the same crime while on ball 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. Be that as it may, this is a case of an attempt to set ablaze the

liquor vend. The allegation qua the petitioner being the conspirator, is yet to

be established by way of leading evidence before the learned trial Court

concerned.

11. The reason for forming the above inference emanates from the

factum that: (i) The petitioner is behind the bars since 15.10.2023; (ii) The

petitioner has faced sufficient incarceration of 05 months and 05 days, as of

today, (iii) no fruitful purpose would be served by keeping the petitioner

behind the bars; (iv) trial is not likely to conclude anytime soon.

FINAL ORDER

12. 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

6 of 7

Neutral Citation No:=2024:PHHC:040711

222 2024:PHHC:040711

on furnishing of bail bond and surety bond to the satisfaction of concerned

Chief Judicial Magistrate/trial Court/Duty Magistrate.

13. However, anything observed here-in-above shall have no effect

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

14. All pending application(s) stand disposed of accordingly

( KULDEEP TIWARI) JUDGE 20.03.2024 Anu Whether speaking/reasoned Yes/No Whether Reportable : Yes/No

7 of 7

 
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