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

Rajender vs State Of Haryana
2024 Latest Caselaw 6350 P&H

Citation : 2024 Latest Caselaw 6350 P&H
Judgement Date : 20 March, 2024

Punjab-Haryana High Court

Rajender vs State Of Haryana on 20 March, 2024

Author: Gurvinder Singh Gill

Bench: Gurvinder Singh Gill

                                                                                2024:PHHC:040374

                             In The High Court for the States of Punjab and Haryana
                                             At Chandigarh



                                                              CRM-M-13443-2024 (O&M)
                                                              Date of Decision:- 20.03.2024


                             Rajender                                             ... Petitioner


                                                          Versus


                             State of Haryana                                     ... Respondent



                 CORAM: HON'BLE MR. JUSTICE GURVINDER SINGH GILL



                 Present:-          Mr. Mayur Karkra, Advocate, for the petitioner.

                                    Mr. Ramender Singh Chauhan, AAG, Haryana.

                                    *****

                   FIR DATE                 POLICE STATION            OFFENCES
                   NO.
                      188      20.06.2023 Sadar, District Kaithal      323, 307 and 34 IPC (Section
                                                                       307 IPC deleted and Section
                                                                       302 and 212 IPC added later
                                                                       on)


                 GURVINDER SINGH GILL, J. (Oral)

1. The instant petition has been filed on behalf of the petitioner seeking

grant of regular bail in respect of aforementioned FIR.

2. The FIR was lodged at the instance of Mohinder Rana, wherein it is

alleged that on 19.6.2023 at about 7:30 p.m. his brother Raj Singh had

left the house so as to meet Birbal Bibla. However, Raj Singh did not

return back and at about 11:00 p.m. Ghanshyam came to the

integrity of this order/judgment CRM-M-13443-2024 (O&M) -2- 2024:PHHC:040374

complainant's house and informed that Raj Singh was lying on the

road in an inebriated condition. Upon receipt of said information, the

complainant went to the spot and brought his brother for treatment at

Shah Hospital, Kaithal, where the doctor apprised them that

complainant's brother had sustained a deep injury on his head. The

complainant made inquiries to gather information upon which Birbal

Bibla, Ishwar and Ghanshyam told the complainant that at about 9:00

p.m. Raj Singh had an altercation with Sanjeev, Rajender and Vijay

and in the said altercation, said persons had hit Raj Singh with some

hard object on his head.

3. Learned counsel for the petitioner submitted that he has falsely been

implicated in the present case and that falsity would be evident from

the fact that the complainant Mohinder (PW-3) as well as eye-witness

Birbal (PW-4), when examined in the witness box did not support the

case of prosecution.

4. Opposing the petition, learned State counsel submitted that it is

apparently a case where the petitioner has been able to win over the

witnesses or has been able to intimidate them and that since the

petitioner is specifically named in the FIR, his complicity is clearly

evident.

5. This Court has considered the rival submissions addressed before this

Court and has also gone through the statements of PW-3 and PW-4

(Annexure P-12).

6. A perusal of statements annexed as Annexure P-12 indicate that the

witnesses have not fully supported the case of prosecution. The

integrity of this order/judgment CRM-M-13443-2024 (O&M) -3- 2024:PHHC:040374

petitioner otherwise has been behind bars since the last about 8

months and 25 days and is not wanted in any other case. Under these

circumstances particularly when the material witnesses have not fully

supported and also on account of the substantial custody, further

detention of the petitioner will not serve any useful purpose. The

petition, as such, is accepted and the petitioner is ordered to be

released on regular bail on his furnishing bail bonds/surety bonds to

the satisfaction of learned trial Court/Chief Judicial Magistrate/Duty

Magistrate concerned.



                 20.03.2024                                      ( GURVINDER SINGH GILL)
                 mohan                                                     JUDGE

                                    Whether speaking /reasoned      Yes / No

                                    Whether Reportable              Yes / No







integrity of this order/judgment

 
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