Citation : 2024 Latest Caselaw 16468 P&H
Judgement Date : 9 September, 2024
Neutral Citation No:=2024:PHHC:117897
CRM-M-42985-2024 -1-
209
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CRM-M-42985-2024
DECIDED ON: 09.09.2024
PARBODH
.....PETITIONER
VERSUS
STATE OF PUNJAB
.....RESPONDENT
CORAM: HON'BLE MR. JUSTICE SANDEEP MOUDGIL
Present: Mr. Vishal Munjal, Advocate
for the petitioner.
Mr. Jaspal Singh Guru, AAG, Punjab.
SANDEEP MOUDGIL, J (ORAL)
1. Relief sought
The jurisdiction of this Court has been invoked under Section
483 of BNSS, 2023 for grant of regular bail to the petitioner in FIR No.206,
dated 05.10.2021, under Sections 417, 419, 420, 465, 466, 467, 468, 471,
120-B IPC (45 of 1860), registered at Police Station Sujanpur, District
Pathankot.
2. Prosecution story setup in the present case as per the version in
the FIR as under:-
" The present FIR was registered on the statement of the complainants stating therein that they have not sold their land through sale deed dated 4.2.2016 and the accused Raman Kumar impersonated Complainant Suresh Mahajan, and the accused Renu Sharma impersonated as Shweta Mahajan and fraudulently sold their land to
1 of 7
Neutral Citation No:=2024:PHHC:117897
Manoj Kumar and Neetu Bala respectively and the said sale deeds were scribed by Deed Writer Joginder Thakur and witnessed by Namberdar Amarjeet and Vijay Kumar. With regard to the above mentioned sale deeds the complaint dated 26.10.2017 was given by the Complainant to the SSP Pathankot which was compromised by the said Complainant in 2018 and thereafter long drawn litigation was going on between the Complainant and the said purchaser from 2017 till 2021 till the time of registration of the present FIR."
3. Contentions
On behalf of the petitioner
Learned counsel for the petitioner contends that the petitioner
was not the beneficiary of the sale deed executed between the parties as he
was only performing the duties as computer operator in the office of
Tehsildar Pathankot and his role was only to click photograph of the parties
to the sale deed and not to verify the person coming for the photographs or
to peruse documents to verify that the person appearing for the photograph
was the owner of the property. He further contends that the petitioner was
nominated as an accused in other FIR i.e. FIR No.0012, dated 24.01.2022,
under Sections 419, 420, 465, 466, 467, 468, 471 and 120-B IPC, registered
at Police Station Sujanpur, District Pathankot on the similar set of
allegations by different complainants, wherein he has been granted the
concession of regular bail by a Coordinate Bench of this Court vide order
dated 29.07.2024 passed in CRM-M-34410-2024.
2 of 7
Neutral Citation No:=2024:PHHC:117897
On behalf of the State
On the other hand, learned State counsel has produced the
custody certificate of the petitioner today in Court, which is taken on record.
He seeks dismissal of the instant petition on the ground that the petitioner is
a habitual offender as he is involved in another case.
4. Analysis
Be that as it may, considering the custody period i.e. 03 months
and 27 days for which the petitioner has suffered incarceration; as far as
involvement in another case is concerned, he is on bail in that case; the
petitioner was not the beneficiary of the sale deed executed between the
parties as his role was only to click the photographs, in addition to the fact
that investigation is complete, challan stands presented to Court on
26.06.2024 and charges are yet to be framed also total 21 prosecution
witnesses are yet to be examined, which is suffice for this Court to infer that
the conclusion of trial will take a long time for which the petitioner cannot
be detained behind the bars for an indefinite period.
Reliance can be placed upon the judgment of the Apex Court
rendered in "Dataram versus State of Uttar Pradesh and another", 2018(2)
R.C.R. (Criminal) 131, wherein it has been held that the grant of bail is a
general rule and putting persons in jail or in prison or in correction home is
an exception. Relevant paras of the said judgment is reproduced as under:-
"2. A fundamental postulate of criminal jurisprudence is the presumption of innocence, meaning thereby that a person is believed to be innocent until found guilty. However, there are instances in our criminal law where a reverse onus has been placed on an accused with regard to some specific offences but that is another matter and
3 of 7
Neutral Citation No:=2024:PHHC:117897
does not detract from the fundamental postulate in respect of other offences. Yet another important facet of our criminal jurisprudence is that the grant of bail is the general rule and putting a person in jail or in a prison or in a correction home (whichever expression one may wish to use) is an exception. Unfortunately, some of these basic principles appear to have been lost sight of with the result that more and more persons are being incarcerated and for longer periods. This does not do any good to our criminal jurisprudence or to our society.
3. There is no doubt that the grant or denial of bail is entirely the discretion of the judge considering a case but even so, the exercise of judicial discretion has been circumscribed by a large number of decisions rendered by this Court and by every High Court in the country. Yet, occasionally there is a necessity to introspect whether denying bail to an accused person is the right thing to do on the facts and in the circumstances of a case.
4. While so introspecting, among the factors that need to be considered is whether the accused was arrested during investigations when that person perhaps has the best opportunity to tamper with the evidence or influence witnesses. If the investigating officer does not find it necessary to arrest an accused person during investigations, a strong case should be made out for placing that person in judicial custody after a charge sheet is filed. Similarly, it is important to ascertain whether the accused was participating in the investigations to the satisfaction of the investigating officer and was not absconding or not appearing when required by the investigating officer. Surely, if an accused is not hiding from the investigating officer or is hiding due to some genuine and expressed fear of being victimised, it would be a factor that a judge would need
4 of 7
Neutral Citation No:=2024:PHHC:117897
to consider in an appropriate case. It is also necessary for the judge to consider whether the accused is a first- time offender or has been accused of other offences and if so, the nature of such offences and his or her general conduct. The poverty or the deemed indigent status of an accused is also an extremely important factor and even Parliament has taken notice of it by incorporating an Explanation to section 436 of the Code of Criminal Procedure, 1973. An equally soft approach to incarceration has been taken by Parliament by inserting section 436A in the Code of Criminal Procedure, 1973.
5. To put it shortly, a humane attitude is required to be adopted by a judge, while dealing with an application for remanding a suspect or an accused person to police custody or judicial custody. There are several reasons for this including maintaining the dignity of an accused person, howsoever poor that person might be, the requirements of Article 21 of the Constitution and the fact that there is enormous overcrowding in prisons, leading to social and other problems as noticed by this Court in In Re-Inhuman Conditions in 1382 Prisons, 2017(4) RCR (Criminal) 416: 2017(5) Recent Apex Judgments (R.A.J.) 408 : (2017) 10 SCC 658
6. The historical background of the provision for bail has been elaborately and lucidly explained in a recent decision delivered in Nikesh Tara chand Shah v. Union of India, 2017 (13) SCALE 609 going back to the days of the Magna Carta. In that decision, reference was made to Gurbaksh Singh Sibbia v. State of Punjab, (1980) 2 SCC 565 in which it is observed that it was held way back in Nagendra v. King-Emperor, AIR 1924 Calcutta 476 that bail is not to be withheld as a punishment. Reference was also made to Emperor v. Hutchinson, AIR 1931 Allahabad 356 wherein it was observed that grant of bail
5 of 7
Neutral Citation No:=2024:PHHC:117897
is the rule and refusal is the exception. The provision for bail is therefore age-old and the liberal interpretation to the provision for bail is almost a century old, going back to colonial days.
7. However, we should not be understood to mean that bail should be granted in every case. The grant or refusal of bail is entirely within the discretion of the judge hearing the matter and though that discretion is unfettered, it must be exercised judiciously and in a humane manner and compassionately. Also, conditions for the grant of bail ought not to be so strict as to be incapable of compliance, thereby making the grant of bail illusory."
Therefore, to elucidate further, this Court is conscious of the
basic and fundamental principle of law that right to speedy trial is a part of
reasonable, fair and just procedure enshrined under Article 21 of the
Constitution of India. This constitutional right cannot be denied to the
accused as is the mandate of the Apex court in "Hussainara Khatoon and
ors (IV) v. Home Secretary, State of Bihar, Patna", (1980) 1 SCC 98.
Besides this, reference can be drawn upon that the pre-conviction period of
the under-trials should be as short as possible keeping in view the nature of
accusation and the severity of punishment in case of conviction and the
nature of supporting evidence, reasonable apprehension of tampering with
the witness or apprehension of threat to the complainant.
As far as the pendency of other cases and involvement of the
petitioner in other cases is concerned, reliance can be placed upon the order
of this Court rendered in CRM-M-25914-2022 titled as "Baljinder Singh
alias Rock vs. State of Punjab" decided on 02.03.2023, wherein, while
referring Article 21 of the Constitution of India, this Court has held that no
6 of 7
Neutral Citation No:=2024:PHHC:117897
doubt, at the time of granting bail, the criminal antecedents of the petitioner
are to be looked into but at the same time it is equally true that the
appreciation of evidence during the course of trial has to be looked into with
reference to the evidence in that case alone and not with respect to the
evidence in the other pending cases. In such eventuality, strict adherence to
the rule of denial of bail on account of pendency of other cases/convictions
in all probability would land the petitioner in a situation of denial of
concession of bail.
5. DECISION:
In view of the discussions made hereinabove, the petitioner is
hereby directed to be released on regular bail on his furnishing bail and
surety bonds to the satisfaction of the trial Court/Duty Magistrate,
concerned.
In the afore-said terms, the present petition is hereby allowed.
However, it is made clear that anything stated hereinabove shall
not be construed as an expression of opinion on the merits of the case.
(SANDEEP MOUDGIL)
09.09.2024 JUDGE
Poonam Negi
Whether speaking/reasoned Yes/No
Whether reportable Yes/No
7 of 7
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!