Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sukhnandan Singh Alias Rajan vs State Of Punjab
2024 Latest Caselaw 17379 P&H

Citation : 2024 Latest Caselaw 17379 P&H
Judgement Date : 19 September, 2024

Punjab-Haryana High Court

Sukhnandan Singh Alias Rajan vs State Of Punjab on 19 September, 2024

                                      Neutral Citation No:=2024:PHHC:124354



CRM-M-32109-2024 (O&M)                1




      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH
214

                                CRM-M-32109-2024 (O&M)
                                Date of decision: 19.09.2024

Sukhnandan Singh alias Rajan
                                                                  ...Petitioner

                                   Versus

State of Punjab
                                                                ...Respondent

CORAM: HON'BLE MR. JUSTICE KULDEEP TIWARI

Present:    Mr. P.B.S. Goraya, Advocate
            for the petitioner.

            Mr. Sahil R. Bakshi, 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 bail, in case FIR

No. 39 dated 18.05.2023, under Sections 302, 34 of IPC, registered at P.S.

Verowal, District Tarn Taran.

ALLEGATIONS AGAINST THE PETITIONER

2. The instant FIR was registered, against the unknown persons,

on the statement of the complaint made by Ranjit Kaur wife of deceased

Mahenga Singh. The relevant extract of the FIR reads as under :

"Statement of Ranjit Kaur w/o late Mahenga Singh r/o Takthu Chak P.S 'Verowal' aged 40 years mobile no. 9780595185. Stated that I am a house wife and resident of above mentioned address. About 24 years back, I was married with Mahenga Singh s/o Teja Singh r/o Takthu Chak and I have three

1 of 11

Neutral Citation No:=2024:PHHC:124354

children, two elder daughters and Virkramjit Singh is my younger son aged 17 years. Yesterday i.e. 17.05.2023 at 8.00 PM, my husband Mahenga Singh left the house for doing some household work somewhere on his motorcycle HF Deluxe PB 08 EE-2244 of black color and after some time I came to know that my husband Mahenga Singh is lying in an injured condition on Sarli Road at some distance from Takthu Chak. That I along with my nephew Nishan Singh son of Balwinder Singh r/o Takthu Chak reached the spot and after arranging a vehicle took my injured husband Mahenga Singh to Amandeep Hospital Amritsar but before we could reach Amandeep Hospital, my husband Mahenga Singh succumbed to his injuries and doctors after checking him declared him dead. I am sure that my husband has died due to injuries caused by some unknown persons. It is requested that the unidentified persons be searched and action be taken against them. Statement given, heard, it is correct SD Ranjti Kuar attested Inspector Upkar Singh SHO Police Station 'Verowal' dated 18.05.2023."

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) That except the statement of one interested witness Manpreet Singh, who is implanted as a last seen witness by the prosecution. There is no other inculpatory evidence with the prosecution;

(ii) That this is a case of circumstantial evidence and except one circumstantial evidence, there is no other evidence with the prosecution against the present petitioner, therefore, the complete absence of any linked evidence to connect the present petitioner with the crime in question;

(iii) That by referring to the examination-in-chief of Ranjit

2 of 11

Neutral Citation No:=2024:PHHC:124354

Kaur (complainant), who stepped into the witness box as PW-1 (Annexure P-2), he submits that Manpreet Singh was stated to have accompanying the Ranjit Kaur at the time of registration of the FIR. However, this factum was not mentioned in the FIR, which was crucial piece of evidence, and, therefore, it is a clear cut case of creating a false evidence just to implicate the present petitioner.

SUBMISSIONS OF THE LEARNED STATE COUNSEL

4. Per contra, the learned State counsel, who is in receipt of

advance notice, has placed on record the custody certificate qua the

petitioner, as issued by the Superintendent, Central Jail Goindwal, Punjab,

and short reply dated 18.09.2024 by way of affidavit of Kamalmeet Singh

PPS, Deputy Superintendent of Police, Sub-Division Tarn Taran, District

Tarn Taran, on behalf of the respondent-State. Learned State counsel

opposed the grant of regular bail to the petitioner, and submits that

Manpreet Singh, is a witness, of last seen, who saw the deceased in the

company of present petitioner and his father and thereupon, after some time

the deceased was found in injured / critical condition. Therefore, there is a

statutory presumption against the accused to give explanation regarding the

incidence, however, there is no such explanation. He further submits that till

date only 4 witnesses, out of total 17 prosecution witnesses, have been

examined, and in case the petitioner is released on bail, the petitioner may

try to influence the prosecution witnesses.

ANALYSIS

5. Before embarking upon the process of evaluating the arguments

addressed by the learned counsels for the parties and penning down any

3 of 11

Neutral Citation No:=2024:PHHC:124354

opinion upon the instant petition, it is deemed imperative to capture an

overview of some significant legal propositions.

6. "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.

7. 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, which is "the presumption of innocence", besides the gravity

of offence(s) involved.

8. 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

4 of 11

Neutral Citation No:=2024:PHHC:124354

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. 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

5 of 11

Neutral Citation No:=2024:PHHC:124354

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 appearance and

6 of 11

Neutral Citation No:=2024:PHHC:124354

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."

9. Also, in "GudikantiNarasimhulu 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

7 of 11

Neutral Citation No:=2024:PHHC:124354

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 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

8 of 11

Neutral Citation No:=2024:PHHC:124354

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

9 of 11

Neutral Citation No:=2024:PHHC:124354

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 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."

10. 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.

FINAL ORDER

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

factum that:- (i) in the instant FIR, the present petitioner has suffered

incarceration of one year, three months and 27 days, as on today, and is a

10 of 11

Neutral Citation No:=2024:PHHC:124354

person of clean antecedents; (ii) and further more, from the State reply as

well, except the statement of Manpreet Singh, who is the witness of last

seen, there is no other inculpatory evidence against the present petitioner,

the recovery which alleged to have been effected on behalf of the present

petitioner, whether, such recovery completes the chain of circumstance,

would be the moot question of law, to be adjudicated by the Ld. trial Court

concerned,at the appropriate stage.

12. Considering the fact that the petitioner has suffered

incarceration of one year, three months and 27 days, and the trial is still at

the initial stage, 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 on furnishing of bail bond

and surety bond to the satisfaction of concerned Chief Judicial

Magistrate/trial Court/Duty Magistrate.

13. However, it is clarified that if in future, the petitioner is 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 merits of the

trial and is meant for deciding the present petition only.





18.09.2024                                          (KULDEEP TIWARI)
Satyawan                                                 JUDGE
             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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter