Citation : 2025 Latest Caselaw 4865 P&H
Judgement Date : 7 November, 2025
CRM-M No.62589 of 2025 -1-
105
THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CRM-M No.62589 of 2025
Date of Decision: 07.11.2025
Jojo @ Manjit .....Petitioner
Versus
State of Punjab ....Respondent
CORAM : HON'BLE MR. JUSTICE RAJESH BHARDWAJ
Present: Mr. Charanpuneet Singh, Advocate
for the petitioner.
Mr. J.S. Arora, D.A.G., Punjab.
RAJESH BHARDWAJ, J.
1. Present petition has been filed praying for the grant of
anticipatory bail to the petitioner in case bearing FIR No.169, dated
05.09.2025, under Sections 125, 333, 3(5) of BNS and Sections 25, 27 of
Arms Act, registered at Police Station Amritsar, District Amritsar.
2. Succinctly the facts of the case are that FIR in the present
case was registered on the statement of complainant, namely, Babbi,
wife of Raju. It was alleged that the complainant is 60 years of age who
has 03 children, elder daughter Monica, younger son Peter and youngest
son John. Monica and Peter was married whereas John was unmarried.
On 05.09.2025, at about 6:00 pm, when she was alone in her house and
the door of the house was opened, all of a sudden, two young boys
entered the house, whom she recognized as they used to come to their
house with Love Pandori and used to harass his daughter-in-law, namely,
1 of 7
Kajal. It was further alleged that Jojo (present petitioner) was armed with
pistol and Robbi caught hold of her. Jojo fired a shot on the floor which
hit the chair. Being afraid, she raised alarm and on hearing the same, both
of them along with 2-3 other men, who were waiting on the motorcycle
outside their house, escaped from the spot. It was alleged that these boys
used to harass her daughter-in-law time and again, hence, they
tresspassed in their house and fired shots in their house. Thus, request
was made to take the legal action against the culprits. On registration of
the FIR, the investigation commenced. Apprehending his arrest, the
petitioner approached the Court of learned Additional Sessions Judge,
Amritsar praying for the grant of anticipatory bail. However, after
hearing both the sides, finding no merit in the same, the learned
Additional Sessions Judge, Amritsar dismissed the petition filed by the
petitioner vide his order dated 03.10.2025. Hence being aggrieved, the
petitioner is before this Court by way of filing the present petition
praying for the grant of anticipatory bail.
3. Learned counsel for the petitioner has contended that the
petitioner has been falsely and frivolously implicated in the present case.
He submits that the allegations are false and fabricated. He submits that
the alleged incident had taken place in a residential locality but there is
no independent witness to support the allegations made in the complaint.
He submits that there is a delay of 05 hours in lodging the FIR. He
submits that no injury had been caused to anyone which falsify the
2 of 7
allegations made. He submits that there being no prima facie case made
out against the petitioner, he deserves to be granted anticipatory bail.
4. Learned State counsel had vehemently opposed the
submission made by counsel for the petitioner and has submitted that
petitioner was not only named in the FIR but he, on trespassing the house
of the complainant, had even fired from the pistol he was carrying. He
submits that the matter being under investigation, no case for the grant of
anticipatory bail to the petitioner is made out and thus, the present
petition being devoid of merit deserves to be dismissed.
5. On hearing the counsel for the parties and perusing the
record, it is deciphered that the complainant, when she was alone in her
house, the petitioner along with co-accused had trespassed her house duly
armed with the pistol and fired in the house, which hit the chair. There is
specific allegation made by the complainant that the accused used to
harass the daughter-in-law of the complainant since long. The offence
alleged against the petitioner, needs a thorough investigation for the
consideration of anticipatory bail. Custodial interrogation of the
petitioner would be required. The Court is of the of the considered
opinion that the allegations against the petitioner do not make out any
case for exercising its extra ordinary jurisdiction in favour of the
petitioner. Needless to say that the case is under investigation.
6. For the consideration of anticipatory bail, the statutory
parameters are given under Section 482 (1) & (2) BNSS which reads as
under:-
3 of 7
"Direction for grant of bail to person apprehending arrest:
1. When any person has reason to believe that he may be arrested on an accusation of having committed a non-bailable offence, he may apply to the High Court or the Court of Session for a direction under this section; and that Court may, if it thinks fit, direct that in the event of such arrest, he shall be released on bail.
2. When the High Court or the Court of Session makes a direction under sub-section (1), it may include such conditions in such directions in the light of the facts of the particular case, as it may think fit, including-
(i) a condition that the person shall make himself available for interrogation by a police officer as and when required;
(ii) a condition that the person 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 from disclosing such facts to the Court or to any police officer;
(iii) a condition that the person shall not leave India without the previous permission of the Court;
(iv) such other condition as may be imposed under sub-section (3) of section 480, as if the bail were granted under that section."
7. As per the law settled by the Hon'ble Supreme Court, in
Gurbaksh Singh Sibbia Vs. State of Punjab, AIR 1980 SC 1632, while
granting anticipatory bail, the Court is to maintain a balance between the
individual liberty and the interest of society. However, the interest of the
society would always prevail upon the right of personal liberty. The
relevant part of the judgment is as follows:-
"31. In regard to anticipatory bail, if the proposed accusation appears to stem not from motives of furthering the ends of justice but from some ulterior motive, the object being to injure and humiliate the applicant by having him arrested,
4 of 7
a direction for the release of the applicant on bail in the event of his arrest would generally be made. On the other hand, if it appears likely, considering the antecedents of the applicant, that taking advantage of the order of anticipatory bail he will flee from justice, such an order would not be made. But the converse of these propositions is not necessarily true. That is to say, it cannot be laid down as an inexorable rule that anticipatory bail cannot be granted unless the proposed accusation appears to be actuated by mala fides; and, equally, that anticipatory bail must be granted if there is no fear that the applicant will abscond. There are several other considerations, too numerous to enumerate, the combined effect of which must weigh with the court while granting or rejecting anticipatory bail. The nature and seriousness of the proposed charges, the context of the events likely to lead to the making of the charges, a reasonable possibility of the applicant's presence not being secured at the trial, a reasonable apprehension that witnesses will be tampered with and "the larger interests of the public or the state"
are some of the considerations which the court has to keep in mind while deciding an application for anticipatory bail. The relevance of these considerations was pointed out in State v. Captain Jagjit Singh (1962) 3 SCR 622, which, though, was a case under the old Section 498 which corresponds to the present Section 439 of the Code. It is of paramount consideration to remember that the freedom of the individual is as necessary for the survival of the society as it is for the egoistic purposes of the individual. A person seeking anticipatory bail is still a free man entitled to the presumption of innocence. He is willing to submit to restraints on his freedom, by the
5 of 7
acceptance of conditions which the court may think fit to impose, in consideration of the assurance that if arrested, he shall be enlarged on bail."
8. The Hon'ble Supreme Court in State Vs. Anil Sharma,
(1997) 7SCC 187, held as under:-
"6. We find force in the submission of the CBI that custodial interrogation is qualitatively more elicitation oriented than questioning a suspect who is well ensconced with a favorable order under Section 438 of the Code. In a case like this effective interrogation of a suspected person is of tremendous advantage in disinterring many useful informations and also materials which would have been concealed. Success in such interrogation would elude if the suspected person knows that he is well protected and insulated by a pre-arrest bail order during the time he is interrogated. Very often interrogation in such a condition would reduce to a mere ritual. The argument that the custodial interrogation is fraught with the danger of the person being subjected to third-degree methods need not be countenanced, for, such an argument can be advanced by all accused in all criminal cases. The Court has to presume that responsible police officers would conduct themselves in a responsible manner and that those entrusted with the task of disinterring offences would not conduct themselves as offenders."
9. Weighing the facts of the case on the anvil of the law settled,
it is apparent that the complicity of the petitioner has been prima facie
found. Allegations made against the petitioner are serious in nature.
Needless to say, the investigation is at the initial stage and in the facts
6 of 7
and circumstances, custodial interrogation of the petitioner would be
essential and granting anticipatory bail to the petitioner at this stage
would scuttle the ongoing investigation.
10. In view of the overall facts and circumstances of the case,
the petitioner does not qualify for the grant of anticipatory bail and the
same is hereby dismissed. Nothing said herein shall be treated as an
expression of opinion on the merits of the case.
(RAJESH BHARDWAJ)
07.11.2025 JUDGE
ps-I
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!