Friday, 12, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gurjit Singh vs State Of Punjab
2026 Latest Caselaw 3711 P&H

Citation : 2026 Latest Caselaw 3711 P&H
Judgement Date : 23 April, 2026

[Cites 12, Cited by 0]

Punjab-Haryana High Court

Gurjit Singh vs State Of Punjab on 23 April, 2026

                     CRM-M No.3449 of 2026                                             -1-


                               IN THE HIGH COURT OF PUNJAB AND HARYANA
                                            AT CHANDIGARH
                     220
                                                      *****

                                                                    CRM-M No.3449 of 2026
                                                                  Date of decision : 23.4.2026
                                                                 Date of uploading : 24.4.2026

                     Gurjit Singh                                       .............Petitioner
                                                       Versus
                     State of Punjab                                     .......Respondent

                     CORAM: HON'BLE MR. JUSTICE SUMEET GOEL

                     Present: Mr. SPS Khaira, Advocate, for the petitioner
                              (through VC)

                                Mr. Jaypreet Singh, DAG, Punjab

                                ---

                     SUMEET GOEL, J. (ORAL)

1. Present petition has been filed under Section 483 of the

Bharatiya Nagarik Suraksha Sanhita, 2023 (for short 'BNSS') for grant of

regular bail to the petitioner in case FIR No.7 dated 12.1.2025 under

Sections 406 and 420 of the IPC and Section 24 of Immigration Act,

registered at Police Station Machhiwara, District Ludhiana.

2. The gravamen of the FIR in question is that the petitioner

alongwith his wife was running an immigration centre in the name of

Gurfateh Immigration Consultant near Gurudwara Machhiwara Sahib.

They cheated the son of the complainant to the tune of ₹15 lakhs on the

pretext of sending him abroad/America.

3. Learned counsel for the petitioner has argued that the petitioner

is in custody since 30.4.2025. Learned counsel has further submitted that

the petitioner was merely helping the FIR-complainant in pursuing the

dream to go abroad and when the same did not fructify, the petitioner has

been falsely implicated into the FIR in question. Learned counsel has

further submitted that the petitioner is a man aged 35 years and is the sole

bread earner of his family. Learned counsel has iterated that investigation

has culminated and challan stands presented. Thus, regular bail is prayed

for.

4. Learned State counsel has opposed the present petition by

arguing that the allegations raised are serious in nature and thus the

petitioner does not deserve the concession of the regular bail. Learned

State counsel seeks to place on record custody certificate dated 22.4.2026

in Court, which is taken on record.

5. I have heard counsel for the parties and have gone through the

available records of the case.

6. The petitioner was arrested on 30.4.2025 wherein after

investigation was carried out; challan was prepared on 17.6.2025 and

subsequently filed. Total 13 prosecution witnesses have been cited but

only 01 has been examined till date. It is thus indubitable that culmination

of trial will take its own time. At this juncture, it would be apposite to

refer herein to a judgment of the Hon'ble Supreme Court titled as

Gudikanti Narasimhulu and others vs. Public Prosecutor, High Court

of Andhra Pradesh AIR 1978 SUPREME COURT 429, relevant whereof

reads as under:

"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 the 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 weigh the contrary factors to answer the test of 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 or present his case than one remanded in custody. And if public justice is to be promoted, mechanical detention should be 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 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 offence 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."

6.1. Further, the Hon'ble Supreme Court in a judgment titled as

Gurcharan Singh vs. State (UT of Delhi) 1978 (1) SCC 118, has held as

under:-

"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 submission to the jurisdiction and the judgment of the court, the primary inquiry is whether a recognizance or bond would effect that end."

6.2. Furthermore, the Hon'ble Supreme Court in a judgment tiled as

Sanjay Chandra vs. CBI (2012) 1 SCC 40, has held as under:

"21. In bail applications, generally, it has been laid down from the earliest times that the object of bail is to secure the appearance of the accused person at his trial by reasonable amount of bail. The object of bail is neither punitive nor preventative. Deprivation of liberty must be considered a punishment, unless it can be required to ensure that an accused person will stand his trial when called upon. The courts owe more than verbal respect to the principle that punishment begins after conviction, and that every man is deemed to be innocent until duly tried and duly found guilty.

22. From the earliest times, it was appreciated that detention in custody pending completion of trial could be a cause of great hardship. From time to time, necessity demands that some un-convicted persons should be held in custody pending trial to secure their attendance at the trial but in such cases, "necessity" is the operative test. In this country, it would be quite contrary to the concept of personal liberty enshrined in the Constitution that any person should be punished in respect of any matter, upon which, he has not been convicted or that in any circumstances, he should be deprived of his liberty upon only the belief that he will tamper with the witnesses if left at liberty, save in the most extraordinary circumstances."

The rival contentions raised at Bar give rise to debatable issues

which shall be ratiocinated upon during the course of trial. This Court

does not deem it appropriate to delve deep into these rival contentions, at

this stage, lest it may prejudice the trial. Nothing tangible has been

brought forward to indicate the likelihood of the petitioner absconding

from the process of justice or interfering with the prosecution evidence.

6.3 As per custody certificate dated 22.4.2026 filed by learned State

counsel, the petitioner has already suffered incarceration for a period of

11 months and 20 days. As per the said custody certificate, the petitioner

is stated to be involved in multiple other cases/FIRs. Indubitably, the

antecedents of a person are required to be accounted for while considering

a regular bail petition preferred by him. However, this factum cannot be a

ground sufficient by itself, to decline the concession of regular bail to the

petitioner in the FIR in question when a case is made out for grant of

regular bail qua the FIR in question by ratiocinating upon the

facts/circumstances of the said FIR. Reliance in this regard can be placed

upon the judgment of the Hon'ble Supreme Court in Maulana Mohd.

Amir Rashadi v. State of U.P. and another, 2012 (1) RCR (Criminal)

586; a Division Bench judgment of the Hon'ble Calcutta High Court in

case of Sridhar Das v. State, 1998 (2) RCR (Criminal) 477 & judgments

of this Court in CRM-M No.38822-2022 titled as Akhilesh Singh v. State

of Haryana, decided on 29.11.2021, and Balraj v. State of Haryana,

1998 (3) RCR (Criminal) 191.

Suffice to say, further detention of the petitioner as an undertrial

is not warranted in the facts and circumstances of the case.

7. In view of above, the present petition is allowed. Petitioner is

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

to the satisfaction of the Ld. concerned CJM/Duty Magistrate. However,

in addition to conditions that may be imposed by the concerned

CJM/Duty Magistrate, the petitioner shall remain bound by the following

conditions:-

(i) The petitioner shall not mis-use the liberty granted.

(ii) The petitioner shall not tamper with any evidence, oral or documentary, during the trial.

(iii) The petitioner shall not absent himself on any date before the trial.

(iv) The petitioner shall not commit any offence while on bail.

(v) The petitioner shall deposit his passport, if any, with the trial Court.

(vi) The petitioner shall give his cell-phone number to the Investigating Officer/SHO of concerned Police Station and shall not change his cell-phone number without prior permission of the trial Court/Illaqa Magistrate.

(vii) The petitioner shall not in any manner try to delay the trial.

8. In case of breach of any of the aforesaid conditions and those

which may be imposed by concerned CJM/Duty Magistrate as directed

hereinabove or upon showing any other sufficient cause, the

State/complainant shall be at liberty to move cancellation of bail of the

petitioner.

9. Ordered accordingly.

10. Nothing said hereinabove shall be construed as an expression of

opinion on the merits of the case.

(SUMEET GOEL) JUDGE 23.4.2026 Ashwanii

Whether speaking/reasoned: Yes/No Whether reportable: Yes/No

 
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