Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 15, Cited by 0]

Punjab-Haryana High Court

Kulwant Singh @ Kalwant Singh vs State Of Punjab And Another on 21 January, 2025

Author: Sandeep Moudgil

Bench: Sandeep Moudgil

                                       Neutral Citation No:=2025:PHHC:008858



CRM-M-615-2025                                                          -1-

            IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                                        CRM-M-615-2025
                                        RESERVED ON: 10.01.2025
                                        PRONOUNCED ON: 21.01.2025

KULWANT SINGH @ KULWANT SINGH
                                                             .....PETITIONER

                                 VERSUS

STATE OF PUNJAB AND ANOTHER
                                                                 .....RESPONDENTS

CORAM: HON'BLE MRS. JUSTICE SANDEEP MOUDGIL.

Present:     Mr. Brijeshwar Singh Bhalla, Advocate
             for the petitioner.

           ***
SANDEEP MOUDGIL, J.

1. The petitioner is aggrieved by the condition Nos. (iii) & (iv) of the order of bail to the effect that he shall surrender/deposit his passport, if any, with the investigating agency and shall not leave India without prior permission of the Court imposed by the Additional Sessions Judge, Moga vide order dated 04.12.2024 while granting anticipatory bail in case FIR No.76, dated 10.05.2024, registered under Sections 420 and 406 IPC at Police Station City South, Moga.

2. Learned Counsel for the petitioner submits that the petitioner is a permanent resident of Canada and the trial Court while allowing the application seeking anticipatory bail to the petitioner has imposed a condition that he shall not leave the Country without prior permission of the Court and Simultaneously, another condition was also imposed, to surrender his passport with the investigating agency. Learned counsel also submits that the there is no chance of absconding from the trial and he undertakes to abide by all terms and conditions imposed by the trial Court in the bail order or any condition to be imposed by this 1 of 11 ::: Downloaded on - 24-01-2025 00:39:24 ::: Neutral Citation No:=2025:PHHC:008858 CRM-M-615-2025 -2- Court. It is also the argument of learned counsel for the petitioner that the challan has not been presented so far and trial may take long time to conclude. Thus, a prayer has been made by the petitioner for omission of impugned conditions No.

(iii) & (iv) imposed in the bail order passed by the Additional Sessions Judge, Moga on 04.12.2024 by considering the fact that the petitioner is a permanent citizen of Canada.

3. Learned State counsel has raised a preliminary objection that the present petition is not maintainable as in case the petitioner is aggrieved in any manner, firstly he should have approached the lower Court for modification of the condition. Learned State counsel also submits that no blanket permission can be given as the petitioner is involved in a serious offence and there is no emergency and extraordinary reasons for approaching this Court straightway without availing the appropriate remedy available to her before the lower Court.

4. Heard arguments of learned counsel for the petitioner as well as learned State counsel and have also perused impugned order dated 04.12.2024 passed by the Additional Sessions Judge, Moga, whereby, the petitioner has been released on anticipatory bail with certain conditions.

5. Admittedly, the petitioner is a permanent citizen of Canada and facing trial in the FIR as mentioned above, which was registered on the basis of a complaint moved by one Maninder Kumar. The anticipatory bail application filed by the petitioner was allowed with certain conditions, which are as under: -

"(i) that the applicant shall make himself available for interrogation by a police officer as and when required;
(ii) that the applicant 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;

2 of 11 ::: Downloaded on - 24-01-2025 00:39:25 ::: Neutral Citation No:=2025:PHHC:008858 CRM-M-615-2025 -3-

(iii) that the applicant shall not leave India without previous permission of the Court;

(iv) that the applicant is also directed to surrender his passport, before the investigating officer."

6. The petitioner is aggrieved by impugned conditions No. (iii) & (iv), whereby, he has been directed to surrender his passport and not to leave India without the prior permission of the trial Court. Section 437 of the Code deals with power of the Court to grant bail in non-bailable offences. Under Section 437(3) of the Code, while releasing a person accused, the Court shall impose certain conditions, which are as under: -

"(a) that such person shall attend in accordance with the conditions of the bond executed under this chapter,
(b) That such person shall not commit an offence similar to the offence of which he is accused, or suspected, of the commission of which he is suspected, and
(c) that such 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 or tamper with the evidence and may also impose, in the interest of justice, such other conditions as it considers necessary." Even in the case of non bailable offences other than falling under sub sec.(3) of Section 437, the court or Magistrate may in its/his discretion impose conditions while granting bail to the person accused or suspected of commission of such offence."

7. Sub sec.(3) of Section 437 of the Code requires the Magistrate or Court to impose conditions while granting bail to the petitioner. While granting bail, the Court has to ensure that the accused or person suspected of commission of the offence is available for investigation, enquiry and trial. To ensure that, the 3 of 11 ::: Downloaded on - 24-01-2025 00:39:25 ::: Neutral Citation No:=2025:PHHC:008858 CRM-M-615-2025 -4- Court may impose certain conditions on such person while releasing him/her on bail. In non bailable offences falling outside the scope of sub sec.(3) of Sec. 437 of the Code, the power to impose condition is discretionary.

8. When a person is made to surrender his passport, it curtails his right of movement beyond the country. Article 21 of the Constitution of India says :

"No person shall be deprived of his life or personal liberty except according to procedure established by law."

9. The expression "personal liberty" is of the widest amplitude and it covers a variety of rights which go to constitute the personal liberty of a person. The Supreme Court, in Satwant Singh v. Asst. Passport Officer [(1967) 3 SCR 525] held that "personal liberty" guaranteed under Article 21 encompassed a right of locomotion, of the right to travel abroad. Every person living in India has a fundamental right to travel, even outside India. Refusal by the Government to issue a passport without a valid law prescribing reasonable restrictions was held to be an arbitrary exercise of the executive power infringing the equality clause of the Constitution. After the decision in Satwant Singh's case the Parliament passed the Passport Act, 1967 regulating conditions for the grant and refusal of passport and providing grounds for impounding passport. Even after passing of the said Act, in Maneka Gandhi v. Union of India [(1978) 1 SCC 248] the Supreme Court held that the right to travel abroad is not only encompassed in the right to liberty under Article 21 of the Constitution, but that right could only be denied if the procedural law which governed its excuse is fair.

10. The preamble to the Act says that it is, "to provide for the issue of passports and travel documents, to regulate the departure from India of citizens of India and other persons and for matters incidental ancillary thereto." Section 10(3) 4 of 11 ::: Downloaded on - 24-01-2025 00:39:25 ::: Neutral Citation No:=2025:PHHC:008858 CRM-M-615-2025 -5- of the Act empowers the passport authority to "impound or cause to be impounded or revoke a passport or travel document" in the circumstances stated therein. Thus, power to impound a passport is given to the passport authority under the Act.

11. The Supreme Court in the case of "Suresh Nanda vs. CBI", 2008 (3) SCC 674, has not considered the power of criminal court to direct a person accused or suspected of commission of a non cognizable offence while he is released on bail to surrender his passport in court to ensure his presence at the investigation, enquiry or trial of the case. Instead, the Supreme Court has only considered the scope and ambit of Section 104 of the Code which said;

" Any court may, it thinks fit, impound any document or thing produced before it" under the code. The power under Section 104 of the Code could be exercised only with respect to a document produced before the court and not, regarding a document not produced before it. In Wharton's Law Lexicon, the word "impound" is given the meaning, "to place in the custody of the law". Per Oxford Dictionary the word means "to take legal or formal possession of". In Suresh Nanda's case (supra), the Supreme Court considered the distinction between "seizing"

and "impounding" and held that impounding is of the document which is seized. It was held that after enactment of the Act which is a special Act, a passport seized (by the CBI in that case) could be impounded only under Sec.10(3) of the Act and that so far as Sec. 104 of the Code is concerned to the extent it related to documents coming under Sec. 10(3) of the Act, the maxim, 'generalia specialibus non derogant' applied. In that case the officials of the CBI conducted a search and seized the passport of appellant. That document was retained by the CBI. Appellant moved the court of Special Judge to release the passport. The Special Judge Crl. M.C. No.1734 of 2011 allowed the application. That order was set aside by the High Court in revision. The Supreme Court set aside the order of the High 5 of 11 ::: Downloaded on - 24-01-2025 00:39:25 ::: Neutral Citation No:=2025:PHHC:008858 CRM-M-615-2025 -6- Court on the principle above stated. Suresh Nanda was not a case of the criminal court imposing a condition while granting bail in a non bailable offence to surrender the passport. The Supreme Court was not considering the power of criminal court in view of Sec. 10(3) of the Act, to impose a condition to surrender the passport while granting bail in a non bailable offence. Instead, that question was left open as is clear from the observation in paragraph 20 (of Suresh Nanda's case) that :

"We, however, make it clear that we are not expressing any opinion on the merit of the case and are not deciding whether the passport can be impounded as condition for the grant of bail."

12. Even after enactment of the Act, in view of Article 21 of the Constitution as explained in Maneka Gandhi's case (supra) the right to travel abroad is encompassed in the right to personal liberty which cannot be deprived except in accordance with the procedure established by the law. The right to travel abroad can be deprived by following procedure established by the law. Sec. 437(3) of the Code requires and enables the criminal court while releasing a person accused or suspected of commission of a non bailable offence by imposing a condition that such person shall attend in accordance with the conditions of the bond executed under chapter XXXIII of the Code. Even in the matter of non bailable offences not falling within sub sec.(3) of Sec. 437 of the Code, the Magistrate or court has the discretionary power to impose condition while granting bail.The person to whom bail is granted has to execute a bond in Form No.45 given in the second schedule of the Code. The relevant provision of the bond in Form No.45 states." ...... and required to give security for any attendance before such officer or court on condition that I shall attend such officer or court on 6 of 11 ::: Downloaded on - 24-01-2025 00:39:25 ::: Neutral Citation No:=2025:PHHC:008858 CRM-M-615-2025 -7- every day on which any investigation or trial is held with regard to such charge, and in case of my making default therein......"

13. The function of the criminal court under Sec. 437 of the Code is not merely to impose a condition in the bond that the person accused or suspected of commission of a non bailable offence and to whom bail is granted attended before the officer or court. The court has to ensure that the condition is complied. The court has to enforce it. The court has to ensure that the accused who is released on bail and who has a passport does not flee from justice. The "majesty of the law is affected when a wrong doer escapes its mighty clutches-whether arising out of a voluntary or involuntary situation." The court has to preserve the majesty of the law. That could be done, in the case of a person holding a valid passport by directing him to surrender the same in court. That the passport authority may, if proceeding in respect of an offence alleged to have been committed by the holder of the passport or travel document are pending before a criminal court in India impound or cause to be impounded or revoked such document under Sec.10(3)(e) of the Act does not deprive the power and duty of the criminal court to enforce its order by appropriate direction.

14. But the criminal courts have to take extreme care in imposing such condition. It cannot mechanically, and in every case where an accused has a passport impose a condition for its surrender. Law presumes an accused to be innocent till he is declared guilty. As a presumably innocent person he is entitled to all the fundamental rights guaranteed to him under the Constitution. At the same time, interest of the society has also to be protected. The court has to strike a balance between personal liberty of the accused guaranteed under Article 21 of the Constitution, investigation rights of the police and the interest of the society. The 7 of 11 ::: Downloaded on - 24-01-2025 00:39:25 ::: Neutral Citation No:=2025:PHHC:008858 CRM-M-615-2025 -8- criminal court has to consider possibility of the accused if released on bail, fleeing justice and thereby thwarting the course of justice which affects the majesty of the law, as also the individual rights of the accused. The court has to consider antecedents of the person accused or suspected of commission of the offence, nature of the offence he is said to have committed, necessity for his presence for investigation, duration of investigation and such other relevant factors. The court has to decide whether notwithstanding the personal liberty of the accused, interest of justice required that his right of movement should be restricted during the pendency of the case by directing him to surrender his passport. If necessary, it is open to the criminal court direct the accused to execute bond in case he has to go abroad for any purpose, for appropriate amount with sureties undertaking to appear before the Investigating Officer or court as the case may be as and when required to do so. These are though not exhaustive, some of the matters to be borne in mind by the court while deciding whether there should be a condition to surrender the passport or when there is a request to release the passport already surrendered in court.

15. Section 10(3)(e) of the Passport Act specifically deals with impounding of passport whereas Section 104 Cr.P.C., allows the Court to impound the document to produce before the Court. The Passport Act overrides the provision of Cr.P.C., for the purpose of impounding passport. In the present case in hand, the order directing to surrender the passport indefinitely amounts to impounding of the passport itself.

16. In the present case, while granting anticipatory bail to the petitioner, a condition has been imposed to surrender his passport before the trial Court. The petitioner is a permanent citizen of Canada.

8 of 11 ::: Downloaded on - 24-01-2025 00:39:25 ::: Neutral Citation No:=2025:PHHC:008858 CRM-M-615-2025 -9-

17. No doubt, as per Section 102(1) of Criminal Procedure Code, the power of police officer is there to seize certain property. The police may have the power to seize a passport under Section 102(1) of the Criminal Procedure Code but it does not have the power to impound the same. Impounding of a passport can only be done by the passport authority under Section 10(3) of the Passports Act, 1967. There is a difference between seizing of a document and impounding a document. A seizure is made at a particular moment when a person or authority takes into his possession some property which was earlier not in his/her possession. Thus, seizure is done at a particular moment of time. However, if after seizing of a property or document, the said property or document is retained for some period of time, then such retention amounts to impounding of the property or document. In the Law Lexicon by P. Ramanath a Aiyar (2nd Edition), the word "impound" has been defined to mean "to take possession of a document or thing for being held in custody in accordance with law". Thus, the word "impounding" really means retention of possession of a good or a document which has been seized.

18. Hence, while the police may have power to seize a passport under Section 102 Criminal Procedure Code if it is permissible within the authority given under Section 102 of Criminal Procedure Code, it does not have power to retain or impound the same, because that can only be done by the passport authority under Section 10(3) of the Passports Act. Hence, if the police seizes a passport (which it has power to do under Section 102 Criminal Procedure Code), thereafter the police must send it along with a letter to the passport authority clearly stating that the seized passport deserves to be impounded for one of the reasons mentioned in Section 10(3) of the Act. It is thereafter the passport 9 of 11 ::: Downloaded on - 24-01-2025 00:39:25 ::: Neutral Citation No:=2025:PHHC:008858 CRM-M-615-2025 -10- authority to decide whether to impound the passport or not. Since impounding of a passport has civil consequences, the passport authority must give an opportunity of hearing to the person concerned before impounding his passport. It is well settled that any opportunity of hearing to a party vide State of Orissa v. Binapani Dei AIR 1967 SC 1269. The trial Court cannot impound a passport. No doubt, Section 104 Criminal Procedure Code states that the Court may, if it thinks fit, impound any document or thing produced before it but this provision will only enable the Court to impound any document or thing other than a passport as impounding a "passport" is provided for in Section 10(3) of the Passports Act. It is a settled law that the special law prevails over the general law. The Passports Act is a special law while the Criminal Procedure Code is a general law. Hence, impounding of a passport cannot be done by the Court under Section 104 Criminal Procedure Code though it can impound any other document or thing.

19. For the reasons recorded here-in-above and law discussed, the present petition is partly allowed and impugned condition No. (iv) of order dated 04.12.2024 (Annexure P-1) passed by the Additional Sessions Judge, Moga is set aside. However, the petitioner is at liberty to move a specific application for release of his passport within a period of two weeks from the date of receipt of certified copy of this order. In case, such an application is moved, the trial Court is directed to consider the application and return the passport forthwith without any delay.

20. As far as the condition No.(iii) of the impugned order is concerned, it is directed that the petitioner shall not leave India without the prior permission of the Court and must obtain explicit permission from the court for any travel outside India, with a detailed application outlining the purpose and duration of the trip.

10 of 11 ::: Downloaded on - 24-01-2025 00:39:25 ::: Neutral Citation No:=2025:PHHC:008858 CRM-M-615-2025 -11- If permitted to travel, the petitioner must provide regular updates to the authorities regarding his whereabouts and activities during the trip, including check-ins at specified intervals. The petitioner may be required to disclose all financial transactions related to travel expenses and provide proof of funding sources to prevent potential flight risks. Upon return from any permitted travel, the petitioner must report immediately to the police station.

21. Additionally, the petitioner shall also mark his presence before the Station House Officer concerned in whose jurisdiction he is residing on every fortnight.

22. A copy of this order be sent to the District & Sessions Judge, Moga for its strict compliance.

23. In the afore-said directions, the present petition stands disposed off.




21.01.2025                                             (SANDEEP MOUDGIL)
sham                                                         JUDGE


Whether speaking/reasoned         :       Yes/No
Whether Reportable                :       Yes/No




                                       11 of 11
                   ::: Downloaded on - 24-01-2025 00:39:25 :::