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 20, Cited by 0]

Punjab-Haryana High Court

Simarjit Singh Bains vs State Of Punjab on 16 January, 2023

Author: Anoop Chitkara

Bench: Anoop Chitkara

CRM-M-57833-2022                                                                            1




                 IN THE HIGH COURT OF PUNJAB AND HARYANA
                                AT CHANDIGARH



                                                                CRM-M-57833-2022 (O&M)
                                                                   Reserved on: 10.01.2023
                                                                Pronounced on: 16.01.2023
Simarjit Singh Bains
                                                                             ... Petitioner(s)
                                       Versus
State of Punjab
                                                                           ...Respondent (s)


CORAM:           HON'BLE MR. JUSTICE ANOOP CHITKARA

Present:         Mr. APS Deol, Sr. Advocate with
                 Mr. Himmat Singh Deol, Advocate
                 for the petitioner(s).

                 Mr. H.S. Sitta, DAG, Punjab.

                 Mr. G.S.Ghuman, Advocate and
                 Ms. Shivraj Daumajra, Advocate
                 for the complainant.
                    ****


ANOOP CHITKARA, J.
FIR No.     Dated         Police Station     Sections
19          08.02.2022 Shimlapuri,           307, 427, 148, 149, 506, 188 IPC, Sections 25,
                                             27, 54, 59 Arms Act, Section 51 Disaster
                          District
                                             Management Act, 2005, Section 3 Epidemic
                          Ludhiana           Diseases    Act,     1897,     Section    127
                                             Representation of People Act, 1951 and 1988.

1. The petitioner, incarcerating upon his arrest in the FIR captioned above, has come up before this Court under Section 439 of Code of Criminal Procedure, 1973 (CrPC) seeking bail.

2. In paragraph 14 of the bail petition, the accused declares that he is involved in 24 cases, however, out of said 24 cases, he is acquitted in 8 cases and cancellation report has been filed in 2 cases.

3. As per paragraph 10 of the bail petition, the petitioner was taken in custody on 8.2.2022; however, because of Elections guidelines, since no candidate could be arrested without prior inquiry, he was released after recovery of the weapon from him. The petitioner also contends that further pre-trial incarceration would cause an 1 of 7 ::: Downloaded on - 17-01-2023 05:46:52 ::: CRM-M-57833-2022 2 irreversible injustice to the petitioner and his family.

4. While strenuously opposing the bail, the State and the complainant contend that given the criminal past, the accused is likely to indulge in crime once released on bail.

5. The complainant Gurwinder Singh claims to be a close associate of Kamaljit Singh Karwal was contesting the elections for MLA from the Atamnagar constituency on a Congress ticket. On 7.2.2022 at 7-30 P.M., the complainant and Kamaljit Singh Karwal were going towards Gill Market, Shimlapuri. When they stopped their car near one office, the petitioner/accused - Simarjit Singh Bains, his son Ajaypreet Singh Bains and other associates, some armed with dangs, came to the office, raising lalkaras, pelted stones, and threw bottles towards them. The complainant alleged that the petitioner, Simarjit Singh Bains asked his son Ajaypreet Singh Bains that Kamaljit Singh Karwal is standing in the elections against him and should not be spared. On that, Ajaypreet Singh fired a shot from his revolver towards Kamaljit Singh Karwal, but his supporters saved him by taking him to his office. After that, Simarjit Singh Bains took a revolver from his son and fired toward the complainant to kill him and damaged their vehicle. They further raised lalkara that they would not be spared in the future. The reason for the attack was that earlier, a quarrel took place between the two groups because of pasting pamphlets. Simarjit Singh Bains had proclaimed that he is no less than Kamaljit Singh Karwal. The complainant further alleged that the petitioner did not follow any guidelines and instructions issued by the Election Commission and the police and behaved like goondas. Based on this, the police registered FIR mentioned above.

REASONING:

6. The complainant stated that around 100s of people were standing near the alleged place of the incident. In such a crowd, it is prima facie doubtful that the complainant would have heard the conversation between father and son or noticed handing over the revolver. Furthermore, nobody was injured in the alleged firing incident. Given the nature of the allegations and prior dispute between the parties, there is no justification for the pre-trial incarceration of the petitioner at this stage.

7. In Maulana Mohd Amir Rashadi v. State of U.P., (2012) 3 SCC 382, Hon'ble Supreme Court holds, [10] It is not in dispute and highlighted that the second respondent is a sitting Member of Parliament facing several criminal cases. It is also not in dispute that most of the cases ended in acquittal for want of proper witnesses or pending trial. As observed by the High Court, merely on the basis of criminal antecedents, the claim of the second respondent cannot be rejected. In other words, it is the duty of the Court to find out the role of the accused in the case in which he has been charged and other circumstances such as possibility of fleeing 2 of 7 ::: Downloaded on - 17-01-2023 05:46:53 ::: CRM-M-57833-2022 3 away from the jurisdiction of the Court etc.

8. While considering each bail petition of the accused with a criminal history throws an onerous responsibility upon the courts to act judiciously with reasonableness because arbitrariness is the antithesis of law. The criminal history must be of cases where the accused was convicted, including the suspended sentences and all pending First Information Reports, wherein the bail petitioner stands arraigned as an accused. In reckoning the number of cases as criminal history, the prosecutions resulting in acquittal or discharge, or when courts quashed the FIR, the prosecution stands withdrawn, or the prosecution filed a closure report, cannot be included. Although crime is to be despised and not the criminal, for a recidivist, the contours of a playing field are marshy, and the graver the criminal history, the slushier the puddles. Although the petitioner has a criminal past, the present occurrence cannot be related to prior criminal history, and this Court deems it appropriate to give an opportunity to the petitioner to reform and mend his ways.

9. In Gurbaksh Singh Sibbia v State of Punjab, 1980 (2) SCC 565, (Para 30), a Constitutional Bench of Supreme Court held that the bail decision must enter the cumulative effect of the variety of circumstances justifying the grant or refusal of bail. In Kalyan Chandra Sarkar v Rajesh Ranjan @ Pappu Yadav, 2005 (2) SCC 42, (Para 18) a three-member Bench of Supreme Court held that the persons accused of non-bailable offences are entitled to bail if the Court concerned concludes that the prosecution has failed to establish a prima facie case against him, or despite the existence of a prima facie case, the Court records reasons for its satisfaction for the need to release such person on bail, in the given fact situations. The rejection of bail does not preclude filing a subsequent application. The courts can release on bail, provided the circumstances then prevailing requires, and a change in the fact situation. In State of Rajasthan v Balchand, AIR 1977 SC 2447, (Para 2 & 3), Supreme Court noticeably illustrated that the basic rule might perhaps be tersely put as bail, not jail, except where there are circumstances suggestive of fleeing from justice or thwarting the course of justice or creating other troubles in the shape of repeating offences or intimidating witnesses and the like by the petitioner who seeks enlargement on bail from the Court. It is true that the gravity of the offence involved is likely to induce the petitioner to avoid the course of justice and must weigh when considering the question of jail. So also, the heinousness of the crime. In Gudikanti Narasimhulu v Public Prosecutor, (1978) 1 SCC 240, (Para 16), Supreme Court held that the delicate light of the law favors release unless countered by the negative criteria necessitating that course. In Prahlad Singh Bhati v NCT, Delhi, (2001) 4 SCC 280, Supreme Court highlighted one of the factors for bail to be the public or the State's immense interest and similar other considerations. In 3 of 7 ::: Downloaded on - 17-01-2023 05:46:53 ::: CRM-M-57833-2022 4 Dataram Singh v State of Uttar Pradesh, (2018) 3 SCC 22, (Para 6), Supreme Court held that 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, compassionately, and in a humane manner. 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.

10. The possibility of the accused influencing the investigation, tampering with evidence, intimidating witnesses, and the likelihood of fleeing justice, can be taken care of by imposing elaborative and stringent conditions. In Sushila Aggarwal, (2020) 5 SCC 1, Para 92, the Constitutional Bench held that unusually, subject to the evidence produced, the Courts can impose restrictive conditions.

11. Without commenting on the case's merits, in the facts and circumstances peculiar to this case, and for the reasons mentioned above, the petitioner makes a case for bail, subject to the following terms and conditions, which shall be over and above and irrespective of the contents of the form of bail bonds in chapter XXXIII of CrPC, 1973.

12. In Mahidul Sheikh v. State of Haryana, CRM-33030-2021 in CRA-S-363-2020, decided on 14-01-2022, Para 53, [Law Finder Doc Id # 1933969], this Court observed, [53]. The pragmatic approach is that while granting bail with sureties, the "Court" and the "Arresting Officer" should give a choice to the accused to either furnish surety bonds or to handover a fixed deposit, or direct electronic money transfer where such facility is available, or creating a lien over his bank account. The accused should also have a further option to switch between the modes. The option lies with the accused to choose between the sureties and deposits and not with the Court or the arresting officer.

13. Given above, provided the petitioner is not required in any other case, the petitioner shall be released on bail in the FIR captioned above, in the following terms:

(a). Petitioner to furnish personal bond of Rs. Ten thousand (INR 10,000/-); AND
(b) To give one surety of Rs. Twenty-five thousand (INR 25,000/-), to the satisfaction of the concerned court, and in case of non-availability, any nearest Ilaqa Magistrate/duty Magistrate. Before accepting the surety, the concerned court must satisfy that if the accused fails to appear in court, then such surety can produce the accused before the court.

OR

(b) Petitioner to hand over to the concerned court a fixed deposit for Rs. Ten Thousand only (INR 10,000/-), with the clause of automatic renewal of the principal and the interest reverting to the linked account, made in favor of the 'Chief Judicial Magistrate' of the concerned district. Said fixed deposit may be made from any of the banks where the stake of the State is more than 50% or any of the well-established and stable 4 of 7 ::: Downloaded on - 17-01-2023 05:46:53 ::: CRM-M-57833-2022 5 private sector banks. The fixed deposit need not necessarily be made from the petitioner's account.

(c). Such court shall have a lien over the deposit until the case's closure or discharged by substitution, or up to the expiry of the period mentioned under S. 437-A CrPC, 1973, and at that stage, subject to the proceedings under S. 446 CrPC, the entire amount of fixed deposit, less taxes if any, shall be endorsed/returned to the depositor.

(d). It shall be the total discretion of the petitioner to choose between surety bond and fixed deposit. It shall also be open for the petitioner to apply to the Investigator or the concerned court to substitute the fixed deposit with surety bonds and vice-versa.

(e). On the reverse page of personal bond, the petitioner shall mention her/his permanent address along with the phone number, preferably that number which is linked with the AADHAR, and e-mail (if any). In case of any change in the above particulars, the petitioner shall immediately and not later than 30 days from such modification, intimate about the change to the concerned police station and the concerned court.

(f). The petitioner is to also execute a bond for attendance in the concerned court(s) as and when asked to do so. The presentation of the personal bond shall be deemed acceptance of the declarations made in the bail petition and all other stipulations, terms, and conditions of section 438(2) of the Code of Criminal Procedure, 1973, and also of this bail order.

14. The petitioner shall not influence, browbeat, pressurize, make any inducement, threat, or promise, directly or indirectly, to the witnesses, the Police officials, or any other person acquainted with the facts and the circumstances of the case, to dissuade them from disclosing such facts to the Police, or the Court, or to tamper with the evidence.

15. Given the nature of the allegations and the other circumstances peculiar to this case, the petitioner shall surrender all weapons, firearms, ammunition, if any, along with the arms license to the concerned authority within fifteen days from release from prison and inform the Investigator about the compliance. However, subject to the Indian Arms Act, 1959, the petitioner shall be entitled to renew and take it back in case of acquittal in this case, provided otherwise permissible in the concerned rules.

16. Till the completion of the trial, the petitioner shall not contact, call, text, message, remark, stare, stalk, make any gestures or express any unusual or inappropriate, verbal or otherwise objectionable behavior towards the victim and victim's family, either physically, or through phone call or any other social media, through any other mode, nor shall unnecessarily roam around the victim's home.

17. Given the nature of the allegations and the other circumstances peculiar to this case, the petitioner shall not enter the property and the residence of the victim and shall also not enter within a radius of one-hundred meters from the victim's home till 5 of 7 ::: Downloaded on - 17-01-2023 05:46:53 ::: CRM-M-57833-2022 6 the recording of the statements of all non-official and informal witnesses in the trial. This Court is imposing this condition to rule out any attempt by the accused to incapacitate, influence, or cause any discomfort to the victim. Reference be made to Vikram Singh v Central Bureau of Investigation, 2018 All SCR (Crl.) 458); and Aparna Bhatt v. State of Madhya Pradesh, 2021 SCC Online SC 230.

18. During the trial's pendency, if the petitioner repeats or violates any condition as stipulated in this order, it shall always be permissible to the respondent to apply for cancellation of this bail. It shall further be open for any investigating agency to bring it to the notice of the Court seized of the subsequent application that the accused was earlier cautioned not to indulge in criminal activities. Otherwise, the bail bonds shall remain in force throughout the trial and after that in Section 437-A of the Cr.P.C., if not canceled due to non-appearance or breach of conditions.

19. In return for the protection from further incarceration at this stage, the Court believes that the accused shall also reciprocate through desirable behavior.

20. The conditions mentioned above imposed by this court are to endeavour that the accused does not repeat the offence and to ensure the safety of the witnesses, victim, and their families. In Mohammed Zubair v. State of NCT of Delhi, Writ Petition (Criminal) No 279 of 2022, Para 29, decided on July 20, 2022, A Three-Judge bench of Hon'ble Supreme Court holds that "The bail conditions imposed by the Court must not only have a nexus to the purpose that they seek to serve but must also be proportional to the purpose of imposing them. The courts while imposing bail conditions must balance the liberty of the accused and the necessity of a fair trial. While doing so, conditions that would result in the deprivation of rights and liberties must be eschewed."

21. If the petitioner finds bail condition(s) as violating fundamental, human, or other rights, or causing difficulty due to any situation, then for modification of such term(s), the petitioner may file a reasoned application before this Court, and after taking cognizance, even to the Court taking cognizance or the trial Court, as the case may be, and such Court shall also be competent to modify or delete any condition.

22. This order does not, in any manner, limit or restrict the rights of the Police or the investigating agency from further investigation as per law.

23. Any observation made hereinabove is neither an expression of opinion on the merits of the case nor shall the trial Court advert to these comments.

24. There would be no need for a certified copy of this order for furnishing bonds, and any Advocate for the Petitioner can download this order along with case status from the official web page of this Court and attest it to be a true copy. In case the attesting officer 6 of 7 ::: Downloaded on - 17-01-2023 05:46:53 ::: CRM-M-57833-2022 7 wants to verify the authenticity, such an officer can also verify its authenticity and may download and use the downloaded copy for attesting bonds.

Petition allowed in aforesaid terms. All pending applications, if any, stand disposed.




                                                            (ANOOP CHITKARA)
                                                                 JUDGE
January 16, 2022
AK

Whether speaking/reasoned            :               Yes
Whether reportable                   :               YES




                                         7 of 7
                   ::: Downloaded on - 17-01-2023 05:46:53 :::