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 12, Cited by 0]

Himachal Pradesh High Court

Sneh Lal vs State Of Himachal Pradesh on 18 June, 2019

Author: Sandeep Sharma

Bench: Sandeep Sharma

    IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA




                                                           .
                    Cr.MPs(M) No. 1041 & 1042 of 2019





                    Decided on : 18.06.2019
     ___________________________________________________
     Cr.MP(M) No. 1041 of 2019





     Sneh Lal                                          .....Petitioner
                   Versus
     State of Himachal Pradesh                         ...Respondent





     Cr.MP(M) No. 1042 of 2019

     Narayan Singh                                     .....Petitioner
                   Versus
     State of Himachal Pradesh                  ...Respondent

    ____________________________________________________

     Coram:
    The Hon'ble Mr. Justice Sandeep Sharma, Judge.
    Whether approved for reporting?

     For the Petitioner(s) :          Mr. Vinod Thakur, Advocate.



    For the Respondent:               M/s Ashwani Sharma & Sanjeev
                                      Sood,     Additional     Advocate




                                      Generals    with     Mr.    Sunny
                                      Dhatwalia, Assistant Advocate
                                      General.





                                      ASI Surjit Singh, S.I. P.O. Sihunta,
                                      P.S. Chowari, Distt. Chamba,





                                      present in person.
    _________________________ __________________________
    Sandeep Sharma, Judge (oral)

Sequel to order dated 10.06.2019, whereby the petitioners were ordered to be enlarged on bail in the event of arrest, Sub Inspector Surjit Singh, has come present alongwith record. Mr. Ashwani Sharma, learned Additional Advocate ::: Downloaded on - 28/09/2019 23:34:46 :::HCHP 2 General, has also placed on record status report, prepared on the basis of the investigation carried out by the .

Investigating Agency. Record perused and returned.

3. Record/status report made available to this Court reveals that complainant, three in number, lodged private complaints under section 156(3) Cr.P.C. in the Court of learned Judicial Magistrate 1st Class Dalhousie, District Chamba, alleging therein that the bail petitioners, as named in the above captioned bail petitions, with a view to obtain job of Anganwari Worker at Anganwari Centre Hatli Ballah, Distt. Chamba, placed on record forged copy of Pariwar Register, which was allegedly issued in the year 2006 by the concerned Authority. Allegedly, said petitioners anti-dated aforesaid copy of Parivar Register. On the basis of the aforesaid complaint, matter came to be handed over to Police Station Chowari, Distt. Chamba by the Judicial Magistrate 1st Class, with a direction to investigate the same. After completion of investigation, police registered FIR, detailed above, against the accused under Sections 120-B, 467, 468 & 471 of the Indian Penal Code.

2 ::: Downloaded on - 28/09/2019 23:34:46 :::HCHP 3

4. Shri Ashwani Sharma, learned Additional Advocate General, on instruction of the Investigating Officer, .

fairly states that pursuant to order dated 10th June, 2019, both the bail petitioners have joined investigation and thereafter, are co-operating with the Investigating Agency.

Shri Sharma, further states that though, the investigation is at initial stage, but at this stage, nothing is required to be recovered from the accused and as such, Investigating Agency has no objection, in case, they are enlarged on interim bail, subject to the condition that they shall make themselves available, as and when are called for by the Investigating Agency.

5. The factum with regard to forgery, if any, committed by bail petitioners, is yet to be proved, in accordance with law, by the Investigating Agency by leading cogent and convincing evidence and such, guilty, if any, of the bail petitioners is yet to be proved in accordance with law. Since the bail petitioners have made themselves available for investigation and are co-operating with the Investigating Agency, this Court finds no justification for their custodial interrogation and as such, this Court sees no 3 ::: Downloaded on - 28/09/2019 23:34:46 :::HCHP 4 impediments in accepting the prayer made in the instant application for grant of interim bail.

.

6. Though aforesaid aspects of the matter are to be considered and decided by the court below on the basis of totality of evidence collected on record by the prosecution, but this Court having perused material available on record, at this stage, sees no reason to let the bail petitioner incarcerate in jail for an indefinite period.

r Repeatedly, it has been held by the Hon'ble Apex Court as well as this Court that till the time, guilt of individual is not proved in accordance with law, he/she is deemed to be innocent and in the case at hand also, guilt, if any, of the bail petitioner is yet to be proved in accordance with law by the prosecution by leading cogent and convincing evidence. It is well settled that till the time a person is not found guilty, he/she is deemed to be innocent.

7. Recently, the Hon'ble Apex Court in Criminal Appeal No. 227/2018, Dataram Singh vs. State of Uttar Pradesh & Anr., decided on 6.2.2018, has categorically held that a fundamental postulate of criminal jurisprudence is the presumption of innocence, meaning thereby that a person is believed to be innocent until found guilty. Hon'ble Apex Court further held that while considering prayer for grant of bail, it is 4 ::: Downloaded on - 28/09/2019 23:34:46 :::HCHP 5 important to ascertain whether the accused was participating in the investigations to the satisfaction of the investigating .

officer and was not absconding or not appearing when required by the investigating officer. Hon'ble Apex Court has further held that if an accused is not hiding from the investigating officer or is hiding due to some genuine and expressed fear of being victimized, it would be a factor that a judge would need to consider in an appropriate case. The relevant paras of the aforesaid judgment are reproduced as under:

"2. A fundamental postulate of criminal jurisprudence is the presumption of innocence, meaning thereby that a person is believed to be innocent until found guilty. However, there are instances in our criminal law where a reverse onus has been placed on an accused with regard to some specific offences but that is another matter and does not detract from the fundamental postulate in respect of other offences. Yet another important facet of our criminal jurisprudence is that the grant of bail is the general rule and putting a person in jail or in a prison or in a correction home (whichever expression one may wish to use) is an exception. Unfortunately, some of these basic principles appear to have been lost sight of with the result that more and more persons are being incarcerated and for longer periods. This does not do any good to our criminal jurisprudence or to our society.
3. There is no doubt that the grant or denial of bail is entirely the discretion of the judge considering a case but even so, the exercise of judicial discretion has been circumscribed by a large number of decisions rendered by this Court and by every High Court in the country. Yet, 5 ::: Downloaded on - 28/09/2019 23:34:46 :::HCHP 6 occasionally there is a necessity to introspect whether denying bail to an accused person is the right thing to do on the facts and in the .
circumstances of a case.
4. While so introspecting, among the factors that need to be considered is whether the accused was arrested during investigations when that person perhaps has the best opportunity to tamper with the evidence or influence witnesses. If the investigating officer does not find it necessary to arrest an accused person during investigations, a strong case should be made out for placing that person in judicial custody after a charge sheet is filed. Similarly, it is important to ascertain whether the accused was participating in the investigations to the satisfaction of the investigating officer and was not absconding or not appearing when required by the investigating officer. Surely, if an accused is not hiding from the investigating officer or is hiding due to some genuine and expressed fear of being victimised, it would be a factor that a judge would need to consider in an appropriate case. It is also necessary for the judge to consider whether the accused is a first-time offender or has been accused of other offences and if so, the nature of such offences and his or her general conduct. The poverty or the deemed indigent status of an accused is also an extremely important factor and even Parliament has taken notice of it by incorporating an Explanation to Section 436 of the Code of Criminal Procedure, 1973. An equally soft approach to incarceration has been taken by Parliament by inserting Section 436A in the Code of Criminal Procedure, 1973.
5. To put it shortly, a humane attitude is required to be adopted by a judge, while dealing with an application for remanding a suspect or an accused person to police custody or judicial custody. There are several reasons for this including maintaining the dignity of an accused person, howsoever poor that person might be, the requirements of Article 21 of the Constitution and the fact that there is enormous overcrowding in prisons, leading to social and other problems as noticed by this Court in In Re-Inhuman Conditions in 1382 Prisons.
6 ::: Downloaded on - 28/09/2019 23:34:46 :::HCHP 7

8. Needless to say object of the bail is to secure the attendance of the accused in the trial and 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. Otherwise, bail is not to be withheld as a punishment. Otherwise also, normal rule is of bail and not jail. Court has to keep in mind nature of accusations, nature of evidence in support thereof, severity of the punishment which conviction will entail, character of the accused, circumstances which are peculiar to the accused involved in that crime.

9. The Hon'ble Apex Court in Sanjay Chandra versus Central Bureau of Investigation (2012)1 Supreme Court Cases 49; held as under:-

" 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. Detention in custody pending completion of trial could be a cause of great hardship. From time to time, necessity demands that some unconvicted 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 India , it would be quite contrary to the concept of personal liberty enshrined in the Constitution that any person 7 ::: Downloaded on - 28/09/2019 23:34:46 :::HCHP 8 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. Apart from the question of prevention being the object of refusal of bail, one must not lose sight of the fact that any imprisonment before conviction has a substantial punitive content and it would be improper for any court to refuse bail as a mark of disapproval of former conduct whether the accused has been convicted for it or not or to refuse bail to an unconvicted person for the propose of giving him a taste of imprisonment as a lesson."

10. In Manoranjana Sinh Alias Gupta versus CBI 2017 (5) SCC 218, The Hon'ble Apex Court has held as under:-

" This Court in Sanjay Chandra v. CBI, also involving an economic offence of formidable magnitude, while dealing with the issue of grant of bail, had observed that deprivation of liberty must be considered a punishment unless it is required to ensure that an accused person would stand his trial when called upon and that 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 found guilty. It was underlined that the object of bail is neither punitive or preventive. This Court sounded a caveat that any imprisonment before conviction has a substantial punitive content and it would be improper for any court to refuse bail as a mark of disapproval of a conduct whether an accused has been convicted for it or not or to refuse bail to an unconvicted person for the purpose of giving him to taste of imprisonment as a lesson. It was enunciated that since the jurisdiction to grant bail to an accused pending trial or in appeal against conviction is discretionary in nature, it has to be exercised with care ad caution by balancing the valuable right of liberty of an individual and the interest of the society in general. It was elucidated that the seriousness of the charge, is no doubt one of the relevant considerations while examining the application of bail but it was not only the test or the factor and the grant or denial of such privilege, is regulated to a large extent by the facts and 8 ::: Downloaded on - 28/09/2019 23:34:46 :::HCHP 9 circumstances of each particular case. That detention in custody of under trial prisoners for an indefinite period would amount to violation of .
Article 21 of the Constitution was highlighted."

11. The Hon'ble Apex Court in Prasanta Kumar Sarkar v. Ashis Chatterjee and Another (2010) 14 SCC 496, has laid down the following principles to be kept in mind, while deciding petition for bail:

(i) whether there is any prima facie or reasonable ground to believe that the accused had committed the offence;
(ii) nature and gravity of the accusation;
(iii) severity of the punishment in the event of conviction;
(iv) danger of the accused absconding or fleeing, if released on bail;
(v) character, behaviour, means, position and standing of the accused;
(vi) likelihood of the offence being repeated;
(vii) reasonable apprehension of the witnesses being influenced; and
(viii) danger, of course, of justice being thwarted by grant of bail.

12. Consequently, in view of the above, order dated 10.06.2019 passed by this Court, is made absolute, subject to the following conditions:

(a) He shall make himself available for the purpose of interrogation, if so required and regularly attend the trial Court on each and every date of hearing and if prevented by any reason to do so, seek exemption from appearance by filing appropriate application;
(b) He shall not tamper with the prosecution evidence nor hamper the investigation of the case in any manner whatsoever;
(c) He shall not make any inducement, threat or promises to any person acquainted with the facts of the case so as to dissuade him/her from disclosing such facts to the Court or the Police Officer; and 9 ::: Downloaded on - 28/09/2019 23:34:46 :::HCHP 10
(d) He shall not leave the territory of India without the prior permission of the Court.

.

13. It is clarified that if the petitioner misuses the liberty or violate any of the conditions imposed upon him, the investigating agency shall be free to move this Court for cancellation of the bail.

14. Any observations made hereinabove shall not be construed to be a reflection on the merits of the case and shall remain confined to the disposal of this application alone.

The petition stands accordingly disposed of.

Copy dasti.

    June 18, 2019                                    (Sandeep Sharma)
    (hemlata)                                             Judge







                                                                                   10

                                                ::: Downloaded on - 28/09/2019 23:34:46 :::HCHP