Himachal Pradesh High Court
Abhishek Rana vs State Of Himachal Pradesh on 18 December, 2019
Author: Sandeep Sharma
Bench: Sandeep Sharma
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA.
Cr.MP(M) No.2320 of 2019
Decided on: 18.12.2019
.
__________________________________________________________________
Abhishek Rana ...........Petitioner
Versus
State of Himachal Pradesh ..........Respondent
__________________________________________________________________
Coram:
Hon'ble Mr. Justice Sandeep Sharma, Judge.
Whether approved for reporting? 1
For the Petitioner : Mr. V.S. Chauhan, Senior Advocate with
Mr. O.P. Negi, Advocate.
For the Respondent : Mr.Anil Jaswal and Mr. Arvind Sharma,
Additional Advocate Generals, with Mr.
Kunal Thakur, Deputy Advocate
General, for the State.
__________________________________________________________________
Sandeep Sharma, Judge (oral):
Bail petitioner, namely Abhishek Rana, who is behind bars since 21.11.2019, has approached this Court in the instant proceedings filed under Section 439 CrPC for grant of regular bail in connection with FIR No. 231/19, dated 30.10.2019, under Section 21 of ND&PS Act and Section 201 of IPC , registered at PS Sadar Solan, District Solan, H.P.
2. In terms of order dated 12.12.2019, ASI Krishan Chand, P.S. Sadar, Solan, has come present alongwith records. Mr. Kunal Thakur, learned Deputy Advocate General, has also placed on record status 1 Whether the reporters of the local papers may be allowed to see the judgment?
::: Downloaded on - 19/12/2019 20:26:52 :::HCHP 2report prepared on the basis of investigation carried out by the Investigating Agency. Record perused and returned.
.
3. Close scrutiny of record/status report made available to this Court reveals that, on 30.10.2019, police having received secrete information raided room No.2, 3rd Floor of the building situate at Village Kundla, Rajgarh Road and allegedly, recovered 7.74 grams of heroin/Chita. As per investigation agency, it received secrete information that bail petitioner, who is a student of Shoolini University, is residing in a house detailed herein above and in case room occupied by him is searched/raided, contraband can be recovered. On the basis of aforesaid secrete information, police after associating the owner of the building broke the lock of the room and allegedly, recovered contraband as mentioned herein above. It has been stated in the status report that since considerable time would have consumed in procuring the search warrant, it without wasting time, raided the premises in question. After having recovered aforesaid contraband, police asked the bail petitioner to join the investigation, who thereafter surrendered before Investigating Agency on 21.11.2019, whereafter case under Section 21 of NDPS Act came to be registered against him and since then, he is behind bars.
4. Learned Deputy Advocate General, while fairly stating that investigation in the case is complete and challan is yet to be filed in the ::: Downloaded on - 19/12/2019 20:26:52 :::HCHP 3 competent court of law, contended that keeping in view the gravity of offence alleged to have been committed by the bail petitioner, he does .
not deserve any leniency. Mr. Thakur, contended that though room from where, contraband allegedly came to be recovered belonged to persons namely Shubham and Virender, but as per information received by the Investigating Agency, present bail petitioner was not only residing in the room, rather he was indulging in illegal trade of narcotics. Lastly, Mr. Thakur, contended that call details report adduced on record clearly suggest that present bail petitioner was in constant touch with some foreign national at Delhi and as such, prayer made by the bail petitioner for grant of bail deserves outright rejection.
5. Having heard learned counsel for the parties and perused material available on record, this court finds that on the date of the alleged incident i.e. 30.10.2019, police allegedly recovered 7.74 grams of heroin/chita from the room given on rent to persons namely Shubham and Virender. Owner of the building, who was allegedly associated at the time of the recovery has categorically stated/disclosed to the Investigating Agency that though room stands rented to persons namely Shubham and Virender, but on the day of the recovery, bail petitioner was residing there. He disclosed to the police that person namely Shubham asked him over telephone to let the bail petitioner reside in his ::: Downloaded on - 19/12/2019 20:26:52 :::HCHP 4 room in his absence. Though statement made by the owner as referred herein above suggests that on the day of recovery, bail petitioner was .
residing in room, but it is not in dispute that at the time of the recovery, room was found locked. It is also not in dispute that Investigating Agency without obtaining search warrant from the competent court of law broke the lock allegedly put by the bail petitioner and then recovered contraband as detailed herein above. Interestingly, Investigating Agency without waiting for the bail petitioner to come back to the room proceeded to break the lock of the room and then recovered contraband in the presence of the owner of the house. Investigation reveals that on the date of alleged recovery, police was informed that bail petitioner has left room at 2:00pm and as such, it is not understood that what prompted the Investigating Agency to break the locks of the room in the absence of a person, who allegedly indulges in illegal trade of narcotics. It is none of the case of the Investigating Agency that it had information that on opening the room in question, contraband can be recovered, rather specific case of the Investigating Agency is that in case bail petitioner Abhishek Rana, who at present is residing in the room detailed herein above, is searched, contraband can be recovered.
Recovery in the case at hand is definitely effected from the room, but not from the conscious possession of the bail petitioner that too in his ::: Downloaded on - 19/12/2019 20:26:52 :::HCHP 5 absence. This Court cannot lose sight of the fact that as per own case of the prosecution, room belongs to persons namely Shubham and Virender .
and as such, recovery, if any, made from the room in question cannot be attributed to the bail petitioner, who allegedly prior to the alleged recovery was residing there. Had police effected recovery from the room in question while the bail petitioner was present in the room, things would have been different, but in the case at hand, definitely, recovery, if any cannot be said to have been effected form the conscious possession of the bail petitioner, especially when room was not rented to him and he was not present in room at the time of recovery.
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 Investigating Agency, but keeping in view the aforesaid glaring aspects of the matter, this Court sees no reason to let the bail petitioner incarcerate in jail for an indefinite period, especially when nothing remains to be recovered from the bail petitioner.
Moreover, quantity of contraband allegedly recovered from the bail petitioner is intermediate and as such, rigors of Section 37 of the Act would not attract in the present Case. Apprehension expressed by the learned Deputy Advocate General that in the event of petitioner's being enlarged on bail, he may flee from justice, can be best met by putting the ::: Downloaded on - 19/12/2019 20:26:52 :::HCHP 6 bail petitioner on the stringent conditions as has been fairly stated by Mr. Virender Chauhan, learned Senior Counsel. Hon'ble Apex Court as well as .
this Court in catena of judgments have held that till the time a person is not found guilty, he/she is deemed to be innocent. In the case at hand also, guilt, if any, of the petitioner is yet to be ascertained in accordance with law.
7. By now it is well settled that gravity alone cannot be decisive ground to deny bail, rather competing factors are required to be balanced by the court while exercising its discretion. It has been repeatedly held by the Hon'ble Apex Court that 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.
8. 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. The Hon'ble Apex Court in Sanjay Chandra versus Central Bureau of Investigation (2012)1 Supreme Court Cases 49 has categorically held that 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, ::: Downloaded on - 19/12/2019 20:26:52 :::HCHP 7 character of the accused, circumstances which are peculiar to the accused involved in that crime.
.
9. 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 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 ::: Downloaded on - 19/12/2019 20:26:52 :::HCHP 8 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, 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.::: Downloaded on - 19/12/2019 20:26:52 :::HCHP 9
See. Manoranjana Sinh Alias Gupta versus CBI 2017 (5) SCC 218, Prasanta Kumar Sarkar v. Ashis Chatterjee and Another (2010) 14 SCC 496 .
T
10. In view of the aforesaid discussion as well as law laid down by the Hon'ble Apex Court, petitioner has carved out a case for grant of bail, accordingly, the petition is allowed and the petitioner is ordered to be enlarged on bail in aforesaid FIR, subject to his furnishing personal bond in the sum of Rs. 1,00,000/- with one surety in the like amount to the satisfaction of concerned Chief Judicial Magistrate/trial Court, with 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
(d) He shall not leave the territory of India without the prior permission of the Court.
(e) He shall handover passport to the Investigating Agency.
11. It is clarified that if the petitioner misuses the liberty or violates any of the conditions imposed upon him, the investigating agency shall be free to move this Court for cancellation of the bail.
12. Any observations made hereinabove shall not be construed to be a reflection on the merits of the case and shall remain confined to ::: Downloaded on - 19/12/2019 20:26:52 :::HCHP 10 the disposal of this application alone. The petition stands accordingly disposed of.
.
Copy dasti.
18th December, 2019 (Sandeep Sharma),
manjit Judge
r to
::: Downloaded on - 19/12/2019 20:26:52 :::HCHP