Punjab-Haryana High Court
Mehmood Akhtar vs State Of Punjab on 20 January, 2014
Author: Naresh Kumar Sanghi
Bench: Naresh Kumar Sanghi
CRM-M-30916-2013 (O&M) 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM-M-30916-2013 (O&M)
Date of Decision: January 20, 2014
Mehmood Akhtar
...Petitioner
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE NARESH KUMAR SANGHI
Present: Mr. S.D. Sharma, Senior Advocate, with
Ms. Shagun Sharma, Advocate,
for the petitioner.
Mr. K.S. Pannu, DAG, Punjab,
for the respondent.
Mr. H.S. Gill, Advocate,
for the complainant.
NARESH KUMAR SANGHI, J.
1. Prayer in this petition is for grant of regular bail to the petitioner, Mehmood Akhtar, son of Hazi Fquiria Mohd., resident of Mohalla Sehjadpura, Eidgah Road, Malerkotla, District Sangrur, who has been booked for having committed the offences punishable under Sections 307, 323, 324 and 506 read with Section 34, IPC, in a case arising out of FIR No. 93, dated 26.11.2012, registered at Police Station, Sandhaur, District Sangrur.
Kapoor Prashant 2014.01.20 17:19 I attest to the accuracy of this order CRM-M-30916-2013 (O&M) 2
2. Learned counsel contends that initially the allegations were levelled against three persons, namely, Faquir Mohd., Mehmood Akhtar (petitioner) and Sattar Mohd., for causing injuries to Sarabjit Kaur and her daughter-in-law, Saranjit Kaur. He further contends that during investigation the allegations levelled by the complainant side with regard to involvement of Faquir Mohd. were found false and, as such, he was declared innocent. He further submits that there is no categoric medical opinion that the injuries received by Sarabjit Kaur were sufficient to cause death in the ordinary course of nature and, as such, the mischief of Section 307, IPC, is not attracted in the present case. He further contends that the petitioner is behind the bars from 20.3.2013 and after completion of the investigation, the charge- sheet (report under Section 173, Cr.P.C.) has already been submitted before the learned Court below. He further contends that while exercising the jurisdiction under Section 193, Cr.P.C., the learned Additional Sessions Judge has proposed to summon Faquir Mohd. to face trial with the petitioner and his co-accused, Sattar Mohd., therefore, the trial would take sufficient long time to conclude. He also contends that the petitioner is neither required nor involved in any other case. In support of his submissions, he has placed reliance on the judgment delivered in the case of Atma Singh v. State of Punjab, 1980 PLR 719, wherein a Division Bench of this Court has drawn a distinction between Kapoor Prashant 2014.01.20 17:19 I attest to the accuracy of this order CRM-M-30916-2013 (O&M) 3 the injuries declared as "dangerous to life", "endangering life"
and "sufficient to cause death".
3. Learned counsel for the State on instructions from SI Randhir Singh of Crime Branch, Mohali, very fairly concedes that during investigation Faquir Mohd. was found innocent, however, after filing of the charge-sheet (report under Section 173, Cr.P.C.) and magnitude of the case, learned Trial Court has summoned him to face trial along with the petitioner and his co-accused Sattar Mohd. He further concedes that there is no categoric medical opinion that the injuries on the person of Sarabjit Kaur were sufficient to cause death, however, he submits that the medical opinion expressed by Dr. Daljinder Singh is very clear that the abdominal injury on the person of Sarabjit Kaur was dangerous to her life. However, he admits that the petitioner is behind the bars from 20.3.2013.
4. Learned counsel for the complainant has vehemently opposed the grant of bail to the petitioner on the premise that the injuries caused by him are severe and, as such, he does not deserve the concession of bail.
5. I have heard learned counsel for the parties and gone through the material available on record.
6. The quarrel in the present case had originated on account of a land dispute. Any opinion to be expressed by this Court with regard to applicability of Section 307, IPC, in this case Kapoor Prashant 2014.01.20 17:19 I attest to the accuracy of this order CRM-M-30916-2013 (O&M) 4 would certainly prejudice the parties. But it is suffice to say that the applicability of Section 307, IPC, would be a moot point during course of trial since there is no categoric opinion of the doctor that the injuries on the person of Sarabjit Kaur were sufficient to cause death. The petitioner is behind the bars from 20.3.2013. The trial would take sufficient long time to conclude. The petitioner is neither required nor involved in any other case.
7. Keeping in view of the totality of the facts and circumstances of the case, the present petition for grant of regular bail to the petitioner, Mehmood Akhtar, son of Hazi Fquiria Mohd., resident of Mohalla Sehjadpura, Eidgah Road, Malerkotla, District Sangrur,, is allowed. He is ordered to be released on bail during pendency of the trial of the present case, subject to his furnishing bail bonds to the satisfaction of the learned Chief Judicial Magistrate/Duty Magistrate, Sangrur.
(NARESH KUMAR SANGHI)
January 20, 2014 JUDGE
Pkapoor
Kapoor Prashant
2014.01.20 17:19
I attest to the accuracy
of this order