CRM No. M-16748 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-16748 of 2009 (O&M)
Date of decision: 3.8.2009
Rupinder Pal Singh ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Mandeep Sachdev, Advocate, for the petitioner.
Mr. Shailesh Gupta, DAG, Punjab.
Rajan Gupta, J.
This is a petition praying for grant of regular bail in a case
registered against the petitioner under Sections 364, 392, 506, 120-B/34,
364A, 307, 149 & 148 IPC and 25/27/54/59 of Arms Act, at Police
Station Nurmahal, District Jalandhar, vide FIR No.10 dated 11.01.2008.
Learned counsel for the petitioner has submitted that the
petitioner has been roped in with the aid of Section 120-B IPC. He has
undergone long period of incarceration. In the charge-sheet, no role is
attributed to the petitioner and there is a resolution of Gram Panchayat
dated 12th February, 2008 (Annexure P-6) to show that the petitioner is
totally innocent.
Learned counsel for the State has, however, vehemently
opposed the bail. According to him, present is a case of kidnapping for
ransom. Learned counsel has emphasized that ransom money to the
tune of Rs. One crore was paid for the release of Gagan Mohindru. The
petitioner is in fact brother-in-law of co-accused Jitender Singh, who
CRM No. M-16748 of 2009 2
abducted Gagan Mohindru at pistol point. The abductee was allegedly
lodged in the dicky of the Honda City car. This apart, according to the
counsel trial is nearing its culmination and only one witness i.e.
investigating officer remains to be cross-examined.
I have heard learned counsel for the petitioner and given
careful thought to the facts of the case.
Prima facie, the allegations against the petitioner are very
serious in nature. They are alleged to have abducted a 22 years old boy
namely, Gagan Mohindru in conspiracy with each other, at gun point.
Ransom money to the tune of rupees one crore was paid for release of
the said boy.
I find no ground for grant of bail to the petitioner in wake
of such serious allegations. The pleas raised by the counsel for the
petitioner before this court can only be raised at the stage of arguments
before the trial court. The same have no relevance at this stage. This
apart, the trial is stated to be at its final stage as only one prosecution
witness remains to be cross-examined. In the facts and circumstances of
the case, long incarceration of the petitioner during the pendency of the
trial is also no ground for grant of bail.
Under the circumstances, there is no ground for enlarging
the petitioner on bail during the pendency of trial. The petition is
hereby dismissed.
(RAJAN GUPTA)
JUDGE
August 03, 2009
‘rajpal’