High Court Punjab-Haryana High Court

Chetan Gupta vs State Of Punjab And Others on 15 July, 2009

Punjab-Haryana High Court
Chetan Gupta vs State Of Punjab And Others on 15 July, 2009
C.W.P. No.10364 of 2009                                             -1-

 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                           C.W.P. No.10364 of 2009 (O&M)
                                              Date of decision:15.07.2009.



Chetan Gupta                                                   ...Petitioner

                                  Versus

State of Punjab and others                                  ...Respondents


CORAM:      HON'BLE MR. JUSTICE JASBIR SINGH

Present:    Mr. Rajiv Atma Ram, Senior Advocate, with
            Mr. Daman Dhir, Advocate, for the petitioner.
                                 *****

JASBIR SINGH, J.

By filing this writ petition, petitioner prays that a writ of

mandamus be issued to the respondents to issue the petitioner, 10 days

advance notice, in case the respondents wish to arrest him, in a case likely

to be registered against him in the State of Punjab by any wing of the

Punjab Police.

Admittedly, the petitioner is an accused in FIR No.5 of 2007,

registered in Police Station Vigilance Bureau at Ludhiana. In that case, he

is on regular bail. He is also an accused in FIR No.28 of 2008. After

registration of the above said case, he came to this Court, asking for

anticipatory bail, his application bearing Criminal Misc. No.M-18152 of

2008, was disposed of on 24.07.2008 (P-9). It was observed as under: –

“Ms. Rita Kohli, learned Additional Advocate General

appearing for the State of Punjab, at the very out-set has

made a statement that the petitioner is not required by the

investigating agency at this stage.

In view of the statement made above by the learned

State counsel, learned Senior Advocate appearing for the
C.W.P. No.10364 of 2009 -2-

petitioner submits that he does not press this petition at this

stage and prays that the same may be dismissed as

withdrawn.

Dismissed as withdrawn. However, it is made clear that

in case the investigating agency requires the petitioner, then in

that eventuality, before arresting him, four days’ notice in

writing well in advance be served upon him. It is also made

clear that the petitioner shall cooperate with the Investigating

Agency as and when called upon to do so.”

It is an admitted fact that about one year has elapsed when

that order was passed, the respondents have not initiated any criminal

action in the meantime against the petitioner. Now the petitioner has been

asked to put in appearance, for investigation in the above said FIR, before

S.S.P., Vigilance Bureau at Patiala on 17.07.2009. (Copy of the notice has

been put on record during the course of arguments.)

An averment has been made by the counsel for the petitioner

that the petitioner apprehends that on his appearance at Patiala, he is

going to be arrested by registering some false case by the respondents

without any justification. Long history of the earlier cases, registered

against the petitioner and how he was arrested and tortured etc. has been

given.

In this writ petition, following prayer has been made by the

petitioner: –

“issue a writ of mandamus or any direction or order directing

the respondents to issue ten days notice before arresting them

in any case to be registered against them any where in the

State of Punjab and by the State of Punjab/the Punjab

Vigilance Bureau/Punjab Police or any other State

instrumentality or State agency under the control and
C.W.P. No.10364 of 2009 -3-

directions of the State Government.”

To claim above said relief, facts are mentioned in para Nos.6,

27(i), 27(vii), 27(xi) and 27(xviii) of this writ petition. These paragraphs

reads thus: –

“6. Unfortunately however, the petitioner who lives in Delhi

with his wife, minor son and ailing aged mother and has

undergone such excruciating mental and physical torture has

once again been made the target of the evil designs of the

current government and their agencies. Over the past few

days the petitioner has been receiving threatening calls from

unknown numbers threatening him that he dare not step into

Punjab or he would get arrested in some new case. It is

submitted that even though to the best of the petitioners

knowledge no other case is pending against him, yet he is

mortally scared of being picked up, arrested and tortured in

some vague and false case, since the respondents have

obviously got no qualms of misusing the powers entrusted to

them to ensure that they succeed in their evil designs.

27(i) That the petitioner is directly approaching this Hon’ble

Court as the alleged FIR can be registered against him any

where in the State of Punjab. The petitioner himself cannot

point out any particular station/district where he would be

implicated in a criminal case. His apprehension is bonafide

and genuine and is well established on the basis of the facts

narrated and perusal of the news reports. The manner in

which the investigating agency namely the Vigilance Bureau is

going out of its way by involving wholly unconnected people in

series of cases like Ludhiana City Centre, Disproportionate

Asset’s case against the petitioner, former DGP and the
C.W.P. No.10364 of 2009 -4-

former Chief Minister are few examples. The strategy is to

arrest the person on a false pretest to subject him to third

degree treatment and extract confessions and plant recoveries

to show achievement in a drive which has so far made no

headway. The Vigilance Bureau and the present Chief

Minister are leaving no stone unturned with a view to falsely

implicate the petitioner in a criminal case and arrest him.

27(vii). That during his custodial interrogation, the

petitioner was interrogated by the officers of the Vigilance

Bureau, Punjab in the premises of Police Station Sadar,

Ludhiana and was stripped to his underclothing and was

humiliated and tortured during the course of the period of

Police Custody of 7 days. The petitioner was not just slapped

or physically assaulted, but was made to undergo third degree

torture with the vigilance persons giving him electric shocks all

over his body.

27(xi). For that the petitioner cannot be expected to live

in the constant fear of being arrested at the States wish for

alleged offences he does not even have an iota of idea about.

It is submitted that the petitioner has no means of knowing the

extent of malicious and vexatious designs of the respondents

and until and unless he is given the protection as prayed for in

the present petition he would be living in constant fear of the

atrocities of the respondents. It has been authoritatively held

by the Constitution Bench of the Hon’ble Supreme Court in

Sibbia’s case that the petitioner under the threat of abuse of

State power cannot be expected to draw up his petition as

meticulously as in a civil case. It shall be a travesty of justice

if the petitioner has to rely upon the documents or material
C.W.P. No.10364 of 2009 -5-

which cannot possibly be in his possession, before

approaching the Court. As per the prescribed procedure, a

petitioner has no means to know as to what enquiries are

going on against him or whether any material is being quoted

and kept under the wraps with the objective of promptly

registering the case at the opportune moment. The petitioner

can only express his apprehension from surrounding

circumstances e.g. the political bias against him, the secret

and systematic leaks by the Investigating Agency, the

circumstances showing that Capt. Amarinder Singh and the

people close to him are being singlled out for persecution and

the reports in the media giving indications of on going

enquiries or informal local investigation or plans to implicate

him in one or the other case. Therefore, from the very nature

of things, a petitioner cannot be expected to place before the

courts, strictly legal evidence about a case likely to be

registered against him.”

27(xviii). That the petitioner is apprehending his arrest

regarding the alleged offences, which are non-bailable

because of the political vendetta to torture, humiliate publicly

and to tarnish his image whereas the nature and gravity of the

alleged allegations are not serious to deny the anticipatory bail

particularly when false and concocted cases are being

manufactured due to political vendetta. The petitioner is a

respectable law abiding citizen and could not in any manner

misuse the concession of bail by tampering or pressurizing the

witnesses. It is respectfully submitted that even recently while

proceedings have been pending before this Hon’ble Court, the

respondents are in the process of fabricating new and false
C.W.P. No.10364 of 2009 -6-

cases against the petitioner.”

This Court feels that the apprehension raised by the petitioner

has no justification. In paragraph No.6 of this writ petition, it has been

stated that the petitioner is likely to made target on account of evil designs

of the current government and their agencies. It has further been stated

that the petitioner has been receiving threatening calls from unknown

persons stating that he dare not step into Punjab, else he will be arrested

in some new false case.

When calls were made, from which numbers calls have been

made, who made those calls, who received, at what time/date, nothing has

been stated to substantiate the contention. Even number on which these

calls were received has not been mentioned in this paragraph.

In paragraph Nos.27(i), 27(vii), 27(xi) and 27(xviii), it has only

been stated that a false FIR is likely to be registered against the petitioner,

any where in the State of Punjab. The petitioner is not in a position to

indicate the Police Station. To strengthen apprehension of the petitioner

that he is going to be arrested, it has been stated that earlier also he was

arrested in a false criminal case and was tortured. It was further

mentioned that the Vigilance Bureau and the present Chief Minister are

leaving no stone unturned to falsely implicate the petitioner in a criminal

case.

This Court feels that there is no foundation to satisfy above

apprehension. Petitioner is an accused in FIR No.5 of 2007, in which he

was enlarged on regular bail. In FIR No.28 of 2008, he was granted relief

by this Court, vide order dated 24.07.2008, that before his arrest 4 days’

advance notice be given to him. About one year has elapsed, no attempt

has been made by the authorities to register any case against the

petitioner. In these paragraphs, only treatment meted out to him in the

past has been detailed. It has further been stated that the petitioner
C.W.P. No.10364 of 2009 -7-

cannot live continuously under threat and on account of facts mentioned in

those paragraphs, he is entitled to get the blanket bail as has been prayed

in this writ petition.

In view of above mentioned facts, this Court feels that so far

as grant of blanket bail to the petitioner is concerned, he is not able to

make out any case. Otherwise also, the Hon’ble Supreme Court in Union

of India Vs. Padam Narain Aggarwal etc., AIR 2008 Supreme Court

254, have specifically stated that it is not justified to grant blanket bail to an

applicant except in exceptional cases. This Court feels that no exceptional

case is made out. Petitioner has been summoned to participate in the

pending investigation on 17.07.2009, vide notice dated 09.07.2009, in FIR

No.28 of 2008. Apprehension of the petitioner that he will be arrested is

not justified because when that FIR was registered, he came to this Court

and at his instance, order dated 27.07.2008 (P-9) was passed, granting

him protection from sudden arrest.

In view of above, no case is made out to grant relief to the

petitioner as prayed.

Dismissed.




July 15, 2009.                                       ( JASBIR SINGH )
vinod                                                     JUDGE