High Court Punjab-Haryana High Court

Amarinder Singh vs State Of Punjab And Another on 10 November, 2009

Punjab-Haryana High Court
Amarinder Singh vs State Of Punjab And Another on 10 November, 2009
Criminal Misc. No. M-45804 of 2007                              -1-

                                ****


IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                          Criminal Misc. No. M-45804 of 2007
                          Date of decision : 10.11.2009

Amarinder Singh                                                 ....Petitioner

                                Versus

State of Punjab and another                              ...Respondents

                                ****

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present: Mr. R.S.Cheema, Senior Advocate with
         Mr. M.L. Saggar and Mr. K.S.Nalwa, Advocates
         for the petitioner.

            Mr. Chetan Mittal, Additional Advocate General, Punjab

S. D. ANAND, J.

In this petition under Section 438 Cr.P.C., filed by Shri

Amarinder Singh ( a former Chief Minister of the State of Punjab), the

learned State Counsel has raised a preliminary objection to the very

maintainability of the petition as it purports to seek anticipatory bail which

is blanket in character and not related to any particular category of cases

and for an indefinite period of time.

The plea is resisted by the learned Senior Counsel appearing

on behalf of the petitioner by making a clarificatory response to the effect

that petitioner is not seeking blanket anticipatory bail but is restricting

relief to a direction that the Investigating Agency shall give seven days

advance notice to the petitioner as and when it is decided to proceed

against him on a charge pertaining to abuse of power and misconduct in

the course of duty as the then Chief Minister of the State of Punjab.
Criminal Misc. No. M-45804 of 2007 -2-

****

Learned Senior Counsel further argues that the underlined

subjects of apprehended charge have been indicated by him in order to

preempt the plea that the grant of relief has to be fettered by the duly

noticed expectation of the charge. That plea, it is argued, stems from the

pleadings raised at the trial and also urged in the course of whatever

transpired at the earlier hearings of the case.

That the petitioner is a former Chief Minister of the State of

Punjab is beyond the pale of controversy. Likewise, it is also common

ground that he has already been allowed regular bail in case FIR No.5

dated 23.3.2007, Police Station, Vigilance Bureau, Ludhiana. It is also

apparent from the material obtaining on the file that the relationship

between the petitioner and the present establishment is far from cordial.

The creases in their interse relationship are apparent from the various

newspaper clippings which have been placed on record. It is also common

ground, at the time of arguments before this Court, that the Investigating

Agency was initially contemplating search of the residential Palace of the

petitioner but proposal was dropped thereafter.

Learned Senior Counsel for the petitioner argues that his

apprehension that he would be suddenly arrested and harassed stems

from the fact that his son (and also another relation) and all his associates

had been proceeded against and all of them had been able to obtain the

protection from this Court ( i.e. Punjab and Haryana High Court). It is

further argued that all that the petitioner is pleading is protection from

harassment which is likely to be caused on account of his sudden arrest.

He further states that petitioner is only requesting for few days notice in

case the Investigating Agency decides to proceed against him in a matter

pertaining to abuse of power and misconduct relatable to the period he
Criminal Misc. No. M-45804 of 2007 -3-

****

was holding the office of Chief Minister of the State of Punjab.

On a conjunctive perusal of the pleadings of the parties and

on appreciation of the material obtaining on the file, I feel that the limited

relief presently sought by the petitioner is in order. The grant thereof would

not impede the course of investigation of the Investigating Agencies in any

manner. At the same time, both the parties shall be able to have their say

before the competent Court of Law in the context of the decision by the

Investigating Agency to proceed against the petitioner in the indicated

category of litigation. The view obtained by the various Coordinate

Benches of this Court in Ram Chander Vs. State of Haryana 1986 (2)

Recent Criminal Reports (P&H) 561, Bhajan Lal and others Vs. State

of Haryana and others 1986 (2) Recent Criminal Reports (P&H) 515

and Criminal Miss. No.37266-M of 2002 (Hardeep Singh Vs. State of

Punjab) is fully supportive of this view of mine. Apart therefrom,

sustenance can also be drawn in the context from a judgment rendered by

Delhi High Court in K.N.Aggarwal Vs. State through C.B.I. 1999(2) RCR

Delhi 411. In that case, Hon’ble Mr. Justice Y.K.Sabharwal (as His

Lordship then was) held that the grant or refusal an anticipatory bail plea is

a matter of discretion of Court and there are no inflexible rules governing

the grant thereof. It was further held that petitioner would be entitled to

bail if there is prima facie indication of a political vendetta. At the same

time, it was also held that the converse need not necessarily follow i.e. the

mere fact that political vendetta is prima facie not shown, by itself, shall not

be a ground to refuse anticipatory bail.

Even in Bharat Inder Singh Chahal Vs. State 2007(3) RCR

977 (relied upon by the learned State Counsel), all that the Apex Court had

held was that a blanket protection of arrest or grant of advance notice
Criminal Misc. No. M-45804 of 2007 -4-

****

before arrest should not be normally/generally afforded to an accused.

In the present case, however, it is not a blanket protection of

the above category. The relief would be available to the petitioner only in

cases which proceed on the allegation of abuse of power and misconduct

in the course of duty as the then Chief Minister of the State of Punjab.

Further, the order would be operative for a period of one year from the date

of this order. I am inclined to grant this order in view of the fact that rival

pleadings-related contentions of the parties do indicate that the

apprehensions in the mind of the petitioner may altogether not be

misplaced. It is, obviously, not for this Court to comment upon the

correctness or otherwise thereof.

The petition shall stand allowed to the extent that there shall

be a direction to the respondents that if the Investigating Agencies decide

to proceed against the petitioner on the allegations of abuse of power and

misconduct in the course of duty as the then Chief Minister of the State of

Punjab, they shall afford seven days notice to the petitioner to have

recourse to the law. The order would be operative for a period of one year

from the date of this order.

On point of fact, I have to make it clear that mere quotation of

the rival contentions of the parties shall not be deemed to be an expression

of opinion on the merits or otherwise thereof. The adjudicatory exercise in

the matter of validity or otherwise of rival contentions is in the exclusive

realm of competent Court of Law having jurisdiction to undertake it.

The following implications of the order can be safely culled out

from the above discussion:-

1. The plea for the grant of blanket bail has not been

pressed at the time of arguments before this Court. The
Criminal Misc. No. M-45804 of 2007 -5-

****

relief sought has been restricted to seven days advance

notice if the Investigating Agencies of the State of

Punjab decide to proceed against the petitioner.

2. The order granted by this Court is to the effect that if

the Investigating Agencies of the State of Punjab decide

to proceed against the petitioner, they shall afford

seven days notice to the petitioner to have recourse to

the law.

3. The order would be complied with in the cases

pertaining to the allegations of abuse of power and

misconduct in the course of duty as the then Chief

Minister of the State of Punjab.

4. The currency of the order shall be for a period of one

year.

Disposed of accordingly.

November 10, 2009                                 (S. D. ANAND)
Pka                                                 JUDGE