High Court Punjab-Haryana High Court

Amrik Singh And Others vs State Of Punjab on 14 December, 2009

Punjab-Haryana High Court
Amrik Singh And Others vs State Of Punjab on 14 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH


                          Crl.Misc.No.M-5488 of 2008 (O&M)

                          Date of decision : 14.12.2009



Amrik Singh and others

                                               ....Petitioners
              Versus


State of Punjab

                                              ...Respondent


CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

Present:   Ms.Amarjit Kaur Khurana, Advocate
           for the petitioners.

           Mr.Gaurav Garg Dhuriwala, AAG, Punjab
           for the respondent.

                         ....

MAHESH GROVER, J.

This is a petition under Section 438 of the Code of

Criminal Procedure for release of the petitioner in terms thereof in a

case registered vide FIR No.200 dated 25.12.2007 under Sections

324, 323, 34 IPC, at Police Station Qadian.

This Court on 4.3.2008 had noticed the contention of

learned counsel for the petitioners that earlier the petitioners were

booked under Sections 324/323/34 IPC but subsequently after the

opinion of the doctor had been obtained the offence under Section

308 IPC was added. This Court thereafter granted the interim

protection to the petitioners subject to their joining the investigation
Crl.Misc.No.M-5488 of 2008 (O&M) -2-

and also directed them to join the investigation on 15.3.2008 at 10

a.m.

It transpires from the record that despite the orders of this

Court the petitioners had been arrested by SI Gurmit Singh

whereupon this Court was constrained to order an inquiry into the

matter which was conducted by Chief Judicial Magistrate,

Gurdaspur, who concluded that the petitioners had been arrested in

breach of the order granted by this Court.

On 3.9.2009 the matter was referred to a Division Bench

as the Court was convinced that prima facie SI Gurmit Singh had

committed a criminal contempt and he was liable to be proceeded

under Section 18(1) of the Contempt of Courts Act, 1971.

Learned counsel for the petitioners contended that in so

far as the prayer under Section 438 Cr.P.C. is concerned that may be

answered in favour of the petitioners for the reason that they have

joined the investigation to the satisfaction of the Investigating Officer

which fact has not been controverted by the learned counsel for the

State on instructions from HC Balwinder Singh.

Having regard to the aforesaid when the petitioners have

joined the investigation to the satisfaction of the Investigating Officer

and noticing the contentions which have been raised by the learned

counsel for the petitioners that initially they had been granted the

concession of bail but subsequently on the addition of offence under

Section 308 IPC to the already existing offences arrayed against the

them and which concession the petitioners have not abused, I am of

the considered opinion that the present petition deserves to be
Crl.Misc.No.M-5488 of 2008 (O&M) -3-

accepted.

Consequently, the interim directions dated 4.3.2008 are

hereby made absolute till the filing of the challan subject to the

condition that the petitioners continue to comply with the provisions

of Section 438(2) Cr.P.C.

In so far as the matter regarding initiation of proceedings

under the Contempt of Courts Act are concerned, the office is directed

to number the petition as Criminal Contempt Petition and post the

matter before the Division Bench for appropriate proceedings.

Disposed of.

Pending Crl.Misc. also stand disposed of.

14.12.2009                                 (MAHESH GROVER)
                                              JUDGE
dss