High Court Punjab-Haryana High Court

Bharat Bhushan And Others vs State Of Punjab on 30 July, 2009

Punjab-Haryana High Court
Bharat Bhushan And Others vs State Of Punjab on 30 July, 2009
Crl.M.No.M-16520 of 2009             -1 -


IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                               Crl.M.No.M-16520 of 2009 (O&M)

                               Date of Decision: 30.7.2009

Bharat Bhushan and others

                                                 ....Petitioners.
Vs.

State of Punjab

                                                 ..Respondent.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present : Mr.R.K.Girdhar, Advocate for the petitioners.

Mr.Ranbir Singh Rawat, AAG Punjab.

Mr.Parminder Paul Sharma, Advocate for the complainant.

RAKESH KUMAR JAIN, J.(Oral)

The petitioners have applied for anticipatory bail in case

registered vide FIR No.90 dated 19.5.2009 under Sections 306/34 IPC at

Police Station City Sunam, District Sangrur.

The FIR has been registered on the statement of Raj Kumar s/o

Tarsem Chand. The gist of FIR is that his cousin Renu Rani has been

borrowing amount from his son Honey Kumar (since deceased) from time to

time. Two months prior to the occurrence, she had borrowed a sum of

Rs.15,000/- from the deceased. On 12.5.2009, when the deceased had gone

to the house of Renu Rani, her brothers Bharat Bhushan, Vishal Kumar

threatened him not to visit her house for demanding money otherwise he

would have to face dire consequences. They had also caused injuries to the

deceased on the said day. On 18.5.2009, the petitioners had visited the shop
Crl.M.No.M-16520 of 2009 -2 –

of the complainant Raj Kumar to say that the case registered against them be

withdrawn and again threatened the deceased with dire consequences, who

being scared, ultimately consumed the tablets of Sulphas and died on

9.5.2009.

Apprehending arrest, the petitioners had applied for bail before

the Court below vide bail application No.123/2.6.2009 which was dismissed

by Sessions Judge, Sangrur on 9.6.2009.

Counsel for the petitioners has argued that even from reading of

the FIR, no offence under Section 306 IPC is made out as none of the

ingredients of Section 107 Cr.P.C. are attracted. It is submitted that due to

the minor altercation on 12.5.2009, proceedings under Section 107/151

Cr.P.C. were initiated against both the parties by the police and it was

complainant’s side who had threatened the petitioners with dire

consequences. It is further argued that the complainant party is under threat

as many persons have initiated civil and criminal proceedings against them

as a result of which the complainant ultimately was under depression which

might be the cause of the suicide committed by Honey Kumar (deceased).

As against this, counsel for the State has vehemently argued

that the petitioner has committed a serious offence as they compelled a

young boy of 21 years of age to commit suicide and since investigation are

at the initial stage, therefore, their anticipatory bail should not be allowed.

I have heard both the learned counsel for the parties.

As per the prosecution story, both the petitioners Bharat

Bhushan @ Happy and Vishal Kumar @ Mintu had threatened Honey

Kumar (deceased) on 12.5.2009 and caused him injuries, which is apparent

from MLR of the deceased in which three injures are shown. Honey Kumar
Crl.M.No.M-16520 of 2009 -3 –

(deceased) made a statement before the police on 13.5.2009 as a result of

which the petitioners were challaned under Sections 107/151 Cr.P.C. but

that did not stop the petitioners to again visit the shop of the deceased

on 18.5.2009 and to again threaten him. It appears that harassment caused

by the petitioners to Honey Kumar (deceased) was to such an extent that

they forced him to commit suicide.

In view of the seriousness of the offence, I do not find it to be a

fit case for grant of anticipatory bail and hence the same is hereby

dismissed.




                                         (RAKESH KUMAR JAIN)
30.7.2009                                      JUDGE
Meenu