High Court Punjab-Haryana High Court

) Crl.M. No. M-6701 Of 2009 vs State Of Punjab on 20 April, 2009

Punjab-Haryana High Court
) Crl.M. No. M-6701 Of 2009 vs State Of Punjab on 20 April, 2009
           Crl.M. No. M-6701 of 2009                      -1-



IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

    1)                      Crl.M. No. M-6701 of 2009
                            Date of decision : 20.4.2009.
                           ...

    Sukhdev Singh @ Baju
                                         ................ Petitioner
                           vs.
    State of Punjab
                                         .................Respondent

    2)                     Crl.M. No. M-7026 of 2009
                           ...
    Amandeep Sharma
                                         ................ Petitioner
                           vs.
    State of Punjab
                                         .................Respondent


    3)                     Crl.M. No. M-7386 of 2009
                           ...

    Bhupinder Singh @ Bunty
                                         ................ Petitioner
                           vs.
    State of Punjab
                                         .................Respondent



    4)                      Crl.M. No. M-6322 of 2009
                           ...
    Gurdhian Singh
                                         ................ Petitioner
                           vs.
    State of Punjab
                                         .................Respondent


    Coram: Hon'ble Mr. Justice K.C. Puri


    Present: Sh. T.K. Joshi, Advocate
             Sh. Ashit Malik, Advocate,
             Ms. Puja Chopra, Advocate and
             Sh. Vishal Aggarwal, Advocate
             for the petitioners.
           Crl.M. No. M-6701 of 2009                    -2-


          Sh. A.P.S. Mann, Senior Deputy Advocate General,
          Punjab
              ...


K.C. Puri, J.

Vide this order, I intend to dispose of Crl.M. Nos. M-6701 of

2009, M- 7026 of 2009, M- 7386 of 2009 and M-6322 of 2009, as all

these petitions arise out of FIR No. 214 dated 9.10.2008, initially

registered under Sections 392, 394, 323, 324 IPC and later on added

Sections 397, 201, 120-B IPC, at Police Station Phillaur, District

Jalandhar.

The law was set in motion on recording the statement of

Bhavesh Shah s/o Naveen Shah, r/o Maya Building 3rd Boewara,

Gurlal Wara, P.S. V.P. Road, West Bombay, who has stated as

under:-

“It is stated that I am a resident of aforesaid address. I

have been working as a salesman for 2 ½ years with

Mahendera Brothers export Company Private Ltd.

which deals in diamonds and other precious stones. I do

the work of selling the goods of this company diamonds

and gems to the jewelers of Delhi, Punjab, Amritsar etc.

To day, the 9th October, 2008 at 11-30 a.m. I got down

from Shatabadi express at Ludhiana Railway Station. I

had brought different kinds of diamonds and gems

belonging to the company for sale. After alighting at

the Ludhiana Railway Station, I phoned to M. Jewellers

owner Sh. Mohit Sharma. I used to come to him earlier
Crl.M. No. M-6701 of 2009 -3-

too along with goods. He sent his vehicle Toyota

Innova to take me. I went to the shop of M. Jewellers

Ludhiana in the said vehicle. Then I went to the shop of

Ganpati Jewellers Ludhiana. I had shown the diamonds

and gems to Mohit Sharma and did not show these to

Ganpati Jewellers Ludhiana. I returned to the shop of

M. Jewellers. At about 6.00 p.m. I phoned Thakar at his

mobile phone, “I need a vehicle for going to Amritsar”.

He said to me, “I am going to Delhi, I do not have a

vehicle”. Then I came with Mohit Sharma owner of M.

Jewellers and his security Guard commando to Arti

Taxi stand Ludhiana in his vehicle Mohit Sharma and

his security guard got arranged a vehicle at Rs.1200/-

for my going to Amritsar from Arti Taxi Stand. This

was a silver grey Indica with a dent at the front bonnet.

There was a scratch on the bonnet. Driver beside the

vehicle asked me where shall I go. I said to him, that I

have to go to Amritsar. I sat on the back seat along with

the bag of diamonds. I kept the bag containing clothes

marked vertex on the font seat with the driver and we

started for Amrtisar. Mohit Sharma and his gunman

went back. The features of driver of the car was of

about 25-30 years of age, of medium height thin face,

with a thick trimmed beard, having hair cut at the head.

The car driver had been talking at his mobile phone in

Punjabi from Ludhiana itself and was saying he was
Crl.M. No. M-6701 of 2009 -4-

going on Amritsar road. Then near Sutlej river at the

G.T. Road toll tax was paid. Then the car driver after

crossing the phillaur bus stand had gone about 1 ½

K.M. ahead on the G.T. Road. It was about 7.00 P.M.

Three youths were standing on the road side. On seeing

them the driver slowed down the car and said to me that

he has to urinate. I got afraid in my mind on seeking the

suspicious youth standing by the side of the road and

said to the driver to not stop the car. Despite my saying

the car driver stopped the car 10-15 years away and he

stood on one side after alighting from the car after and

the aforesaid three youth entered the car after opening

the windows and and they started abusing me. Out of

them one of the youth threw a handful of chillies at my

face which fell at my eyes and clothes worn by me. All

the youths started beating me in the car itself and asked

me to give them us whatever I have. I said to them”Do

not beat me, take all whatever I have.” They dragged

me out of car then one of youth gave me three blows

on my left thigh with the knife in his hand and gave

another blow of knife on the back of my right hand.

The other youth gave danda blows on my head and

neck and pushed me down in bushes on the one side of

road. All of them sat in the car and fled towards

Jalandhar alongwith the driver. In the bag lying in the

car I had precious diamonds, three credit card SBI,
Crl.M. No. M-6701 of 2009 -5-

HDFC and Standard Chartered card and Rs.20,000 in

cash and in the other bag I had my clothes etc. These

youth were of about 22-25 years of age and of medium

height. One of them was of Sardar type and the others

wee clean shaven. Then I got up and walking on foot in

the injured condition reached a Kabari shop on G.T.

Road near a Dhaba. Where Darshan Singh and his

another companion, on seeing my condition got me

admitted to civil hospital Phillaur. About the weight of

diamonds and their price, I will disclose later on. All

my clothes were blood stained. The car driver and his

three companions had in unison beat me and snatched

my valuable goods, diamonds and cash. I can recognize

them on coming before me. I am admitted in civil

hospital for treatment. I have heard my statement which

is accepted as correct. Legal action be taken.”

During the investigation, it is revealed that Bhupinder Singh

@ Bunty -applicant was the driver of the vehicle in which Bhavesh

Shah -complainant travelled and he facilitated the robbery of huge

amount of jewellery. Even on the insistence of complainant, he

stopped the vehicle. A fake registration number was also recovered

from him on his disclosure statement. So, he has intention to

facilitate the robbery. So, in these circumstances, he is not entitled to

the concession of bail.

So far as, Gurdhian Singh-applicant is concerned, one pant

and one shirt – allegedly of the complainant and one base ball bat was
Crl.M. No. M-6701 of 2009 -6-

recovered from him. From the accused-Sukhdev Singh @ Baju,

mobile phone, base ball bat and one T-shirt – allegedly of the

complainant, was recovered. Their confessional statement that they

have participated in the occurrence can be appreciated during the

course of trial. In the statement of the complainant, it is not

mentioned that persons other than three accused, namely, Ashok

Kumar, Suresh Kumar and Mohd. Meharban, have actually

participated in the robbery. These two accused are in custody for the

last so many months. Similarly, situated accused, Mohit Sharma has

also been allowed the concession of bail.

So, these two accused, namely, Gurdhian Singh and Sukhdev

Singh @ Baju, are entitled to the concession of bail.

So far as, accused-Amandeep Sharma is concerned, the

allegation against him is that he arranged for the taxi. So, without

commenting on the merits of his case, in my view, he is also entitled

to the concession of bail.

In view of the above discussion, bail application of

Bhupinder Singh @ Bunty, stands dismissed.

So far as, the applicants – Gurdhian Singh, Sukhdev Singh

@ Baju and Amandeep Sharma, are concerned, their bail application

stands allowed and they are ordered to be released on bail to the

satisfaction of the trial Court.

( K.C. Puri )
20.4.2009. Judge
chugh