High Court Punjab-Haryana High Court

Jagdeep Singh vs State Of Punjab on 20 August, 2009

Punjab-Haryana High Court
Jagdeep Singh vs State Of Punjab on 20 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.


                           Crl. Misc. No. M-14719 of 2009

                           Date of Decision : August 20, 2009


Jagdeep Singh s/o Bahadur Singh

                                                   ....   Petitioner
                           Vs.


State of Punjab
                                                   ....   Respondent


CORAM : HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH

                           *     *   *

Present :   Mr. D.S.Gurna, Advocate
            for the petitioner.

            Mr. Amandeep Singh Rai, AAG, Punjab.

            Mr. D.R.Sharma, Advocate,
            for the complainant.

                  *    *   *

AUGUSTINE GEORGE MASIH, J. (ORAL)

In the present case, a statement was given by the deceased

wife of the petitioner that she was being harassed while she was doing her

household work. On 02.04.2008 at about 8/9 A.M., her mother-in-law

Surinder Kaur put kerosine oil on her and set her on fire with the help of

match stick. It has further been stated that her father-in-law was not

present but her husband was present there.

Counsel for the petitioner contends that what is alleged in the

statement, on the basis of which the FIR came into existence, could be

treated as a dying declaration as no subsequent statement could be

recorded of the deceased, is that the petitioner was present there. No

overt act whatsoever has been attributed to him. The clear cut and
Crl. Misc. No. M-14719 of 2009 -2-

specific allegations are against her mother-in-law Surinder Kaur, who is

alleged to have poured kerosine oil and then set her on fire with a match

stick. On this basis, he submits that the petitioner deserves to be released

on bail. He further contends that the petitioner is in custody since

03.04.2008 and in the light of the FIR and the period, for which the

petitioner is in custody and the trial is still continuing , the petitioner may be

enlarged on bail.

Counsel for the State submits that out of 22 witnesses, 17

witnesses have either been examined or have given up and only 5

witnesses are left and the case is now fixed for 24.08.2009.

Counsel for the complainant submits that the petitioner is the

husband of the deceased and, therefore, has the responsibility to protect

his wife, therefore, he should not be released on bail at this stage.

I have heard the counsel for the parties.

In view of the fact that the allegation, which has been made in

the FIR against the present petitioner by the deceased, is only that he was

present there but no overt act has been attributed to him and further

keeping in view the fact that the petitioner is in custody since 03.04.2008

and still the trial is continuing as five more witnesses are yet to be

examined, the trial is not likely to conclude soon, further incarceration of

the petitioner is not required.

In view of the above, the present application is allowed.

The petitioner is directed to be released on bail to the

satisfaction of the trial Court.

August 20, 2009                         (AUGUSTINE GEORGE MASIH )
pj                                                JUDGE