High Court Punjab-Haryana High Court

Sukhjit Singh @ Sukhi vs State Of Punjab on 8 July, 2009

Punjab-Haryana High Court
Sukhjit Singh @ Sukhi vs State Of Punjab on 8 July, 2009
Crl. Misc. Nos.M-11219 & 11220 of 2009                         -1-

       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH


(1)                               Crl. Misc. No.M-11219 of 2009
                                  Date of decision:08.07.2009.

Sukhjit Singh @ Sukhi                                    ...Petitioner

                               Versus

State of Punjab                                        ...Respondent


(2)                               Crl. Misc. No.M-11220 of 2009
                                  Date of decision:08.07.2009.

Satinder Kumar @ Rubbi                                   ...Petitioner

                               Versus

State of Punjab                                        ...Respondent


CORAM: HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH

Present:   Mr. Tajender K. Joshi, Advocate,
           for the petitioners.

           Mr. Aman Deep Singh Rai, A.A.G, Punjab,
           for the respondent - State.
                                *****

AUGUSTINE GEORGE MASIH, J. (ORAL).

Vide this order, I proposed to dispose of Criminal Misc.

No.M-11219 of 2009 titled as `Sukhjit Singh @ Sukhi Vs. State of

Punjab’ and Criminal Misc. No.M-11220 of 2009 titled as `Satinder

Kumar @ Rubbi Vs. State of Punjab’ as they arise out of the same

FIR.

Counsel for the petitioners contends that the allegations

against the petitioners although from the reading of the FIR appear to

be serious, but the FIR was registered initially on the statement of

Ravi Pal on 25.06.2008 wherein it has been stated by him that he
Crl. Misc. Nos.M-11219 & 11220 of 2009 -2-

alongwith Harvinder Singh was abducted by five hair cut young boys

in an unnumbered Indica car and taken near the stadium, whereas in

the supplementary statement, which has been made by Ravi Pal on

13.07.2008, the version has totally changed wherein he has stated

that four clean shaven youth, two of them were riding Hero Honda

motorcycle and other two came on foot, took them away by making

them sitting on their motorcycle. It has further been submitted by the

counsel for the petitioners that an addition has been made in the FIR

by further stating that he was dumped in a canal which does not find

mention in the original FIR. All these things go to show that the

involvement of the petitioners is doubtful. He further submits that the

reason which has been given in the FIR for causing injuries by the

petitioners was that one Shri Karamjit Singh suspected involvement

of the complainant in the murder of his son. Counsel for the

petitioners states that in a statement made in that murder case

before the Trial Court, said Shri Karamjit Singh has specifically stated

that Ravi Pal, the complainant in the present FIR, was not involved in

the case of the murder of his son. He, on this basis, submits that the

basis for which and reasons for which the injuries which were alleged

to have been caused by the petitioners, have thus, been found to be

not correct. The allegations cannot be supposed to be correct.

Counsel for the State, on the other hand, submits that the

case is now fixed for 14.07.2009. On an question being asked by the

Court, the counsel for the State states that 17 witnesses have been

named which have to be examined by the prosecution, out of which

only one witness has been examined and that too examination in

chief have been done and cross examination has been deferred.
Crl. Misc. Nos.M-11219 & 11220 of 2009 -3-

Counsel for the petitioners submits that apart from the

discrepancies which have been pointed out by him, the petitioner are

in custody since 22.07.2008 and no useful purpose will be served by

keeping them further in custody in view of the fact that Karamjit Singh

has categorically stated in his statement before the Trial Court that

the complainant Ravi Pal was not involved in the murder of his son.

I have heard the counsel for the parties and have gone

through the records of the case.

In view of the submissions made by the counsel for the

petitioners, which the counsel for the State is unable to rebut as is

apparent from the record, and further keeping in view the fact that the

petitioners are in custody since 22.07.2008 and only one witness has

been examined in chief whereas his cross examination has been

deferred, and 17 witnesses in all had to be examined, the trial cannot

be said to have been made much progress and, therefore, is not

likely to be completed soon. In view of the above and further that no

useful purpose would be served by detaining the petitioners in

custody further, the applications of the petitioners are allowed. The

petitioners are directed to be released on bail to the satisfaction of

the Trial Court/Duty Magistrate, Ludhiana.

Opinion expressed shall have no bearing on the trial on

merits.



July 08, 2009.                     ( AUGUSTINE GEORGE MASIH)
vinod                                           JUDGE