High Court Punjab-Haryana High Court

Sukhpal Singh vs State Of Punjab on 12 January, 2009

Punjab-Haryana High Court
Sukhpal Singh vs State Of Punjab on 12 January, 2009
IN THE PUNJAB & HARYANA HIGH COURT AT CHANDIGARH

                               CRIMINAL MISC 31543-M OF 2008

                               DECIDED ON : 9-01-2009

Sukhpal Singh

                                                  ....Petitioner

                  versus

State of Punjab

                                                  ....Respondent
CORAM :     HON'BLE MR.JUSTICE K.C.PURI

Present:    Shri M.S.Sidhu, Advocate, for the petitioner

            Shri K.S.Pannu, AAG, Punjab

K.C.PURI, J (ORAL)

This is a petition under Section 439 Cr.P.C. for grant of regular

bail in case FIR No. 112 dated 13-5-2007 (Annexure P-1) registered at PS

Sadar Khanna, district Ludhiana, under sections 302/148/149 now under

sections 304/325/341/201/120-B/148/149 IPC. Law was set in motion on

recording the statement of Jarnail Singh who has stated as under :-

“Libra came to the police station along with his elder

brother Enos and told that our father had been living in

village Libra for the last about 25 years. We both brothers

were also living with him at the tubewell of Darbara Singh

at village Libra. Land of Mohinder Singh Libra who is

nephew of Darbara Singh is near the tubewell of Darbara

Singh which is on lease with Gurmail Singh son of Mohan

Singh, resident of village Bharpurgarh, presently,

resident of Khanna. As such, we know Gurmail Singh, his

son Harinder Singh and their servant Nikka Singh.

On 11-5-2007, we all the three, i.e. Our father and we both

the brothers were working in the fields of Darbara Singh

as daily wagers. After loading wheat husk in the tractor
Crl Misc 31543-M of 2008 –2–

trolley from other fields, we along with his servant Kala

had brought the same to the tubewell where we had been

living. Kala left for home after parking the tractor trolley

there. Me and my brother Enos were unloading the wheat

husk from the trolley. My father was sitting with us in

front of our house (Kotha) under the light of electric lamp.

At about 8 pm, Harinder Singh along with his servant

Nikka came to us on their tractor 5911 and asked whether

the wheat husk has been unloaded from the trolley and

we replied that not as yet and we are in the process of

unloading it. At this both of them started hurling abuses.

My father asked them not to abuse, whereupon they

started quarreling with my father. We scolded them and

they went back along with the tractor. After about ½-3/4

hour, Harinder Singh along with his father Gurmail

Singh, servant Nikka Singh and Jit Singh son of Lakhvir

Singh residents of village Dheero Majra,Bhalwan name of

whose village is not known and 2/3 unidentified persons

whom I can identify on coming before me came there on

tractor and motor cycles. They were armed with Danda

(sticks) and hockey sticks. All the abovesaid persons

opened an attack on my father. Within our sight, Gurmail

Singh, Harinder Singh and their servant Nikka Singh, gave

repeated blows with their hockeys and sticks (dandas) on

the head, arms and chest of my father. When we both

brothers alighted from the trolley and tried to rescue our

father, then Harinder Singh asked his companions to

catch hold of these “Salle Bhayian”. On this, Jit Singh,
Crl Misc 31543-M of 2008 –3–

Bhalwan and other unidentified persons encircled us and

Jit Singh gave 2-3 danda blows, which hit on my right arm,

right leg and left ear and Bhalwan gave danda blows on

my brother Enos, which hit on his arms and legs. Gurmail

Singh, Harinder and Nikka Singh kept inflicting injuries

upon my father within our sight. We raised alarm Marta-

Marta and made request to them that we are migrants and

that we would leave the place. After beating us, they left

from there along with their weapons on their tractor and

motorcycles. Since it was dark and we are migrants, we

got asleep. Yesterday i.e. 12-5-2007, on account of my

father in pain, we brought Dr.Gian of village Libra to the

tubewell for providing medicine to our father and he

advised us to take our father to the Civil Hospital, Khanna.

Then, after taking Baljinder Singh Sardar Libra with us

took our father to Civil Hospital, Khanna for getting him

treatment. On seeing the condition of my father, the

doctor referred him to Rajindera Hospital, Patiala and

yesterday i.e. 12-5-2007, my father died in hospital at

Patiala and his dead body is lying in the hospital. Being

migrants and since it was night time, we both the brothers

have come to village Libra today. After informing our

employer, we have now come to the Police Station to

lodge the report. The cause of enmity is that we are

migrants from Bihar and we restrained them not to hurl

abuses to us. They all have beaten us. Due towhich my

father has died. Action may kindly be taken. LTI Zanual,

aforesaid sd/-Yunus (in Hindi).”

Crl Misc 31543-M of 2008 –4–

Thereafter the present applicant and Harjit Singh moved

Criminal Misc 9084-M of 2008 decided on 7-5-2008 for grant of anticipatory

bail and the High Court accepted that application and it was ordered as

under :-

“In view of the aforesaid, without meaning to express any

opinion on merits, the instant petition is allowed.

In the event of arrest, the petitioners shall be

released on bail on furnishing bail bonds to the

satisfaction of the arresting officer subject to the

conditions specified in Section 438(2) of the Code of

Criminal Procedure.

Meanwhile, the petitioners are directed to join

investigation on 19-5-2008 at 10 am and continue to do so

as and when required to do so.

The instant order shall remain effective till one

month after the filing of the charge sheet by the police or

till the disposal of the regular bail petition of the

petitioners, whichever is earlier.”

The petitioner thereafter moved an application for grant of regular bail and

the same was dismissed by the Additional Sessions Judge vide order

dated 20-11-2008 observing that challan has not yet been presented.

However, the learned State counsel was fair enough to concede that

challan was presented on 21-10-2008 i.e. prior to the passing of the order

dated 20-11-2008. While making discussion, this High Court observed that

SP Detective held enquiry and submitted enquiry report Annexure P-1

exonerating the petitioner. It is transpired that complainant as well as his

brother namely Yunus, the star witness for the prosecution has given

affidavit exonerating the petitioner. However, that report of the SP

Detective was not accepted and challan was presented. Even according to
Crl Misc 31543-M of 2008 –5–

the contents of FIR, no injury has been attributed to the applicant-

deceased. The injury attrributed to the applicant is only to the complainant

which was declared grievous later on.

Keeping in view the totality of circumstances that petitioner has

been allowed concession of anticipatory bail by this Court on 7-5-2008 and

keeping in view the statement of complainant and his brother resiling from

their earlier statements and also keeping in view the fact that the petitioner

has not been attributed any injury to the deceased, the application for grant

of bail stands accepted.

Bail to the satisfaction of the trial Court.

Sd/-


                                                      {K.C.Puri}
12-01-2009                                            Judge
mandeepkr