High Court Punjab-Haryana High Court

Sunil Sharma vs State Of Punjab & Another on 9 September, 2009

Punjab-Haryana High Court
Sunil Sharma vs State Of Punjab & Another on 9 September, 2009
Criminal Misc.-M No.18733 of 2009 (O&M)                 :1:

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH



                      Date of Decision: September 09, 2009

Sunil Sharma

                                                 ...Petitioner

                      VERSUS


State of Punjab & another

                                                 ...Respondents



CORAM: HON'BLE MR.JUSTICE RANJIT SINGH



1. Whether Reporters of local papers may be allowed to see the
   judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?


Present: Mr.Navkiran Singh, Advocate and
         Mr.Gursimran Singh, Advocate,
         for the petitioner.

           Mr.S.S.Gill, DAG, Punjab,
           for the State.

           Ms.Anju Sharma Kaushik, Advocate,
           for respondent No.2.

                      ****

RANJIT SINH, J.

The prayer made under Section 439(2) Cr.P.C. is for

cancellation of bail granted to Akashdeep @ Ashu son of Harmesh

Kumar. Respondent No.2 is an accused in FIR No.20 dated 9.2.2004

registered under Sections 302/34/120-B IPC and Section 25 of the
Criminal Misc.-M No.18733 of 2009 (O&M) :2:

Arms Act. Respondent No.2 was arrested and challan was presented

against him on 19.4.2004. He had applied for bail which was

considered by this court on 25.5.2009. Bail was granted by noticing

that the FIR was registered on 9.2.2004 and that respondent No.2

was in custody since 13.2.2004. It was also observed that despite

direction issued by this court to see the feasibility of expediting the

trial, 2-1/2 years were taken to conclude the examination-in-chief of

only one witness. The State counsel at that stage did not bring the

correct factual position to the notice of this court and on instructions

had stated that the witnesses could not be examined as on most of

the occasions, the respondent could not be brought from jail.

Considering that responsibility to produce the accused was that of

the police and that trial was moving on a snail’s pace, respondent

No.2 was granted concession of bail. The present petitioner seeks

cancellation of this bail by pleading that rather respondent and his

co-accused are responsible for this delay and thus, can not be

permitted to take advantage of their own act and conduct.

Five years have gone passed, but the trial has hardly

made any progress. Responsibility for this, as can be seen, primarily

is that of the accused persons. There are six accused in this case

and they have been adopting different modes and tactics to

somehow get adjournment in this case even on those dates when the

witnesses were present. The latest example in this regard can be

had from the order dated 2.9.2009, copy of which is placed before

me. The case has been adjourned on the request of a counsel of one

of the accused Mohan Lal, who moved an application for

adjournment on the ground that he is suffering from fever and is
Criminal Misc.-M No.18733 of 2009 (O&M) :3:

unable to conduct the case today. The counsel appearing for the

remaining accused, three in number, also requested for adjournment

on the ground that first cross-examination be completed by the

counsel of Mohan Lal, who had sought the adjournment. Such a

request was entertained and allowed. This may reflect a poor control

by the Presiding Judge over the trial, but would give out the delaying

tactics on the part of accused facing trial. Respondent No.2 and his

co-accused have, thus, retarded the progress of the trial frustrating

the prosecution.

It may also need a notice that one of the co-accused

Kuljinder Singh was granted bail by the trial court and considering

that the concession of bail was being misused to prolong the trial, his

bail was cancelled by this court. While doing so, this court noticed

that Kuljinder Singh would reach the premises of the court and to

obtain a medical certificate from a doctor,whose clinic was just

outside the court and would produce the same before the court to

seek exemption. It was obvious that such certificates were being

managed because a person, who could reach the premises of the

court had no reason to seek exemption on the medical ground being

fit to reach the court premises.

Counsel for the petitioner has also drawn my attention to

an order dated 12.12.2008, vide which the bail granted to Nardosh

Dhand was cancelled to ensure speedy trial.

The entire facts as appreciated and projected in this

petition would clearly show that fair and speedy trial is a causality for

which the responsibility is that of the accused persons. Had the

correct facts been brought to the notice of this court, there was a
Criminal Misc.-M No.18733 of 2009 (O&M) :4:

chance that the bail to respondent No.2 may not have been granted.

In any event, I am convinced that respondent No.2 and his co-

accused are misusing the concession of bail. The bail granted to

respondent No.2 as such cannot be allowed to continue. The same is

withdrawn. The bail granted to respondent No.2 is, therefore,

cancelled. He is directed to surrender before the court immediately.

Senior Superintendent of Police, Ludhiana is directed to ensure

compliance of this order to take respondent No.2 in custody.

The petition is accordingly disposed of.

September 09, 2009                            ( RANJIT SINGH )
ramesh                                             JUDGE