Citation : 2021 Latest Caselaw 1357 HP
Judgement Date : 26 February, 2021
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
Cr.MPs(M) No. 349, 350 & 351 of2021 Decided on: 26th February, 2021
.
1. Cr.MP(M) No. 349 of 2021:
Sushil Chauhan ....Petitioner
Versus
State of Himachal Pradesh ...Respondent
2. Cr.MP(M) No. 350 of 2021:
Himanshu Negi ....Petitioner
Versus
State of Himachal Pradesh ...Respondent
3. Cr.MP(M) No. 351 of 2021: r
Sahil Negi ....Petitioner
Versus
State of Himachal Pradesh ...Respondent
Coram
The Hon'ble Mr. Justice Chander Bhusan Barowalia, Judge.
Whether approved for reporting?1 Yes.
For the petitioner(s): Mr. Rohit Sharma and Mr. Anuj Gupta, Advocate.
For the respondent/State: Mr. S.C. Sharma and Mr. P.K. Bhatti, Addl.
AGs, with ASI Ramesh Chand, I.O. Police Station Sadar, Solan, District Solan, H.P.
___________________________________________________________________________
Chander Bhusan Barowalia, Judge. (oral).
The present bail applications have been maintained by the
petitioners under Section 439 of the Code of Criminal Procedure seeking
their release in case FIR No. 26 of 2021, dated 11.02.2021, under Sections
Whether reporters of Local Papers may be allowed to see the judgment? Yes.
21 and 29 of the ND&PS Act, registered in Police Station Sadar Solan,
District Solan, H.P.
2. As per the averments made in the petitions, the petitioners are
.
innocent and have been falsely implicated in the present case. The
petitioners are permanent residents of Himachal Pradesh and neither in a
position to tamper with the prosecution evidence nor in a position to flee
from justice. No fruitful purpose will be served by keeping them behind the
bars for an unlimited period, so they be released on bail.
3. Police report stands filed. As per the prosecution story, on
11.02.2021, at about 08:00 p.m., when a police team was on routine patrol
duty near Tapan Hyundai, Shamlech, police spotted a vehicle (Mahindra
Bolero, having registration No. HP07A-0548), which was parked alongside
the national highway. When the police team looked into the vehicle, the
person sitting on the rear seat was sleeping. Thereafter, the driver of the
vehicle, on being inquired by the police, divulged his name as Sahil Negi
(one of the petitioners herein) and he abruptly started the vehicle due to
which the sleeping person woke up. Police inquired the names of other
persons, who divulged their names as Himanshu Negi and Sushil Chauhan
(other petitioners herein). As the police had suspicion of petitioners' having
some contraband, police associated two independent witnesses and
thereafter conducted search of the vehicle. During the search of the
vehicle, police recovered a box of cigarette, which contained a plastic pouch
having some substance, which was heroin. The recovered contraband, on
weighment, was found to be 7 grams. Thereafter, the police completed all
the codal formalities. The vehicle alongwith its documents and key was
.
taken into possession and the petitioners were arrested. Police prepared
the spot map and recorded the statements of the witnesses. During the
course of interrogation, petitioners divulged that they purchased the
contraband from a person at Haryana, but they did not disclose the
whereabouts of that person. It has come in the investigation that
petitioner, Sushil procured the phone number of a person with whom he
had a word and thereafter a person delivered the contraband to him, but
petitioner Sushil divulged that he is not acquainted with that person. As
per the police, the investigation is in its initial stage and in case the
petitioners are enlarged on bail, they may tamper with the prosecution
evidence and may also flee from justice. Lastly, it is prayed that the bail
applications of the petitioners be dismissed, as the petitioners have
committed a serious crime. In case the petitioners are enlarged on bail, at
this stage, they may tamper with the prosecution evidence and may also
flee from justice, so the bail applications of the petitioners be dismissed.
4. I have heard the learned Counsel for the petitioners, learned
Additional Advocate General for the State and gone through the records,
including the police report, carefully.
5. The learned Counsel for the petitioners have argued that the
petitioners have been falsely implicated in the present case. He has further
argued that the petitioners are neither in a position to tamper with the
.
prosecution evidence nor in a position to flee from justice, as they are
permanent residents of Himachal Pradesh. He has further argued that no
fruitful purpose will be served by keeping the petitioners behind the bars for
an unlimited period, especially when nothing remains to be recovered at
their instance, their custody is not at all required by the police and
considering the fact that the petitioners are drug addicts and not the drug
peddlers, so the petitions may be allowed and the petitioners may be
enlarged on bail. Conversely, the learned Additional Advocate General has
argued that the petitioners have committed a serious crime. He has further
argued that in case they are enlarged on bail, they may tamper with the
prosecution evidence and may also flee from justice, so it is prayed that the
bail applications of the petitioners may be dismissed.
6. In rebuttal the learned Counsel for the petitioners has argued
that the petitioners cannot be kept behind the bars for an unlimited period,
especially nothing remains to be recovered at their instance, their custody
is not at al required by the police, so the petitions be allowed and the
petitioners be enlarged on bail.
7. At this stage, considering the quantity of recovered contraband,
i.e., 7 grams, which is non-commercial quantity, considering the age of the
petitioners, who are in between 18 to 22 years, they are permanent
residents of Himachal Pradesh thus neither in a position to tamper with the
prosecution evidence nor in a position to flee from justice, the fact that
.
prima facie record does not reflect that the petitioners are drug peddlers,
rather it seems that they are drug addicts, who need proper counseling and
treatment to give-up narcotics, also considering the fact that nothing
remains to be recovered at the instance of the petitioners and their custody
is also not at all required by the police, the petitioners are ready and willing
to abide by the terms and conditions of bail, in case so granted and also the
fact that the petitioners cannot be kept behind the bars for an unlimited
period, so this Court finds that the present is a fit case where the judicial
discretion to admit the petitioners on bail is required to be exercised in their
favour. Accordingly, the petitions are allowed and it is ordered that the
petitioners, who have been arrested by the police in case FIR No. 26 of
2021, dated 11.02.2021, under Sections 21 and 29 of the ND&PS Act,
registered in Police Station Sadar Solan, District Solan, H.P., shall be
released on bail forthwith in this case, subject to their furnishing personal
bond in the sum of `25,000/- (rupees twenty five thousand) each with one
surety each in the like amount to the satisfaction of the learned Trial Court.
The bail is granted subject to the following conditions:
(i) That the petitioners will appear before the learned Trial Court/Police/authorities as and when required.
(ii) That the petitioners will not leave India without prior permission of the Court.
(iii) That the petitioners will not directly or indirectly make any inducement, threat or
.
promise to any person acquainted with the
facts of the case so as to dissuade him/her from disclosing such facts to the Investigating Officer or Court.
8. In view of the above, the petitions are disposed of.
Copy dasti.
(Chander Bhusan Barowalia)
26th February, 2021 Judge
(virender)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!