Citation : 2021 Latest Caselaw 909 HP
Judgement Date : 4 February, 2021
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
Cr.MP(M) No.1968 of 2020 Reserved on: 22nd January, 2021.
.
Date of Decision: 04th February, 2021.
Hira Lal ...Petitioner.
Versus
State of H.P. ...Respondent.
Coram:
The Hon'ble Mr. Justice Anoop Chitkara, Vacation Judge.
Whether approved for reporting?1 NO
For the petitioner : Mr. N.S. Chandel, Senior Advocate with Mr. Vinod Gupta, Advocate.
For the respondent : Mr. Narender Guleria & Mr. Vikas Rathore, Addl.
A.Gs. with Mr. Bhupender Thakur, & Ms. Divya Sood, Dy. A.Gs. and Mr. Rajat Chauhan, Law
Officer.
THROUGH VIDEO CONFERENCE
FIR No. Dated Police Station Sections
148/2020 6.10.2020 Padhar, District Mandi 18 NDPS Act
Anoop Chitkara, Vacation Judge.
The petitioner, who is in judicial custody since 6 th October, 2020, for possessing 429 grams of Opium, has come up before this Court under Section 439 of CrPC, seeking bail, on the grounds that the quantity is intermediate quantity and that he is in custody for about four months.
2. A perusal of the petition reveals that the petitioner straightaway filed the bail petition before High Court, which is permissible given the decision of a three Judges Bench of HP High Court, in Mohan Lal v Prem Chand, AIR 1980 HP 36, (Para 9 & 15), wherein the Full Bench holds that a person can directly apply for an
Whether reporters of Local Papers may be allowed to see the judgment?
anticipatory bail or regular bail to the High Court without first invoking the jurisdiction of the Sessions Court.
3. Petition is silent about the criminal history, however, the status report mentions
.
the following criminal history:
a) FIR No. 49 of 2020, dated 13.4.2020, under Section 18 NDPS Act, Police Station, Padhar, District Mandi, H.P.
4. Briefly, the allegations against the petitioner are that on 6th October, 2020, the police party was on patrolling in the area falling under its jurisdiction for detection of crime. At about 2.25 p.m. when the police party was present at the college road
Padhar near Rohana forest and were checking the vehicles, then they noticed one person walking uphill on the forest path. This person was carrying a bag on his hand. The moment he noticed police, he became perplexed, returned and started
running. He threw the bag in the shrubs. It raised suspicion in the mind of the
investigator. After that the police officials were able to nab this person. On inquiry he could not give satisfactory reply about the bag. Then the investigator decided to search the said bag and associated two local persons as witnesses. On opening the
bag, the police recovered opium, which when weighed on electronic scale measured 429 grams. Thereafter the police conducted other procedural requirements under NDPS Act and Cr.PC and arrested the accused.
5. Mr. N.S. Chandel, learned Senior Advocate assisted by Mr. Vinod Gupta,
Advocate argued that incarceration before the proof of guilt would cause grave injustice to the petitioner and family. He further submits that a final opportunity be
given to the petitioner to mend his ways.
6. While opposing the bail, learned Additional Advocate General argued that the accused is a proven habitual offender, and given his past conduct; he is likely to repeat the offence. He further insists that if this Court is inclined to grant bail, then such a bond must be subject to very stringent conditions.
7. Although while granting bail to the petitioner in earlier FIR, a coordinate Bench of this Court had imposed a specific condition that in case the petitioner re-indulges in the offence, the bail granted would be liable to be cancelled. As far as the present case is concerned, the quantity of opium involved is 429 grams, whereas
the commercial quantity is greater than 2.5 kgs. The accused is already in custody for the last around four months. Thus, keeping in view the entirety of circumstances and the fact that he has a family to support, this Court affords last opportunity to him.
.
8. In Sami Ullaha v Superintendent Narcotic Control Bureau, (2008) 16 SCC 471, the Hon'ble Supreme Court holds that in intermediate quantity, the rigors of the provisions of Section 37 may not be justified. In Sunny Kapoor v State of HP,
CrMPM 2168 of 2020, (Para 15), this Court observed that when the quantity is less than commercial, the rigors of Section 37 of the NDPS Act will not attract, and factors become similar to bail petitions under regular statutes. Thus, when the
maximum sentence cannot exceed ten years, and the accused is yet to be proved guilty, the grant of bail is normal, unless the Prosecution points towards the exceptional circumstances, negating the bail.
9.
The possibility of the accused influencing the investigation, tampering with
evidence, intimidating witnesses, and the likelihood of fleeing justice, can be taken care of by imposing elaborative and stringent conditions. In Sushila Aggarwal, (2020) 5 SCC 1, Para 92, the Constitutional Bench held that unusually, subject to the
evidence produced, the Courts can impose restrictive conditions.
10. In Sunny Kapoor v State of HP, CrMPM 2168 of 2020, (Para 30 & 31), this Court after considering the relevant judicial precedents observed that in reckoning
the number of cases as criminal history, the prosecutions resulting in acquittal or discharge; or when Courts quashed the FIR; the prosecution stands withdrawn, or
Prosecution filed a closure report; cannot be included. The criminal history must be of cases where the accused was convicted, including the suspended sentences and all
pending First Information Reports, wherein the bail petitioner stands arraigned as an accused. While considering each bail petition of the accused with a criminal history, it throws an onerous responsibility upon the Courts to act judiciously with reasonableness because arbitrariness is the antithesis of law. Although crime is to be despised and not the criminal, yet for a recidivist, the contours of a playing field are marshy, and graver the criminal history, slushier the puddles.
11. Given the above reasoning, coupled with the peculiar facts and circumstances of the case, the Court is granting bail to the petitioner, subject to strict terms and conditions, which shall be over and above and irrespective of the contents of the form of bail bonds in chapter XXXIII of CrPC, 1973.
12. In Manish Lal Shrivastava v State of Himachal Pradesh, CrMPM No. 1734 of 2020, after analysing judicial precedents, this Court observed that any Court granting bail with sureties should give a choice to the accused to either furnish surety
.
bonds or give a fixed deposit, with a further option to switch over to another.
13. The petitioner shall be released on bail in the FIR mentioned above, subject to his furnishing a personal bond of Rs. Twenty-five thousand (INR 25,000/-), and shall
furnish two sureties of a similar amount, to the satisfaction of the Judicial Magistrate having the jurisdiction over the Police Station conducting the investigation, and in case of non-availability, any Ilaqa Magistrate. Before accepting the sureties, the concerned Magistrate must satisfy that in case the accused fails to appear in Court,
then such sureties are capable to produce the accused before the Court, keeping in mind the Jurisprudence behind the sureties, which is to secure the presence of the accused.
14. In the alternative, the petitioner may furnish aforesaid personal bond and
fixed deposit(s) for Rs. Twenty-five thousand only (INR 25,000/-), made in favour of "Chief Judicial Magistrate, District Mandi, H.P.,"
a) Such Fixed deposits may be made from any of the banks where the stake
of the State is more than 50%, or any of the stable private banks, e.g., Bank of America, Chase, HSBC, City Bank, HDFC Bank, ICICI Bank, Kotak Mahindra Bank, etc., with the clause of automatic renewal of principal, and liberty of the interest reverting to the linked account.
b) Such a fixed deposit need not necessarily be made from the account of
the petitioner and need not be a single fixed deposit.
c) If such a fixed deposit is made in physical form, i.e., on paper, then the original receipt shall be handed over to the concerned Court.
d) If made online, then its printout, attested by any Advocate, and if possible, countersigned by the accused, shall be filed, and the depositor shall get the online liquidation disabled.
e) The petitioner or his Advocate shall inform at the earliest to the concerned branch of the bank, that it has been tendered as surety. Such information be sent either by e-mail or by post/courier, about the fixed deposit, whether made on paper or in any other mode, along with its number as well as FIR number.
f) After that, the petitioner shall hand over such proof along with endorsement to the concerned Court.
g) It shall be total discretion of the petitioner to choose between surety bonds and fixed deposits. It shall also be open for the petitioner to apply for substitution of fixed deposit with surety bonds and vice-versa.
.
h) Subject to the proceedings under S. 446 CrPC, if any, the entire amount
of fixed deposit along with interest credited, if any, shall be endorsed/returned to the depositor(s). Such Court shall have a lien over the deposits up to the expiry of the period mentioned under S. 437-A CrPC, 1973, or until discharged by substitution as the case may be.
15. The furnishing of the personal bonds shall be deemed acceptance of the following and all other stipulations, terms, and conditions of this bail order:
a) The petitioner to execute a bond for attendance to the concerned
Court(s). Once the trial begins, the petitioner shall not, in any manner, try to delay the proceedings, and undertakes to appear before the concerned Court and to attend the trial on each date, unless exempted. In case of an appeal, on this very bond, the petitioner also promises to appear before the higher Court in terms of Section 437-A CrPC.
b) The attesting officer shall, on the reverse page of personal bonds, mention the permanent address of the petitioner along with the phone number(s), WhatsApp number (if any), e-mail (if any), and details of personal bank account(s) (if available), and in case of any change, the petitioner shall immediately and not later than 30 days from such modification, intimate about
the change of residential address and change of phone numbers, WhatsApp number, e-mail accounts, to the Police Station of this FIR to the concerned Court.
c) The petitioner shall, within thirty days of his release from prison, procure a smartphone, and inform its IMEI number and other details to the
SHO/I.O. of the Police station mentioned before. He shall keep the phone location/GPS always on the "ON" mode. Before replacing his mobile phone, he shall produce the existing phone to the SHO/I.O. of the police station and give details of the new phone. Whenever the Investigating officer asks him to
share his location, then he shall immediately do so. The petitioner shall neither clear the location history nor format his phone without permission of the concerned SHO/I.O. He shall also not clear the WhatsApp chats and calls without producing the phone before the concerned SHO/I.O.
d) The petitioner shall not influence, browbeat, pressurize, make any inducement, threat, or promise, directly or indirectly, to the witnesses, the Police officials, or any other person acquainted with the facts of the case, to dissuade them from disclosing such facts to the Police, or the Court, or to tamper with the evidence.
e) The petitioner shall join the investigation as and when called by the Investigating Officer or any Superior Officer; and shall cooperate with the investigation at all further stages as may be required. In the event of failure to
do so, it will be open for the prosecution to seek cancellation of the bail. Whenever the investigation occurs within the police premises, the petitioner shall not be called before 8 AM and shall be let off before 5 PM, and shall not be subjected to third-degree, indecent language, inhuman treatment, etc.
.
f) In addition to standard modes of processing service of summons, the concerned Court may serve or inform the accused about the issuance of summons, bailable and non-bailable warrants the accused through E-Mail (if any), and any instant messaging service such as WhatsApp, etc. (if any).
[Hon'ble Supreme Court of India in Re Cognizance for Extension of Limitation, Suo Moto Writ Petition (C) No. 3/2020, I.A. No. 48461/2020- July 10, 2020]:
i. At the first instance, the Court shall issue the summons.
ii. In case the petitioner fails to appear before the Court on the specified date, in that eventuality, the concerned Court may issue bailable warrants.
iii.
Finally, if the petitioner still fails to put in an appearance, in that
eventuality, the concerned Court may issue Non-Bailable Warrants to procure the petitioner's presence and may send the petitioner to the Judicial custody for a period for which the concerned Court may deem fit and proper to achieve the purpose.
17. The petitioner shall surrender all firearms, ammunition, if any, along with the arms license to the concerned authority within 30 days from today. However, subject to the provisions of the Indian Arms Act, 1959, the petitioner shall be entitled to
renew and take it back in case of acquittal in this case.
18. During the trial's pendency, if the petitioner commits any offence under NDPS Act, even if it involves small quantity, or any offence other than NDPS Act, where the sentence prescribed is more than seven years or violates any
condition as stipulated in this order, the State shall file an appropriate application before this Court, seeking cancellation of this bail. Otherwise, the bail bonds shall continue to remain in force throughout the trial and after that in terms of Section 437-A of the CrPC.
19. In case of non-appearance, then irrespective of the contents of the bail bonds, the petitioner undertakes to pay all the expenditure (only the principal amount without interest) that the Government(s) might incur to produce him before such Court, provided such amount exceeds the amount recoverable after forfeiture of the bail bonds, and also subject to the provisions of Sections 446 & 446-A of CrPC. The
petitioner's failure to reimburse shall entitle the trial Court to order the transfer of money from the petitioner's bank account(s). However, this recovery is subject to the condition that the expenditure incurred must be spent to trace the petitioner alone,
.
and it relates to the exercise undertaken solely to arrest the petitioner in that FIR, and
that voyage was not for any other purpose/function what so ever.
20. Any Advocate for the petitioner and the Officer in whose presence the
petitioner puts signatures on personal bonds shall explain all conditions of this bail order, in vernacular and if not feasible, in Hindi.
21. In case the petitioner finds the bail condition(s) as violating fundamental, human, or other rights, or causing difficulty due to any situation, then for
modification of such term(s), the petitioner may file a reasoned application before this Court, and after taking cognizance, even to the Court taking cognizance or the trial Court, as the case may be, and such Court shall also be competent to modify or
delete any condition.
22. This order does not, in any manner, limit or restrict the rights of the Police or the investigating agency from further investigation per law.
23. Any observation made hereinabove is neither an expression of opinion on the
merits of the case, nor shall the trial Court advert to these comments.
24. In return for the protection from incarceration, the Court believes that the
accused shall also reciprocate through desirable behavior.
25. There would be no need for a certified copy of this order for furnishing bonds,
and any Advocate for the Petitioner can download this order from the official web page of this Court and attest it to be a true copy. In case the attesting officer or the
Court wants to verify the authenticity, such an officer can also verify its authenticity and may download and use the downloaded copy for attesting bonds.
The petition stands allowed in the terms mentioned above.
(Anoop Chitkara), Vacation Judge.
February 04, 2021 (ps).
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!