Citation : 2021 Latest Caselaw 947 HP
Judgement Date : 4 February, 2021
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
Cr.MP(M) No.2279 of 2020
.
Reserved on: 22.01.2021
Date of Decision: February 4, 2021
Dev Raj ...Petitioner
Versus
State of H.P. ...Respondent
Coram:
The Hon'ble Mr. Justice Anoop Chitkara, Judge
Whether approved for reporting?1NO
For the petitioner: Ms. Leena Guleria, Advocate.
For the respondent: Mr. Narender Guleria and Mr. Vikas Rathore, Additional Advocates General, with Mr. Bhupender Thakur, Mr. Gaurav
Sharma and Ms. Divya Sood, Deputy Advocates General.
THROUGH VIDEO CONFERENCE
FIR Dated Police Station Sections
No.
353 05.12.2020 Kullu, District Kullu, 20 & 25 of
H.P. NDPS Act.
Anoop Chitkara, Judge.
The petitioner, who is in custody under Narcotics Drugs
and Psychotropic Substances Act, 1985 (NDPS Act), w.e.f.
06.12.2020, for possessing Charas, has now come up before this
Whether reporters of Local Papers may be allowed to see the judgment?
Court under Section 439 of CrPC, seeking bail, on the grounds that
the quantity of contraband allegedly seized is intermediate quantity
.
and does not restrict bail, because the quantity greater than 1kg
of charas, falls in the category of the commercial quantity; hence the
restrictions for bail imposed in S. 37 of NDPS Act, do not apply, and
in the present case he is in custody for a considerable time.
2. Earlier, the petitioner had filed a petition under Section
439 CrPC before the concerned Sessions Court. However, vide order
dated 18.12.2020, Ld. Special Judge, Kullu, HP, dismissed the
petition.
3. In Para -5 of the bail application, the petitioner declares
having no criminal history.
4. Briefly, the allegations against the petitioner are that on
05.12.2020, police officials were conducting patroling in the official
vehicle of the police station mentioned above. At about 1:20 a.m. (in
the night time), they noticed one car coming towards Bhuntar. Police
signaled it to stop and noticed driver sitting in the car. Police
inquired from him about violation of curfew being imposed due to
Covid-19 in the area. He told the police that he had been tested
positive for Covid-19, and was going to medical college, Ner Chowk
for check-up. The police officials wanted to search his vehicle, but
because of night, they could not get any independent witness. Thus,
they proceeded to check the vehicle on their own. During search of
the seat of the driver, they recovered three packets and opening
them, they detected the said packets containing charas, which, when
weighed, was found to be 895 grams. After that the investigating
.
officer completed the procedural requirements of the NDPS Act and
Cr.P.C. and arrested the accused.
5. Ld. Counsel for the petitioner contends that incarceration
before the proof of guilt would cause grave injustice to the petitioner
and family.
6. While opposing the bail, the alternative arguments on
behalf of the State are that if this Court is inclined to grant bail, then
such a bond must be subject to very stringent conditions.
7. The petitioner is a first time offender and is already in
custody for the last about two months in relation to the quantity of
contraband recovered from him. Thus, the petitioner makes out a
case for grant of bail.
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. r
10. 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.
11. 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.
12. 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.
13. 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
Kullu, 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.
14. 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 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.
d) 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.
e) 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.
15. During the trial's pendency, if the petitioner repeats or
commits any offence where the sentence prescribed is more than
seven years or violates any condition as stipulated in this order, the
State may move 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.
16. 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.
17. 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.
18. This order does not, in any manner, limit or restrict the
rights of the Police or the investigating agency from further
investigation per law.
19. 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.
20. In return for the protection from incarceration, the Court
believes that the accused shall also reciprocate through desirable
behavior.
21. There would 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, VacationJudge.
February 4, 2021 (R.Atal).
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!