Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yusuf Ali vs State Of H.P
2021 Latest Caselaw 383 HP

Citation : 2021 Latest Caselaw 383 HP
Judgement Date : 7 January, 2021

Himachal Pradesh High Court
Yusuf Ali vs State Of H.P on 7 January, 2021
Bench: Anoop Chitkara

IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

Cr.MP(M) No. 19 of 2021 Date of Decision: 7.1.2021.

.

    Yusuf Ali                                                                ...Petitioner.





                                     Versus

    State of H.P                                                            ...Respondent.





    Coram:
    The Hon'ble Mr. Justice Anoop Chitkara, Judge.





    Whether approved for reporting?1          NO

    For the petitioner:      Mr. Deepak Kaushal, Advocate.

For the respondent: Mr. Ram Lal Thakur, Assistant Advocate General.


                             THROUGH VIDEO CONFERENCE


        FIR No. Dated             Police Station                        Sections
        142/2020 11.9.2020        Paonta Sahib, Distt. Sirmaur          21, NDPS Act



    Anoop Chitkara, Judge.

A habitual offender, under Narcotics Drugs and Psychotropic Substances Act,

1985 (NDPS Act), is in prison w.e.f. 18.9.2020 for possessing 200 capsules of

PERVORIN-SPAS and 225 tablets of BECALM 0.5, which is in contravention to the provisions of NDPS Act, has now come up before this 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, and in the present case he is in custody for a considerable time.

2. Earlier, the petitioner had filed a petition under Section 439 Cr.PC before the concerned Sessions Court. However, vide order dated 30.12.2020 Ld. Special Judge- II, Additional Sessions Judge, Sirmaur at Nahan, HP, dismissed the petition.

3. In Para 6 of the bail application, the petitioner declares having criminal history:

Whether reporters of Local Papers may be allowed to see the judgment?

a) FIR No.173/2019 under Section 21 of NDPS Act, Police Station, Paonta Sahib, District Sirmaour, H.P

4. Briefly, the allegations against the petitioner are that on 11.9.2020, the police

.

officials were on patrol duty in the jurisdiction of Police Station, Paonta Sahib.

During checking and frisking, they stopped a scooter driver, who revealed his name as Yusuf-petitioner herein. He was carrying a bag in his hand and on checking the

same, the investigator recovered 20 strips of PERVORIN SPAS capsules, total 200 capsules and 3 strips of BECALM 0.5 tablets, total 225 tablets. The police, after conducting the procedural requirements of NDPS Act and CrPC, registered the aforesaid FIR and arrested the accused. The laboratory described the capsules as

PERVORIN-SPAS, the exhibit stated as Pervorin-Spas is a sample of Tramodol Hydrochloride capsules and BECALM 0.5, the exhibit stated as Becalm 0.5 tablets is a sample of Alprazolam tablets.

5. Mr. Deepak Kaushal, learned counsel for the petitioner contends that incarceration before the proof of guilt would cause grave injustice to the petitioner and family. He argues that although he cannot deny that the petitioner was involved

in one similar case, but his family members would assure this Court that the petitioner does not indulge in any criminal act including NDPS Act. He further submits that in case the petitioner repeats the offence, then the bail may liable to be

cancelled.

6. On the contrary, Mr. Ram Lal Thakur, Ld. Learned Assistant Advocate General contends 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. The drug content in Pervorin-Spas capsules is Tramodol. Serial No.110 Y of the notification dated 26.4.2018 defines possessing Tramodol as an offence under NDPS Act. The small quantity of which is less than 5 grams and commercial is greater than 250 grams. As per the report of the laboratory, in the present case, total weight of the capsules is 123.600 grams and average weight of the powder is 103.600 grams. Similarly, total weight of BECALM 0.5 tablets is 22.950 grams, which is TRIAZOLAM and mentioned at Sr.No.236 and small quantity of which is

less than 5 grams and commercial quantity is greater than 100 grams. In both cases, it is intermediate quantity.

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 facts that the petitioner is in judicial custody since 18.9.2020, i.e., for around four months, one final opportunity can be given to the petitioner. It is clarified that in case the petitioner repeats the offence under NDPS Act, then the

State may file an application for cancellation of this bail as well as the bail granted in FIR No.173 of 2019 registered under Section 21 of NDPS Act.

.

12. Given the above reasoning, 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.

13. 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.

14. 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.

15. 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 Sirmour at Nahan, 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.

16. 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.

.

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 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.

19. 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.

20. 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.

21. This order does not, in any manner, limit or restrict the rights of the Police or the investigating agency from further investigation per law.

22. 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.

23. In return for the protection from incarceration, the Court believes that the accused shall also reciprocate through desirable behavior.

24. 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)
                        r                                                         Judge.


    Jan 7, 2021 (mamta)










 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter