Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Major Singh vs State Of Punjab
2021 Latest Caselaw 666 P&H

Citation : 2021 Latest Caselaw 666 P&H
Judgement Date : 19 February, 2021

Punjab-Haryana High Court
Major Singh vs State Of Punjab on 19 February, 2021
CRM-M-9790-2020(O&M)                             1

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH

                                         CRM-M-9790-2020(O&M)
                                         Date of decision:19.02.2021


Major Singh
                                                  .......Petitioner

                                    Versus
State of Punjab
                                                  ......Respondent

CORAM: HON'BLE MR. JUSTICE ANIL KSHETARPAL

Present:-   Mr.Vipul Jindal, Advocate for the petitioner

            Mr.Gaurav Garg Dhuriwala, Sr. DAG, Punjab


ANIL KSHETARPAL, J.

The petitioner prays for grant of bail pending trial in a

criminal case arising from FIR No.16, dated 04.08.2017 registered under

Section 21, 25, 29 of NDPS Act, 1985, at Police Station State Special

Operation Cell, Amritsar.

At the outset, it must be noticed that the petitioner is in

custody for approximately 3 years and 6 months. It is also significant to

note that Director General of Police, Punjab, after having examined the

record, has already doubted the correctness of the story of the

prosecution. On 12.01.2021, while deciding CRM-M-3144-2018, this

Bench has passed a detailed order, directing the handing over of the

investigation to the Central Bureau of Investigation as also for the

registration of a criminal case against the police officials. The case of

the prosecution has been noticed in detail in the afore-mentioned

1 of 11

judgment which is extracted as under:-

"The petitioner has invoked the inherent jurisdiction of this Court, under Section 482 Cr.P.C, to transfer the investigation of a criminal case to the Central Bureau of Investigation or to any other fair or impartial and independent investigating agency. The petitioner alleges that he is being prosecuted by the State machinery, at the behest of his political opponents, who are governing the State. He alleges that he has been victimized and haunted by involving him in a large number of criminal cases, after his political opponents have taken over the governance in the State.

Once the executive, at the highest level, fails to take an action, although, certain glaring facts have come on record, the Constitutional Court is left with no other choice but to intervene and make attempt to redress the grievances. Fair investigation is a constitutional right of the accused/victim, fairness being a facet of Article 21 of the Constitution of India. In Babu Bhai Jamuna Dass Patel vs. State of Gujarat 2010 (4) RCR (Crl) 311, the Supreme Court held that not only fair trial but fair investigation is also a part of the constitutional rights guaranteed by the Constitution of India. The Investigating Agency cannot be permitted to conduct the investigation in a tainted and biased manner. In State of Bihar vs. P.P.Sharma AIR 1991 SC 1260, the Supreme Court held that the investigator must be alive to the mandate of Article 21 and is not empowered to trample upon the personal liberty arbitrarily. In Navinchandra N Majithia vs. State of Meghalaya and others AIR 2000 SC 3275, held that the investigating agencies are guardians of the liberty of the innocent citizens and therefore, a heavy responsibility devolves upon them that the innocent persons are not charged and they do not suffer false implication.

Some facts are required to be noticed. The petitioner is being tried in FIR no.16, dated 04.08.2017, registered under Section 21, 25, 29 61, 85 of the Narcotics Drugs and Psychotropic Substances Act, 1985 and Section 25, 54, 59 of the Arms Act, at Police Station SSOC, Amritsar. At present, the case is pending in the court.

As per the case of the prosecution, a secret information was received by the members of Special Task Force, that the petitioner along-with certain other are illegally peddling Heroin (contraband), after receiving it from a neighbouring

2 of 11

country Pakistan. It is alleged that the petitioner

-Balwinder Singh @ Kukku was intercepted on 04.08.2017, when he was travelling in a car. During his personal search, in the presence of a Deputy Superintendent of Police, 1 kg Heroin was recovered. On the disclosure statement of the petitioner, made during his interrogation, a raid was conducted at a room built for tubewell, in the agricultural land of Major Singh. Bohar Singh & Major Singh, were apprehended. On being intensively questioned, they are alleged to have confessed their connection with Pakistani smuggler Aarif and have disclosed that they have been receiving consignments of Heroin (contraband), out of which three packets of 500 grams each, were sold to Balwinder Singh @ Kukku for a sum of Rs.3 lacs. They are also alleged to have disclosed that Heroin has been kept concealed in the land of Bohar Singh, which is beyond the barbed wires, near Batalion no.2, BSF Lakhasinghwala Tent Post Gate no. 205 at India-Pakistan Border. The petitioner, Major Singh & Bohar Singh were taken to the aforesaid place, in the presence of another official of the BSF and from the agricultural land of Bohar Singh, who, with his own hand, dug the earth and got recovered 4 kg 530 grams Heroin (contraband), packed in 8 packets, along-with one pistol 9 mm and 3 magazines 9 mm and 52 live rounds with 9 mm. On conclusion of the investigation, the police report was prepared on 07.01.2018 and presented in the Court.

The petitioner as noticed above filed this petition. On 07.02.2018, notice was issued to the respondents and the Senior Superintendent of Police was directed to file a reply on or before the next date of hearing. Thereafter, Additional Inspector General, Border Range, was added as a party respondent. Since, the reply filed was found to be lacking in material information, therefore, Assistant Director General of Police was directed to file a specific reply to the averments made in para 9, of the petition, which was, subsequently, filed. The Central Bureau of Investigation is, also, a party respondent in this petition and the reply on its behalf has been filed.

After hearing the arguments at some length, the Director General of Police on 12.9.2019, was requested to examine the facts of the case in proper prospective and thereafter, file his own affidavit. Pursuant thereto, Additional Director General of Police, In-charge of the Special Task Force, did file his affidavit.

On 07.11.2019, after noticing that the

3 of 11

reply affidavit, filed by the Director General of Police, Special Task Force, had left many questions unanswered, Sh. Parmod Kumar, Director General of Police, posted as the Director Bureau of Investigation, Punjab, who has also worked with the Central Bureau of Investigation, was directed to examine and analyze the police diaries, CCTV footage, document Annexure P-1, call details, tower locations of the mobile phones of the petitioner as well as the concerned police officials and submit a report. The relevant part of order passed on 07.11.2019, is extracted as under:-

"Keeping in view the aforesaid facts before deciding the petitions, it is considered appropriate to request Sh. Parmod Kumar, DGP, presently posted as Director, Bureau of Investigation, Punjab, who has also remained with Central Bureau of Investigation for quite some time, to examine the police diaries, CCTV footage and document Annexure P-1 and call details and tower locations of the petitioner and police officials in the context of allegations made in the petitions and submit status report. Officer is requested to submit the report positively within four weeks." The report, as requested, had been submitted.

The concluding part of the report of the Special Director General of Police, Punjab (hereinafter referred to as the Special DGP), dated 07.12.2020, reads as under:-

"13. From the analysis of the evidence available in present proceedings, it is evident that Balwinder Singh @ Kukku was apprehended by the police officials in civil clothes from Civil Hospital, Patti on 3.8.2017 and was taken to his village, where search of his house was conducted by the police. The statements given by witnesses Chand Singh and Balraj Singh corroborate the version of Balwinder Singh @ Kukku that police had searched his house on 3.8.2017, but nothing incriminating was recovered from his house. Even the statement of Harvinder Singh corroborates the fact. This witness stated that when they returned from Civil Hospital, Patti, police was present outside the house of Balwinder Singh @ Kukku, but he was allowed to enter the house by the police. The Call detail records and tower locations show the route

4 of 11

taken by Balwinder Singh @ Kukku on 3.8.2017, when he accompanied Jasbir Singh to Civil Hospital, Pattil from his village Bhura Karimpura. The CCTV footage of Civil Hospital, Patti also corroborates the version of Balwinder Singh @ Kukku that he was picked up from Civil Hospital, Patti. There is no evidence, except the oral statement of Harjinder Sinigh @ Sukhjinder Singh (unsupported by any contemporaneous document in police record) to corroborate the version of police officials that the petitioner was let off at the gate of Civil Hospital, Patti. Aforementioned Harjinder Singh @ Sukhjinder Singh could not produce any evidence in the form of any Out Patient Card or prescription slip or any bill for purchase of medicine on the said date, which could corroborate his presence at Civil Hospital, Patti on the relevant date and time. Except for the statements of police officials, which appear to be self serving, there is no other evidence to corroborate the version of mistaken identity as claimed by the police officials. Further, even the coverage of CCTV cameras does not contain anything to show that Balwinder Singh @ Kukku was let off once he was apprehended from Civil Hospital, Patti on 3.8.2017, as claimed by police officials. Another fact, which is apparent from the coverage of CCTV cameras, is that a car, (apparently Swift), is seen reversing from the parking side and moves out towards main gate of the Hospital. In fact, three officials are seen moving towards the parking area and out of three, only two officials, ASI Tejinder Singh and ASI Surjit Singh are seen emerging from parking side and walking towards the main gate after the abovesaid car is taken away. These facts corroborate the stance of the petitioner that he was apprehended at Civil Hospital, Patti, since there is a distinct possibility that this Swift car actually belonged to Balwinder Singh @ Kukku (PB-18M 0036) which was later shown as having been used by him, when he was purportedly intercepted by the police team on 4.8.2017 leading to the registration of FIR No.16 dated 4.8.2016, Police Station SSOC, Amritsar. These facts are further corroborated by the evidence in form of representations made by Gurdev Singh on

5 of 11

3.8.2017 and 4.8.2017 through email and Speed Post respectively mentioning the incident at Civil Hospital, Patti from where the petitioner was apprehended on 3.8.2017 by the STF officials.The call detail records of Balwinder Singh @ Kukku show that a large number of calls were exchanged by him when his phone remained operational on or before 3.8.2017. However, the same became abruptly silent after 18:29:53 hours on 3.8.2017. Had Balwinder Singh @ Kukku been arrested on 4.8.2017, as alleged in FIR No. 16/2017, the mobile phone would obviously have logged in more calls on 3.8.2017 (evening) and 4.8.2017 also. As per the statement of Harjinder Singh @ Sukhjinder Singh, the police had let off Balwinder Singh @ Kukku outside City Hospital, Patti, itself, but the analysis of CDR and tower locations of the mobile phone of Balwinder Singh @ Kukku at 18:29:53 hours on 3.8.2017 shows his location at Tarn Taran which supports the version of Balwinder Singh @ Kukku that he was taken to STF office Tarn Taran and kept there during the night intervening 3 & 4.8.2017. In view of these pieces of evidence, and the expert opinion regarding "show of similarities" between the standard signatures of Inspector Sukhwinder Singh and the signature appended on the document Annexure P-1 corroborate the version of Balwinder Singh @ Kukku and cast a serious doubt about the initial version recorded in FIR no.16/2017."

Keeping in view the aforesaid report, the case was taken up on 11.12.2020 and while adjourning the case to 17.12.2020, the office was directed to supply a copy of the report to the counsel representing the petitioner. After having heard learned counsel for the parties at some length, it was considered appropriate to request the learned Home Secretary, Punjab, to examine the report and attend the hearing of the case through video conferencing on the date fixed.

On 21.12.2020, Additional Chief Secretary, Department of Home Affairs and Justice, Govt. of Punjab, attended the hearing and assured the Court that he will bring this fact to the notice of the Minister Incharge and take an appropriate action, in accordance with law. The officer was apprised of the seriousness of the matter and was requested to ensure that the competent authority passes appropriate orders

6 of 11

before the next date of hearing. Thereafter, the case was taken up on 05.01.2021. In compliance with the oral observations, two affidavits, one by Assistant Inspector General of Police and second by Secretary Home, Department of Home Affairs and Justice, have been filed. A copy of the file noting, of the Department of Home Affairs & Justice, has, also, been submitted in a sealed cover.

It may be noted here that in both the affidavits, the State of Punjab has made no attempt to draw the attention of the Court to any error in the report submitted by Special DGP except that he has failed to inquire into the source of 1 kg heroin, which is alleged to have been wrongly planted/shown to have been recovered from the petitioner.

The executive authority, at the highest level, had passed an order directing that disciplinary proceedings be initiated against the erring police officials. In other words, it is safe to conclude that the report submitted by the Special Director General of Police, had been accepted.

Now, in these circumstances, the question which arises is what should be the next course of action. On the one hand, learned counsel, for the petitioner, has submitted that the entire case be handed over to the Central Bureau of Investigation, for further investigation whereas per contra, learned Senior Deputy Advocate General, Punjab, has submitted that since the remedial steps are being taken, therefore, the petition should be disposed of as such, without passing any further orders.

On perusal of the noting of the Department of Home Affairs & Justice, it is apparent that the executive authority, at the highest level, ,was apprised of the fact that the police officials are alleged to have committed a crime, in terms of Section 58 of Narcotic Drugs and Psychotropic Substances Act, 1985, which provides punishment for vexatious entry, search, seizure or arrest. It reads as under:-

"58. Punishment for vexatious entry, search, seizure or arrest.--(1) Any person empowered under Section 42 or Section 43 or Section 44 who--

(a) without reasonable ground of suspicion enters or searches, or causes to be entered or searched, any building, conveyance or place;


                           7 of 11



                                           (b)     vexatiously      and

unnecessarily seizes the property of any person on the pretence of seizing or searching for any narcotic drug or psychotropic substance or other article liable to be confiscated under this Act, or of seizing any document or other article liable to be seized under Section 42, Section 43 or Section 44; or

(c) vexatiously and unnecessarily detains, searches or arrests any person, shall be punishable with imprisonment for a term which may extend to six months or with fine which may extend to one thousand rupees, or with both.

(2) Any person wilfully and maliciously giving false information and so causing an arrest or a search being made under this Act shall be punishable with imprisonment for a term which may extend to two years or with fine or with both."

Further, reference can also be made to Section 211 of the IPC which is extracted as under:-

"211. False charge of offence made with intent to injure.--Whoever, with intent to cause injury to any person, institutes or causes to be instituted any criminal proceeding against that person, or falsely charges any person with having committed an offence, knowing that there is no just or lawful ground for such proceeding or charge against that person, shall be punished with imprisonment of either description for a term which may extend to two years, or with fine, or with both;

and if such criminal proceeding be instituted on a false charge of an offence punishable with death,[imprisonment for life], or imprisonment for seven years or upwards, shall be punishable with imprisonment of either description for a term which may extend to seven years, and shall also be liable to fine."

However, the competent authority has only ordered initiation of disciplinary proceedings against the erring police official, without giving any relief to the petitioner. It is further reported that

8 of 11

erring police officials have been placed under suspension pending disciplinary proceedings. Keeping in view, the totality of facts, which have come on record and more particularly, the report submitted by Special Director General of Police, this Court is of the view that this matter cannot be closed, at this stage, without passing effective orders.

First of all, the petitioner, who is facing criminal prosecution/trial under Narcotic Drugs and Psychotropic Substances Act, 1985, which provides for a very severe punishment, needs to be granted an appropriate relief. Further, the erring police officials are required to be prosecuted, in accordance with the law.

Keeping in view the aforesaid facts, the petition is allowed. FIR no.16, dated 04.08.2017, registered under Section 21, 25, 29 61, 85 of the Narcotics Drugs and Psychotropic Substances Act, 1985 and Section 25, 54, 59 of the Arms Act, is directed to be transferred to the Central Bureau of Investigation - respondent no.6. It is expected that the Central Bureau of Investigation would carry out further investigation in these circumstances and thereafter, take appropriate steps. The Punjab Police is directed to hand over the complete file alongwith CCTV footage and original document Annexure P-1 to the Central Bureau of Investigation forthwith against receipt. The Central Bureau of Investigation is, also, directed to register an FIR against the erring officials, noticed in the report submitted by Special DGP, Punjab. It is expected that the Central Bureau of Investigation would carry out free, fair and impartial investigation, in the matter.

In the meantime, till the Central Bureau of Investigation completes its investigation in FIR no.16, dated 04.08.2017, learned trial court is directed to keep on hold further proceedings in the case qua the petitioner.

With these observations, the petition is allowed."

Learned counsel for the petitioner submits that as per the

case of the prosecution, there is no recovery from the petitioner and the

genesis of the FIR itself is false. He further submits that the secret

information, on the basis of which the petitioner is sought to be

implicated, itself is in doubt. He further submits that the petitioner does

9 of 11

not own land beyond the fenced border of India. He further contends

that the petitioner is a first time offender and his co-accused Balwinder

Singh @ Kukku has already been enlarged on bail for the last two years.

He submits that the Director General of Police, Punjab, has already

doubted the correctness of the case set up by the same police officials.

On the other hand, Sh. Dhuriwala, Sr. DAG, Punjab,

contends that there is a huge recovery of contraband and therefore, in

view of Section 37 of the Narcotic Drugs and Psychotropic Substances

Act, 1985, the petitioner is not entitled to the concession of bail.

At this stage, it would not be appropriate to give any

findings. However, it is the case of the prosecution that the petitioner

was named by Balwinder Singh @ Kukku in his disclosure statement.

Further the report submitted by the Director General of Police, Punjab,

itself casts a doubt on the prosecution's case. The petitioner is in custody

for the past three years and six months and does not have any criminal

antecedents, except a criminal case under Section 323, 324, 334 IPC,

relating to a scuffle.

In these circumstances, this Bench is of the considered view

that the petitioner deserves the concession of bail, particularly, when the

Central Bureau of Investigation has recently been directed to conduct the

further investigation.

Without commenting on the merits of the case and keeping

in view the aforesaid facts, it is considered appropriate to release the

petitioner on regular bail on his furnishing bail bonds/surety bonds to the

satisfaction of the concerned trial Court/Duty Magistrate.

10 of 11

Petition stands allowed.

19.02.2021                                   (ANIL KSHETARPAL)
rekha                                                JUDGE
Whether speaking/reasoned       Yes /No
Whether Reportable              Yes / No




                             11 of 11

 

 
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 : MAIMS

 
 
Latestlaws Newsletter