Citation : 2023 Latest Caselaw 11656 P&H
Judgement Date : 2 August, 2023
Neutral Citation No:=2023:PHHC:098994
2023:PHHC:098994
CRM-M-34912-2021 (O & M) ::1::-
(222) IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM-M-34912-2021 (O & M)
Date of Decision: 02.08.2023
Mursleen
... Petitioner
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE JASJIT SINGH BEDI
Present: Mr. Ashish Nagar, Advocate
for the petitioner.
Mr. Gurlal Singh Dhillon, AAG, Punjab.
****
JASJIT SINGH BEDI, J.
The prayer in the present petition under Section 439 Cr.P.C is for
the grant of regular bail to the petitioner in case bearing FIR No.07 dated
23.01.2021 under Section 22 of the NDPS Act registered at Police Station Aur
District Shaheed Bhagat Singh Nagar (Punjab).
2. The brief facts of the case are that while the police party was on
patrolling duty, one Canter bearing registration No.UP 11 BT 2399 was seen
coming being driven by a young boy. It was signalled to stop. Upon asking,
the boy disclosed his name as Mursleen (petitioner). The search of the Canter
revealed two plastic bags lying in the cabin of the Canter. Upon search of the
said bags, out of one bag, a transparent polythene bag, intoxicating injection
marked Buprenorphine injection IP Leegesic Mfg. Lic No.G/162 Batch
No.DA 194 Mfg. Date Nov. 2020 Exp. Date Oct. 2022 each injection
1 of 6
Neutral Citation No:=2023:PHHC:098994
2023:PHHC:098994
CRM-M-34912-2021 (O & M) ::2::-
weighing 2 ml./2ml. being in sets of 25/25 injections, total 13 sets amount to
325 injections and from the other bag, vials of Avil Mfg. Lic No.NL-
MB/2014-133 Batch No.2420049 Mfd. Date Nov. 2020 Exp. Date Oct. 2023
each vials weighing 10ml./10ml. total 325 vials, were recovered.
3. The learned counsel for the petitioner contends that he has been
falsely implicated in the present case. The mandatory provisions of Sections
42 and 50 of the NDPS Act have not been complied with in their proper
perspective. No independent witness was joined at the time of search and
seizure. As he was a first-time offender, in custody since 23.01.2021 and only
04 out of the 10 prosecution witnesses had been examined, the trial of the
present case was not likely to be concluded anytime soon and therefore, he
was entitled to the concession of bail in view of the judgment of the Hon'ble
Supreme Court in the case of Nitish Adhikary @ Bapan Versus The State of
West Bengal, SLP (Crl.) Nos.5769/2022 arising out of judgment and order
dated 04.05.2022 in CRM(NDPS) No.442/2022, decided on 01.08.2022 and
Hasanujjaman & others Versus The State of West Bengal, SLP (Crl.) No.
(s).3221/2023 arising out of impugned final judgment and order dated
29.11.2022 in CRM(NDPS) No.1323/2022, decided on 04.05.2023.
4. On the other hand, the learned State counsel contends that
commercial quantity of contraband has been recovered from the petitioner.
Therefore, in view of the bar contained under Section 37 of the NDPS Act,
the petitioner was not entitled to the grant of bail. He, however, concedes that
the petitioner was a first time offender, in custody since 23.01.2021 and only
04 out of the 10 prosecution witnesses had been examined so far.
2 of 6
Neutral Citation No:=2023:PHHC:098994
2023:PHHC:098994
CRM-M-34912-2021 (O & M) ::3::-
5. I have heard the learned counsel for the parties.
6. The Hon'ble Supreme Court in the case of Nitish Adhikary @
Bapan Vs. The State of West Bengal SLP (Crl.) Nos.5769/2022 Decided on
01.08.2022 held as under:-
"As per the office report dated 29.07.2022, copy of the show cause notice along with Special Leave Petition was supplied to the Standing Counsel for the State of West Bengal and separate notice has been served on the State also. However, no one has entered appearance on their behalf.
The petitioner seeks enlargement on bail in F.I.R. No. 612 of 2020 dated 17.10.2020 filed under Section 21(c) and 37 of the NDPS 2 Act, registered at Police Station Bongaon, West Bengal.
During the course of the hearing, we are informed that the petitioner has undergone custody for a period of 01 year and 07 months as on 09.06.2022. The trial is at a preliminary stage, as only one witness has been examined. The petitioner does not have any criminal antecedents.
Taking into consideration the period of sentence undergone by the petitioner and all the attending circumstances but without expressing any views in the merits of the case, we are inclined to grant bail to the petitioner.
The petitioner is accordingly, directed to be released on bail subject to him furnishing bail bonds to the satisfaction of the Trial Court.
The Special Leave Petition is disposed of on the aforestated terms.
Pending application(s), if any, shall stand disposed of."
3 of 6
Neutral Citation No:=2023:PHHC:098994
2023:PHHC:098994
CRM-M-34912-2021 (O & M) ::4::-
7. In Hasanujjaman & others Versus The State of West Bengal,
SLP (Crl.) No.(s).3221/2023, decided on 04.05.2023, held as under:-
"1. There are three petitioners in this Special Leave Petition, who were accused of committing an offence under Sections 21(c)/29 of the Narcotic Drugs and Psychotropic Substances Act, 1985 (for short, `NDPS Act') in FIR No.18/2022, dated 09.01.2022, registered at Police Station Islampur, District Murshidabad, West Bengal.
2. The allegations are that when the police party intercepted the petitioners along with another person riding on two motorcycles, they were found in possession of codeine phosphate in a consignment of phensedyl bottles loaded in two nylon bags. During the search, 115 bottles (100 ml. each) of phensedyl were recovered from the joint possession of the petitioners. They were arrested on the spot and have been in custody for more than one year and four months.
3. We have heard learned counsel for the parties and carefully perused the record.
4. The investigation is complete; chargesheet has been filed, though the charges are yet to be framed. The conclusion of trial will, thus, take some reasonable time, regardless of the direction issued by the High Court to conclude the same within one year from the date of framing of charges. The petitioners do not have any criminal antecedents. There is, thus, substantial compliance of Section 37 of the NDPS Act.
5. In such circumstances, but without expressing any views on the merits of the case, we deem it appropriate to release the petitioners on bail subject to the terms and conditions as may be imposed by the Trial Court.
6. Additionally, it is clarified that in case the petitioners are found involved in any other case under the NDPS Act or
4 of 6
Neutral Citation No:=2023:PHHC:098994
2023:PHHC:098994
CRM-M-34912-2021 (O & M) ::5::-
other penal law, it shall amount to misuse of the concession of bail granted to them today, and in such a case, necessary consequences shall follow.
7. The petitioners are further directed to appear before the Trial Court regularly. In the event of they being absent, it shall again be taken as a misuse of concession of bail.
8. The Special Leave Petition stands disposed of in the above terms.
9. As a result, pending interlocutory application also stands disposed of.
(emphasis supplied)
8. In the instant case, the petitioner is stated to be in custody since
23.01.2021 and only 04 out of the 10 prosecution witnesses have been
examined so far. He is also a first-time offender with no other case registered
against him. In this situation, the rigors of Section 37 of the NDPS Act can be
diluted to an extent in view of the salutary provisions of Article 21 of the
Constitution of India which provides for the right to a speedy trial and the
case of the petitioner can be considered for the grant of bail.
9. Thus without commenting on the merits of the case, the present
petition is allowed and the petitioner-Mursleen is ordered to be released on
bail subject to her furnishing bail bonds and surety bonds to the satisfaction of
learned CJM/Duty Magistrate, concerned.
10. The petitioner shall appear before the police station concerned on
the first Monday of every month till the conclusion of the trial and inform in
writing each time that he is not involved in any other crime other than the
present case.
5 of 6
Neutral Citation No:=2023:PHHC:098994
2023:PHHC:098994
CRM-M-34912-2021 (O & M) ::6::-
11. In addition, the petitioner (or anyone on his behalf) shall prepare
an FDR in the sum of Rs.1,00,000/- and deposit the same with the Trial Court.
The same would be liable to be forfeited as per law in case of the absence of
the petitioner from trial without sufficient cause.
12. The petition stands disposed of.
(JASJIT SINGH BEDI) JUDGE
August 02, 2023 sukhpreet Whether speaking/reasoned:- Yes/No Whether reportable:- Yes/No
Neutral Citation No:=2023:PHHC:098994
6 of 6
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!