Citation : 2024 Latest Caselaw 14348 P&H
Judgement Date : 12 August, 2024
CRM-M-37921-2024 -1-
230 IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CRM-M-37921-2024
Date of Decision : August 12, 2024
Kuldeep Singh .....Petitioner
Vs.
State of Haryana ...Respondent
CORAM: HON'BLE MR. JUSTICE JASJIT SINGH BEDI
Present: Mr. Himani Anand, Advocate for the petitioner.
Mr. Deepak Grewal, DAG, Haryana.
JASJIT SINGH BEDI, J. (Oral)
The prayer in the present petition under Section 439 Cr.PC is
for the grant of regular bail in case FIR No.951 dated 07.11.2022 under
Sections 15, 18, 27A-61-85 of the NDPS Act, 1985 registered at Police
Station Shahabad, District Kurukshetra.
2. The brief facts of the case are that while the police party was on
patrolling duty information was received that Harminder Singh (granted bail
vide order dated 18.07.2024 in CRM-M-13228-2024) and his cleaner load
goods on a truck bearing registration number PB12 Y 0692 and go towards
UP, Bihar and Jharkhand. On the way back, they hide poppy husk and
Opium in the said truck. On that day too, Harminder Singh and his cleaner
Kuldeep Singh (petitioner) had loaded their truck and would be going to
Ambala from Babain, Ladwa Chowk, Shahabad. If a nakabandi was set up
the accused could be arrested and Poppy Husk and Opium could be
recovered.
Based on the aforesaid information the instant FIR came to be
registered. Subsequently, the recovery of 6.5 Kgs of Opium and 15 Kgs of
Poppy Straw came to be effected. During the course of investigation, the
disclosure statement of the arrested accused was recorded naming Ashok
Kumar Dangi, Vikram @ Gaurav and Pardeep Kumar (granted bail vide
order dated 04.05.2023 in CRM-M-64 of 2023) along with Sohan (granted
bail vide order dated 25.07.2023 in CRM-M-34480-2023).
3. The learned counsel for the petitioner contends that the
petitioner 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 07.11.2022 and only 03 out of 24 prosecution witnesses had been
examined so far, the trial of the present case was not likely to be concluded
anytime soon. Therefore, the petitioner 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 is not entitled to the grant of bail. He, however, concedes that
the petitioner was a first time offender, in custody since 07.11.2022 and only
03 out of 24 prosecution witnesses had been examined.
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."
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; charge-sheet 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 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 07.11.2022 and only 03 out of 24 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, more so as his co-accused have been granted the similar concession.
9. Thus, without commenting on the merits of the case, the present
petition is allowed and petitioner-Kuldeep Singh son of Karnail Singh is
ordered to be released on bail subject to his 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.
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 )
August 12, 2024 JUDGE
satish
Whether speaking/reasoned : YES / NO
Whether reportable : YES / NO
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!