Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sher Singh vs State Of Punjab
2024 Latest Caselaw 1813 P&H

Citation : 2024 Latest Caselaw 1813 P&H
Judgement Date : 29 January, 2024

Punjab-Haryana High Court

Sher Singh vs State Of Punjab on 29 January, 2024

Author: Jasjit Singh Bedi

Bench: Jasjit Singh Bedi

                                                                                2024:PHHC:011297
                       CRM-M-3293-2024                                                  -1-


                      242        IN THE HIGH COURT OF PUNJAB AND HARYANA
                                            AT CHANDIGARH



                                                                           CRM-M-3293-2024
                                                                 Date of Decision : January 29, 2024




                      Sher Singh                                                    .....Petitioner
                                                           Vs.
                      State of Punjab                                                ...Respondent


                      CORAM:       HON'BLE MR. JUSTICE JASJIT SINGH BEDI

                      Present:     Mr. Ankur Jainl, Advocate for the petitioner.

                                   Mr. Harkanwar Jeet Singh, Assistant Advocate General, Punjab.


                      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.0058 dated 28.03.2022 under

Section 21(c) and 29 of the NDPS Act, 1985 read with Section 25 of the

Arms Act (Sections 379, 411 and 489 IPC added later on) registered at

Police Station Special Task Force, STF Wing, Mohali.

2. Petitioner-Sher Singh and Joga Singh came to be apprehended

with 500 grams of heroin along with weapons and cartridges.

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

2024:PHHC:011297

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 for

the last 01 year, 08 months and 11 days and only 04 out of the 23

prosecution witnesses had been examined so far, besides, the trial of the

present case was not likely to be concluded anytime soon, therefore,

petitioner is 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 for the last 01 year, 08

months and 11 days and only 04 out of the 23 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

2024:PHHC:011297

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."

2024:PHHC:011297

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,

2024:PHHC:011297

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 for

the last 01 year, 08 months and 11 days and only 04 out of the 23 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

2024:PHHC:011297

speedy trial and the case of the petitioner can be considered for the grant of

bail, more so when his co-accused has been granted the similar concession.

9. Thus, without commenting on the merits of the case, the present

petition is allowed and the petitioner-Sher Singh son of Nachatar 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 )
                      January 29, 2024                                        JUDGE
                      satish




                                         Whether speaking/reasoned : YES / NO

                                         Whether reportable                  : YES / NO









 
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