Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rahul Chopra vs State Of Punjab
2024 Latest Caselaw 6272 P&H

Citation : 2024 Latest Caselaw 6272 P&H
Judgement Date : 20 March, 2024

Punjab-Haryana High Court

Rahul Chopra vs State Of Punjab on 20 March, 2024

Author: Jasjit Singh Bedi

Bench: Jasjit Singh Bedi

                                                                               2024:PHHC:040014
                       CRM-M-28616-2023                                                   -1-


                      226        IN THE HIGH COURT OF PUNJAB AND HARYANA
                                            AT CHANDIGARH


                                                                         CRM-M-28616-2023
                                                                 Date of Decision : March 20, 2024


                      Rahul Chopra                                                    .....Petitioner
                                                           Vs.
                      State of Punjab                                                 ...Respondent

                      CORAM:      HON'BLE MR. JUSTICE JASJIT SINGH BEDI

                      Present:    Mr. Vishavjeet Singh Rishi, Advocate for the petitioner.

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

                      JASJIT SINGH BEDI, J. (Oral)

This 2nd petition under Section 439 Cr.PC is for the grant of

regular bail, in case FIR No.96 dated 15.09.2022 under Sections 22 and 61

of the NDPS Act, 1985 registered at Police Station Daba, District Ludhiana.

2. The brief facts of the case are that Gopal Joshi (granted bail vide

order dated 07.03.2024 in CRM-M-10973-2024) and Rahul Chopra

(petitioner) came to be apprehended with 2500 intoxicant tablets. They

suffered their disclosure statement stating that they had purchased the same

from one Savi. Savi @ Deepanshi (granted bail vide order dated 18.03.2024

in CRM-M-12570-2024) was nominated as an accused, she was arrested and

the recovery of 5000 intoxicant tablets came to be effected from her.

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:040014

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 15.09.2022 and none out of 20 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 15.09.2022 and none

out of 20 prosecution witnesses had been examined and that co-accused had

been granted the concession of bail.

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:040014

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:040014

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:040014

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 15.09.2022 and none out of 20 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:040014

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 petitioner-Rahul Chopra son of Raj Kumar 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 )
                      March 20, 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 : MAIMS

 
 
Latestlaws Newsletter