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

Omkar Giri vs State Of Haryana
2024 Latest Caselaw 6545 P&H

Citation : 2024 Latest Caselaw 6545 P&H
Judgement Date : 22 March, 2024

Punjab-Haryana High Court

Omkar Giri vs State Of Haryana on 22 March, 2024

Author: Pankaj Jain

Bench: Pankaj Jain

                                       Neutral Citation No:=2024:PHHC:041805



CRM-M No. 14029 of 2024                ::1::             2024:PHHC:041805

213   IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                                               CRM-M No. 14029 of 2024
                                               Date of decision : 22.03.2024

Omkar Giri                                                  ...... Petitioner

                   versus

State of Haryana                                             ...... Respondent

CORAM : HON'BLE MR.JUSTICE PANKAJ JAIN
            ***

Present :-   Mr. Shivek Thakur, Advocate and
             Mr. Randeep S. Dhull, Advocate
             for the petitioner.

             Mr. Ashok Kumar Sehrawat, DAG Haryana.
                  ***

PANKAJ JAIN, J. (ORAL)

1 This second petition has been filed under Section 439 Cr.P.C.

for grant of regular bail in case F.I.R. No.141 dated 14.02.2022 registered

under Sections 20/29-61-85 of NDPS Act at Police Station Krishan Gate,

Thanesar.

2 As per the case of the prosecution it is a case of chance

recovery wherein the petitioner was found to be in possession of Charas

having commercial quantity of 1 Kg.

3 Learned counsel for the petitioner submits that the challan

stands presented on 16.02.2022 and the charges were framed on 19.01.2023.

Investigation stands concluded and by now 1 witness out of 14 has been

examined.

4 Learned counsel for the petitioner further relies upon order

passed by Apex Court in the case of Rabi Prakash Vs. The State of Odisha

passed in Special Leave to Appeal (Crl.) No(s). 4169 of 2023 decided on

13.07.2023 wherein it has been held as under :-

1 of 6

Neutral Citation No:=2024:PHHC:041805

CRM-M No. 14029 of 2024 ::2:: 2024:PHHC:041805 "4. As regard to the twin conditions contained in Section 37 of the NDPS Act, learned counsel for the respondent - State has been duly heard. Thus, the 1st condition stands complied with. So far as the 2nd condition re:

formation of opinion as to whether there are reasonable grounds to believe that the petitioner is not guilty, the same may not be formed at this stage when he has already spent more than three and a half years in custody. The prolonged incarceration, generally militates against the most precious fundamental right guaranteed under Article 21 of the Constitution and in such a situation, the conditional liberty must override the statutory embargo created under Section 37(1)(b)(ii) of the NDPS Act."

5 Earlier to Rabi Prakash's case supra also Apex Court has

consistently held that the prolonged incarceration has to be considered

dehors bar contained under Section 37 of the NDPS Act. The Supreme

Court in order dated 22.08.2022 passed by the Supreme Court in Special

Leave to Appeal (Crl.) No.5530-2022 titled as "Mohammad Salman

Hanif Shaikh Vs. The State of Gujarat, had held as under:-

"We are inclined to release the petitioner on bail only on the ground that he has spent about two years in custody and conclusion of trial will take some time.

Consequently, without expressing any views on the merits of the case and taking into consideration the custody period of the petitioner, this special leave petition is accepted and the petitioner is ordered to be released on bail subject to his furnishing the bail bonds to the satisfaction of the Special Judge/ concerned Trial Court.

The special leave petition is, accordingly, disposed of in the above terms.

Pending application(s), if any, shall also stand disposed of."

6 The above-said case was also a case under the NDPS Act, 1985

and the FIR had been registered under Sections 8(c), 21(c) and 29 of the

said Act. The case of the prosecution therein was that the recovery from the

said petitioner (therein) was of commercial quantity. The Supreme Court

had observed that the concession of bail was granted to the petitioner

(therein) only on the ground that he had spent about two years in custody

2 of 6

Neutral Citation No:=2024:PHHC:041805

CRM-M No. 14029 of 2024 ::3:: 2024:PHHC:041805

and the conclusion of trial will take some time.

7 Supreme Court in order dated 07.02.2020 passed by the

Hon'ble Supreme Court in Criminal Appeal No.245/2020 titled as "Chitta

Biswas Alias Subhas Vs. The State of West Bengal" was pleased to grant

concession of bail to the petitioner (therein) in a case where the custody was

of 1 year and 7 months approximately. The relevant portion of the said

order dated 07.02.2020 is as under: -

"Leave granted.

This appeal arises out of the final Order dated 30.7.2010 passed by the High Court of Calcutta in CRM No.6787 of 2019.

The instant matter arises out of application preferred by the appellant under Section 439 Cr.P.C. seeking bail in connection with Criminal Case No.146 of 2018 registered with Taherpur Police Station for offence punishable under Section 21-C of the Narcotic Drugs and Psychotropic Substances Act, 1985.

According to the prosecution, the appellant was found to be in possession of narcotic substance i.e. 46 bottles of phensydryl cough syrup containing codeine mixture above commercial quantity.

The appellant was arrested on 21.07.2018 and continues to be in custody. It appears that out of 10 witnesses cited to be examined in support of the case of prosecution four witnesses have already been examined in the trial.

Without expressing any opinion on the merits or demerits of the rival submissions and considering the facts and circumstances on record, in our view, case for bail is made out. We therefore, allow this appeal and direct as under:

(a) Subject to furnishing bail bond in the sum of Rs.2 lakhs with two like sureties to the satisfaction of the Judge, Special Court, NDPS Act, Nadia at Krishnagar, the appellant shall be released on bail.

(b) The Special Court may impose such other conditions as it deems appropriate to ensure the presence and participation of the appellant in the pending trial. With the aforesaid directions, the appeal stands allowed."

8 In order dated 05.08.2022 passed by the Supreme Court in

Criminal Appeal No.1169 of 2022 titled as "Gopal Krishna Patra @

3 of 6

Neutral Citation No:=2024:PHHC:041805

CRM-M No. 14029 of 2024 ::4:: 2024:PHHC:041805

Gopalrusma Vs. Union of India," the Supreme Court was pleased to

observe as under: -

"Leave granted.

This appeal challenges the judgment and order dated 25.01.2022 passed by the High Court Of Madhya Pradesh, Principal Seat at Jabalpur, in MCRC No.117/2022. The appellant is in custody since 18.06.2020 in connection with crime registered as N.C.B. Crime No.02/2020 in respect of offences punishable under Sections 8, 20, 27-AA, 28 read with 29 of the Narcotic Drugs and Psychotropic Substances Act, 1985.

The application seeking relief of bail having been rejected, the instant appeal has been filed.

We have heard Mr. Ashok Kumar Panda, learned Senior Advocate in support of the appeal and Mr. Sanjay Jain,learned Additional Solicitor General for the respondent.

Considering the facts and circumstances on record and the length of custody undergone by the appellant, in our view the case for bail is made out.

We therefore, direct that:

(a) The appellant shall be produced before the Trial Court within five days from today.

(b) The Trial Court shall release the appellant on bail subject to such conditions as the Trial Court may deem appropriate to impose.

(c) The appellant shall not in any manner misuse his liberty.

(d) Any infraction shall entail in withdrawal of the benefit granted by this Order.

The appeal is allowed in aforesaid terms."

9 In order dated 01.08.2022 passed by the Supreme Court in

Special Leave to Appeal (Crl.) No.5769/2022 titled as "Nitish Adhikary @

Bapan Vs. The State of West Bengal" Supreme Court has observed 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 Act, registered at Police Station Bongaon, West Bengal.

4 of 6

Neutral Citation No:=2024:PHHC:041805

CRM-M No. 14029 of 2024 ::5:: 2024:PHHC:041805 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."

10 Custody certificate on behalf of State has been filed. The same

is taken on record. As per the same the petitioner has undergone actual

custody of 2 year, 1 month & 1 day.

11 I have heard learned counsel for the parties and have gone

through the records of the case.

12 Keeping in view the incarceration suffered by the petitioner, his

clean antecedents and the fact that trial is not likely to conclude in the near

future, the present petition is allowed. The petitioner is ordered to be

released on bail on his furnishing bail/surety bonds to the satisfaction of the

Ld. Trial Court/Duty Magistrate, concerned. However, in addition to

conditions that may be imposed by the Trial Court/Duty Magistrate

concerned, the petitioner shall remain bound by the following conditions :-

(i) The petitioner shall not mis-use the liberty granted.

(ii) The petitioner shall not tamper with any evidence oral or documentary during the trial.

(iii) The petitioner shall not absent himself on any date before the trial.

(iv) The petitioner shall not commit any offence while on bail.

(v) The petitioner shall deposit his passport, if any with the trial Court.

(vi) The petitioner shall give his cellphone number to the police

5 of 6

Neutral Citation No:=2024:PHHC:041805

CRM-M No. 14029 of 2024 ::6:: 2024:PHHC:041805

authorities and shall not change his cell-phone number without permission of the trial Court.

(vii) The petitioner shall not in any manner try to delay the trial.

13 Needless to say that anything observed herein shall not be

construed to be an opinion on the merits of the case.





                                                        ( PANKAJ JAIN )
                                                             JUDGE
22.03.2024
spn

                    Whether speaking/reasoned           Yes
                    Whether Reportable :                No




                                        6 of 6

 

 
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