Citation : 2024 Latest Caselaw 10012 P&H
Judgement Date : 9 May, 2024
Neutral Citation No:=2024:PHHC:065101
2024:PHHC:065101
234 IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CRM-M-22065-2024
Date of Decision : 09-05-2024
Harjit Singh ........Petitioner
Versus
State of Punjab ........Respondent
CORAM: HON'BLE MR. JUSTICE PANKAJ JAIN
Present:- Mr. Parminder Singh Sekhon, Advocate for the petitioner.
Mr. Ravinder Singh, AAG Punjab.
PANKAJ JAIN, J. (Oral)
1. Prayer in the petition is for grant of regular bail in FIR
No.146 dated 01.07.2022 registered for offences punishable under
Sections 21-C, 22 and 29 of the NDPS Act, and Section 25(6), 25(7) of
the Arms Act at Police Station City Tarn Taran District Tarn Taran. '
2. Custody Certificate of the petitioner has been filed today in
Court. The same is taken on record.
3. As per the case of the prosecution a secret information was
received to the effect that the present petitioner along with other accused
persons were dealing in illegal firearms and also indulging in drug
trafficking. It is claimed that accordingly a check point was set up. The
petitioner and his co-accused were apprehended along with 350 grams of
heroin from the vehicle in which they were travelling.
4. Counsel for the petitioner submits that dehors the merits of
the case the petitioner has already faced incarceration for more than 1
year 10 months and 06 days. Challan already stands presented and even
the charges have been framed yet till date only 3 out of 16 cited witnesses
1 of 7
Neutral Citation No:=2024:PHHC:065101 CRM-M-22065-2024 -2- 2024:PHHC:065101
could be examined. The petitioner has clean antecedents and thus he
would be entitled for grant of regular bail.
5. Learned counsel for the petitioner 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 :-
"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."
6. 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
2 of 7
Neutral Citation No:=2024:PHHC:065101 CRM-M-22065-2024 -3- 2024:PHHC:065101
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."
7. 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 and the conclusion of trial will take some time.
8. 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.
3 of 7
Neutral Citation No:=2024:PHHC:065101 CRM-M-22065-2024 -4- 2024:PHHC:065101
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."
9. In order dated 05.08.2022 passed by the Supreme Court in
Criminal Appeal No.1169 of 2022 titled as "Gopal Krishna Patra @
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.
4 of 7
Neutral Citation No:=2024:PHHC:065101 CRM-M-22065-2024 -5- 2024:PHHC:065101
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."
10. 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.
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.
5 of 7
Neutral Citation No:=2024:PHHC:065101 CRM-M-22065-2024 -6- 2024:PHHC:065101
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."
11. State Counsel is not in posititon to dispute the factual
assertions made by counsel for the petitioner based on record. It is also
not disputed that the petitioner has clean antecedents.
12. I have heard counsel for the parties and have gone through
records of the case.
13. Having heard rival contentions and after going through
records of the case, without commenting on the merits of the case,
keeping in view the incarceration already suffered by the petitioner and
the fact that the investigation already stands concluded and Challan
stands presented, the present petition is allowed. The petitioner is
ordered to be released on bail on his furnishing bail bonds/surety bonds
to the satisfaction of the Trial Court/Duty Magistrate concerned.
14. 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.
6 of 7
Neutral Citation No:=2024:PHHC:065101 CRM-M-22065-2024 -7- 2024:PHHC:065101
(vi) The petitioner shall give his cellphone number to the police 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.
15. In case of breach of any of the aforesaid conditions and
those which may be imposed by the Trial Court, the prosecution shall be
at liberty to move cancellation of bail of the petitioner.
16. Needless to say that anything observed hereinabove shall
not be construed to be an expression of opinion on the merits of the case.
(PANKAJ JAIN)
09-05-2024 JUDGE
spn
Whether speaking/reasoned :Yes
Whether Reportable : No
7 of 7
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!