Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Harkrishan Singh Alias Hari vs State Of Punjab
2024 Latest Caselaw 20582 P&H

Citation : 2024 Latest Caselaw 20582 P&H
Judgement Date : 20 November, 2024

Punjab-Haryana High Court

Harkrishan Singh Alias Hari vs State Of Punjab on 20 November, 2024

                                  Neutral Citation No:=2024:PHHC:151969




CRM-M-50346-2024                                                                1

           IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


     220                                                    CRM-M-50346-2024
                                           Date of Decision : November 20, 2024


HARKRISHAN SINGH ALIAS HARI

                                                                   .....Petitioner

                                     VERSUS

STATE OF PUNJAB

                                                                 .....Respondent

CORAM: HON'BLE MR. JUSTICE KULDEEP TIWARI

Present :    Ms. Rajwinder Kaur Sandhu, Advocate
             for the petitioner.

             Mr. Sahil R. Bakshi, AAG, Punjab.

KULDEEP TIWARI, J. (Oral)

1. Through the instant petition, the petitioner craves for indulgence

of this Court for his being enlarged on regular bail, in case FIR No. 36 dated

07.03.2023, under Section 22(C) of NDPS Act, 1985, registered at P.S. City

Malout, District Sri Muktsar Sahib.

ALLEGATIONS AGAINST THE PETITIONER

2. Briefly stated the facts of the case that on dated 07.03.2023, in

the area of Police Station City Malout, petitioner along with his co-accused,

was found in conscious possession of 1000 tablets of Colovidol-100 SR,

which they were carrying without any permit or licence.

SUBMISSIONS OF LEARNED COUNSEL FOR THE PETITIONER

3. The learned counsel for the petitioner, in his asking for the

hereinabove extracted relief, has made the following submissions:-

1 of 10

Neutral Citation No:=2024:PHHC:151969

(i) That the petitioner is a person of clean antecedents and is facing trial in the instant case for the last more than one year and eight months and till date the trial is not concluded;

(ii) That the recovery in the instant case is about 366.24 grams of Tramadol, which falls within the ambits of commercial quantity, but considering the age of incarceration, and the stage of trial, he made a prayer for grant of regular bail;

(ii)That co-accused, namely, Sukhjinder Singh @ Judge has been granted the relief of regular by this Court vide order dated 19.9.2024 passed in CRM-M-34373-2024 and he is on co-equal pedestal with him.

SUBMISSIONS OF THE LEARNED STATE COUNSEL

4. Per contra, the learned State counsel, who is in receipt of advance

notice, has placed on record the custody certificate of the petitioner, as issued

by the Superintendent, District Jail Muktsar, Punjab, and short reply by way

of affidavit of Iqbal Singh, PPS, Deputy Superintendent of Police, Sub-

Division Malout, District Sri Muktsar Sahib, on behalf of the respondent-

State. Learned State counsel on instructions imparted to him by the official

concerned, opposed the grant of regular bail to the petitioner, and submits that

in the instant case, the FIR was registered on account of recovery of 1000

tablets of Colovidol-100 SR, which were alleged to be carried by the

petitioner, and the co-accused, on a motorcycle. Both, petitioner and the co-

accused were arrested from the spot. Further, as per the FSL report, the

Colovidol-100 SR is carrying the salt of Tramadol, which is a prohibited

contraband, and the total quantity of which comes out to be 366.24 grams.

2 of 10

Neutral Citation No:=2024:PHHC:151969

The commercial quantity prescribed for Tramadol in the Schedule attached

with the NDPS Act is 250 grams.

ANALYSIS

5. Before embarking upon the process of evaluating the arguments

addressed by the learned counsels for the parties and penning down any

opinion upon the instant petition, it is deemed imperative to capture an

overview of some significant legal propositions.

6. "Bail is the Rule and Jail is an Exception". This basic principle

of criminal jurisprudence was laid down by the Hon'ble Supreme Court, way

back in 1978, in its landmark judgment titled "State of Rajasthan V.

Balchand alias Baliay", 1977 AIR 2447, 1978 SCR (1) 535. This principle

finds its roots in one of the most distinguished fundamental rights, as

enshrined in Article 21 of the Constitution of India. Though the underlying

objective behind detention of a person is to ensure easy availability of an

accused for trial, without any inconvenience, however, in case the presence

of an accused can be secured otherwise, then detention is not compulsory.

7. The right to a speedy trial is one of the rights of a detained

person. However, while deciding application for regular bail, the Courts shall

also take into consideration the fundamental precept of criminal

jurisprudence, which is "the presumption of innocence", besides the gravity

of offence(s) involved.

8. In "Gurbaksh Singh Sibbia v. State of Punjab", (1980) 2 SCC

565 at 586-588, the purpose of granting bail is set out by the Hon'ble Supreme

Court with great felicity as follows:-

"27. It is not necessary to refer to decisions which deal with the right to ordinary bail because that right does not furnish an exact

3 of 10

Neutral Citation No:=2024:PHHC:151969

parallel to the right to anticipatory bail. It is, however, interesting that as long back as in 1924 it was held by the High Court of Calcutta in Nagendra v. King Emperor, AIR 1924 Calcutta 476 (479, 480) that the object of bail is to secure the attendance of the accused at the trial, that the proper test to be applied in the solution of the question whether bail should be granted or refused is whether it is probable that the party will appear to take his trial and that it is indisputable that bail is not to be withheld as a punishment. In two other cases which, significantly, are the 'Meerut Conspiracy cases observations are to be found regarding the right to bail which deserve a special mention. In K.N. Joglekar v. Emperor, AIR 1931 Allahabad 504 (SB) it was observed, while dealing with Section 498 which corresponds to the present Section 439 of the Code, that it conferred upon the Sessions Judge or the High Court wide powers to grant bail which were not handicapped by the restrictions in the preceding Section 497 which corresponds to the present Section 437. It was observed by the Court that there was no hard and fast rule and no inflexible principle governing the exercise of the discretion conferred by Section 498 and that the only principle which was established was that the discretion should be exercised judiciously. In Emperor v. H.L. Hutchinson, AIR 1931 Allahabad 356 at p. 358 it was said that it was very unwise to make an attempt to lay down any particular rules which bind the High Court, having regard to the fact that the legislature itself left the discretion of the Court unfettered.

According to the High Court, the variety of cases that may arise from time to time cannot be safely classified and it is dangerous to make an attempt to classify the cases and to say that in particular classes a bail may be granted but not in other classes. It was observed that the principle to be deduced from the various sections in the Criminal Procedure Code was that grant of bail is the rule and refusal is the exception. An accused person who enjoys freedom is in a much better position to look after his case and to properly defend himself than if he were in custody. As a

4 of 10

Neutral Citation No:=2024:PHHC:151969

presumably innocent person he is therefore entitled to freedom and every opportunity to look after his own case. A presumably innocent person must have his freedom to enable him to establish his innocence.

XX XX XX

29. In Gurcharan Singh v. State (Delhi Admn.) (1978) 1 SCC 118 it was observed by Goswami, J., who spoke for the Court, that "there cannot be an inexorable formula in the matter of granting bail. The facts and circumstances of each case will govern the exercise of judicial discretion in granting or cancelling bail".

30. In American Jurisprudence (2d, Vol. 8, page 806, para

39) it is stated : "Where the granting of bail lies within the discretion of the court, the granting or denial is regulated, to a large extent, by the facts and circumstances of each particular case. Since the object of the detention or imprisonment of the accused is to secure his appearance and submission to the jurisdiction and the judgment of the court, the primary inquiry is whether a recognizance or bond would effect that end." It is thus clear that the question whether to grant bail or not

depends for its answer upon a variety of circumstances, the cumulative

effect of which must enter into the judicial verdict. Any one single

circumstance cannot be treated as of universal validity or as necessarily

justifying the grant or refusal of bail."

9. Also, in "Gudikanti Narasimhulu and others Versus Public

Prosecutor, High Court of Andhra Pradesh", 1978 AIR (Supreme Court)

429, the Hon'ble Supreme Court, speaking through Krishna Iyer, J., has

enunciated the principles of bail thus :

"9. Thus the legal principle and practice validate the court considering the likelihood of the applicant interfering with witnesses for the prosecution or otherwise polluting the process of justice. It is not only traditional but rational, in this context, to

5 of 10

Neutral Citation No:=2024:PHHC:151969

enquire into the antecedents of a man who is applying for bail to find whether he has a bad record particularly a record which suggests that he is likely to commit serious offences while on bail. In regard to habitual, it is part of criminological history that a thoughtless bail order has enabled the bailee to exploit the opportunity to inflict further crimes on the member of society. Bail discretion, on the basis of evidence about the criminal record of a defendant, is therefore not an exercise in irrelevance.

10. The significance and sweep of Article 21 make the deprivation of liberty a matter of grave concern and permissible only when the law authorising it is reasonable, even-handed and geared to he goals of community good and State necessity spelt out in Article 19. Indeed, the considerations I have set out as criteria are germane to the constitutional proposition I have deduced. Reasonableness postulates intelligent care and predicates that deprivation of freedom by refusal of bail is not for punitive purpose but for the bi-focal interests of justice - to the individual involved and society affected.

11. We must weight the contrary factors to answer the test the reasonableness, subject to the need for securing the presence of the bail applicant. It makes sense to assume that a man on bail has a better chance to prepare of present his case than one remanded in custody. And if public justice is to be promoted. mechanical detention should be demoted. In the United States, which has a constitutional perspective close to ours, the function of bail is limited, 'community roots' of the applicant are stressed and, after the Vera Foundation's Manhattan Bail Project, monetary suretyship is losing ground. The considerable public expense in keeping in custody where no danger of disappearance or disturbance can arise, is not a negligible consideration. Equally important is the deplorable condition, verging on the inhuman, of our sub-jails, that the unrewarding cruelty and expensive custody of avoidable incarceration makes refusal of bail unreasonable and a policy favouring release justly sensible.

6 of 10

Neutral Citation No:=2024:PHHC:151969

12. A few other weighty factors deserve reference. All deprivation of liberty is validated by social defence and individual correction along an anti-criminal direction. Public justice is central to the whole scheme of bail law. Fleeing justice must be forbidden but punitive harshness should be minimised. Restorative devices to redeem the man, even through community service, meditative drill, study classes or other resources should be innovated, and playing foul with public peace by tampering with evidence, intimidating witnesses or committing offences while on judicially sanctioned 'free enterprise', should be provided against. No seeker of justice shall play confidence tricks on the court or community. Thus, conditions may be hung around bail orders, not to cripple but to protect. Such is the holistic jurisdiction and humanistic orientation invoked by the judicial discretion correlated to the values of our Constitution.

13. Viewed from this perspective, we gain a better insight into the rules of the game. When a person, charged with a grave offence, has been acquitted at a stage, has the intermediate acquittal pertinence to a bail plea when the appeal before this Court pends? Yes, it has. The panic which might prompt the accused to jump the gauntlet of justice is less, having enjoyed the confidence of the court's verdict once. Concurrent holdings of guilt have the opposite effect. Again, the ground for denial of provisional release becomes weaker when the fact stares us in the face that a fair finding if that be so - of innocence has been recorded by one court. It may not be conclusive, for the judgment of acquittal may be ex facie wrong, the likelihood of desperate reprisal, if enlarged, may be a deterrent and his own safety may be more in prison than in the vengeful village where feuds have provoked the violent offence. It depends. Antecedents of the man and socio-geographical circumstances have a bearing only from this angle. Police exaggerations of prospective misconduct of the accused, if enlarged, must be soberly sized up lest danger of excesses and injustice creep subtly into the discretionary curial technique. Bad record and policy prediction of criminal prospects to invalidate the bail plea are admissible in

7 of 10

Neutral Citation No:=2024:PHHC:151969

principle but shall not stampede the court into a complacent refusal."

10. The Hon'ble Supreme Court in "Rabi Prakash Versus The State

of Odisha", Special Leave to Appeal (Criminal) No.4169 of 2023, has also

discussed the effect of Section 37 of the NDPS Act in such like cases of long

custody. The relevant portion of the aforesaid judgment contained in para

No.4 is reproduced 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."

11. In the recent judgment passed by the Hon'ble Supreme Court in

Javed Gulam Nabi Shaikh Vs. State of Maharashtra and another, 2024 (3)

RCR (Criminal), 494, it has been specifically held that the right to speedy

trial of offenders facing criminal charges is implicit in the broad sweep and

content of article 21. The relevant extract of the same reads as under:-

18.Criminals are not born out but made. The human potential in everyone is good and so, never write off any criminal as beyond redemption. This humanist fundamental is often missed when dealing with delinquents, juvenile and adult. Indeed, every saint has a past and every sinner a future. When a crime is committed, a variety of factors is responsible for making the

8 of 10

Neutral Citation No:=2024:PHHC:151969

offender commit the crime. Those factors may be social and economic, may be, the result of value erosion or parental neglect; may be, the result of value erosion or parental neglect;

may be, because of the stress of circumstances, or the manifestation of temptations in a milieu of affluence contrasted with indigence or other privations.

19. If the State or any prosecuting agency including the court concerned has no wherewithal to provide or protect the fundamental right of an accused to have a speedy trial as enshrined under Article 21 of the Constitution then the State or any other prosecuting agency should not oppose the plea for bail on the ground that the crime committed is serious. Article 21 of the Constitution applies irrespective of the nature of the crime.

20. We may hasten to add that the petitioner is still an accused; not a convict. The over-arching postulate of criminal jurisprudence that an accused is presumed to be innocent until proven guilty cannot be brushed aside lightly, howso- ever stringent the penal law may be."

12. This Court has examined the instant petition on the touchstone

of the hereinabove extracted settled legal principle(s) of law and is of the

considered opinion that the instant petition is amenable for being allowed.

13. The reason for forming the above inference emanates from the

factum that:- (i) the petitioner has suffered incarceration about one year, eight

months and 10 days and is not involved in any other case; (ii) as on date no

witness examined, whereas the prosecution has cited a total of 15 witnesses

in the final report.

FINAL ORDER

9 of 10

Neutral Citation No:=2024:PHHC:151969

14. Considering the incarceration suffered by the petitioner and the

recovery effected from the petitioner and the stage of the trial, and the fact

that the co-accused, namely, Sukhjinder Singh @ Judge has been granted the

relief of regular by this Court vide order dated 19.9.2024 passed in CRM-M-

34373-2024 and he is on co-equal pedestal with him, this Court deems it

appropriate to grant the concession of regular bail to the petitioner. Therefore,

without commenting upon the merits and circumstances of the present case,

the present petition is allowed. The petitioner is ordered to be released on bail

on furnishing of bail bond and surety bond to the satisfaction of concerned

Chief Judicial Magistrate/trial Court/Duty Magistrate.

15. However, it is clarified that if in future, the petitioner is found

indulging in commission of similar offences, as are involved herein, the

respondent-State shall be at liberty to make an appropriate application seeking

cancellation of regular bail, as granted by this Court. Moreover, anything

observed here-in-above shall have no effect on the merits of the trial and is

meant for deciding the present petition only.





                                                      (KULDEEP TIWARI)
November 20, 2024                                         JUDGE
ajay-1
                Whether speaking/reasoned. : Yes/No
                Whether Reportable. :        Yes/No




                                 10 of 10

 

 
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