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

Beant Singh Alias Banta vs State Of Punjab
2024 Latest Caselaw 18788 P&H

Citation : 2024 Latest Caselaw 18788 P&H
Judgement Date : 24 October, 2024

Punjab-Haryana High Court

Beant Singh Alias Banta vs State Of Punjab on 24 October, 2024

Author: Sandeep Moudgil

Bench: Sandeep Moudgil

                                        Neutral Citation No:=2024:PHHC:139720


CRM-M-43609-2024                                                                -1-




216


            IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                                        CRM-M-43609-2024 (O&M)
                                        DECIDED ON: 24.10.2024

BEANT SINGH @ BANTA
                                                            .....PETITIONER

                                      VERSUS

STATE OF PUNJAB
                                                            .....RESPONDENT


CORAM: HON'BLE MR. JUSTICE SANDEEP MOUDGIL

Present:    Ms. Riffi Birla, Advocate for the petitioner.

            Mr. Jaspal Singh Guru, AAG Punjab.

SANDEEP MOUDGIL, J (ORAL)

CRM-35493-2024

Application is allowed, as prayed for.

1. Relief Sought

The jurisdiction of this Court under Section 483 BNSS, 2023, has been

invoked for the grant of regular bail to the petitioner in FIR No. 146, dated

27.10.2023, under Sections 22-C of NDPS Act, 1985 (Sections 27 of NDPS and

Section 192 of motor Vehicle Act, 1988 added later on) registered at Police Station

Kabarwala, District Sri Muktsar Sahib (Annexure P-1).

2. Facts

Facts as narrated in the FIR reads as under:-

"That brief factual background of the case is that police party while doing patrolling and checking of suspicious persons saw two youth

1 of 6

Neutral Citation No:=2024:PHHC:139720

coming on a motorcycle and on seeing the police party, the motorcycle rider tried to turn the motorcycle on which it stopped and the polythene bag lying in between these two persons fell down from the motorcycle, out of which some strips fell on the road and on checking recovery of 825 tablets of Alprazolam weighing 99 grams and 1200 tablets of tramadol weighing 403.2grams and the alleged recovery of Alprazolam falls within the ambit of non- commercial quantity and the alleged recover of Tramadol falls within the ambit of commercial quantity."

3. Contentions:

On behalf of the petitioner

Learned counsel for the petitioner submits that the the recovery memo

was not signed by the petitioner and the co-accused as well, which creates a serious

doubt in the prosecution story qua the alleged recovery, which was admittedly

picked up from the ground and not from the conscious possession of the petitioner

or co-accused.

On behalf of the State

Learned State counsel has filed the custody certificate of the petitioner,

which is taken on record. He prays for dismissal of the present petition stating the

the quantity of contraband involved in the present case falls under commercial

quantity and therefore, rigour of Section 37 NDPS Act, 1985 would be attracted.

4. Analysis

Be that as it may, considering the fact that, the recovery was not

effected from the conscious possession of the petitioner, who has already suffered

incarceration of 11 months and 22 days, moreover no recovery memo was got

signed by the petitioner, who is not involved in the other case, as is evident from the

perusal of the custody certificate added with the fact that investigation is complete,

challan stands presented on 20.02.2024, charges stands framed on 27.03.2024 and

2 of 6

Neutral Citation No:=2024:PHHC:139720

out of total 24 prosecution witnesses only 1 has been examined so far, meaning

thereby conclusion of trial shall take considerable time, no useful purpose would be

served by keeping the petitioner behind the bars for an indefinite period, which

would curtail right of the petitioner for speedy trial and expeditious disposal, as

enshrined under Article 21 of the Constitution of India as has been time and again

discussed by this Court, while relying upon the judgment of the Apex Court passed

in Dataram Singh vs. State of Uttar Pradesh & Anr. 2018(2) R.C.R. (Criminal)

131. Relevant paras of the said judgment is reproduced as under:-

"2. A fundamental postulate of criminal jurisprudence is the presumption of innocence, meaning thereby that a person is believed to be innocent until found guilty. However, there are instances in our criminal law where a reverse onus has been placed on an accused with regard to some specific offences but that is another matter and does not detract from the fundamental postulate in respect of other offences. Yet another important facet of our criminal jurisprudence is that the grant of bail is the general rule and putting a person in jail or in a prison or in a correction home (whichever expression one may wish to use) is an exception. Unfortunately, some of these basic principles appear to have been lost sight of with the result that more and more persons are being incarcerated and for longer periods. This does not do any good to our criminal jurisprudence or to our society.

3. There is no doubt that the grant or denial of bail is entirely the discretion of the judge considering a case but even so, the exercise of judicial discretion has been circumscribed by a large number of decisions rendered by this Court and by every High Court in the country. Yet, occasionally there is a necessity to introspect whether denying bail to an accused person is the right thing to do on the facts and in the circumstances of a case.

4. While so introspecting, among the factors that need to be considered is whether the accused was arrested during

3 of 6

Neutral Citation No:=2024:PHHC:139720

investigations when that person perhaps has the best opportunity to tamper with the evidence or influence witnesses. If the investigating officer does not find it necessary to arrest an accused person during investigations, a strong case should be made out for placing that person in judicial custody after a charge sheet is filed. Similarly, it is important to ascertain whether the accused was participating in the investigations to the satisfaction of the investigating officer and was not absconding or not appearing when required by the investigating officer. Surely, if an accused is not hiding from the investigating officer or is hiding due to some genuine and expressed fear of being victimised, it would be a factor that a judge would need to consider in an appropriate case. It is also necessary for the judge to consider whether the accused is a first-time offender or has been accused of other offences and if so, the nature of such offences and his or her general conduct. The poverty or the deemed indigent status of an accused is also an extremely important factor and even Parliament has taken notice of it by incorporating an Explanation to section 436 of the Code of Criminal Procedure, 1973. An equally soft approach to incarceration has been taken by Parliament by inserting section 436A in the Code of Criminal Procedure, 1973.

5. To put it shortly, a humane attitude is required to be adopted by a judge, while dealing with an application for remanding a suspect or an accused person to police custody or judicial custody. There are several reasons for this including maintaining the dignity of an accused person, howsoever poor that person might be, the requirements of Article 21 of the Constitution and the fact that there is enormous overcrowding in prisons, leading to social and other problems as noticed by this Court in In Re- Inhuman Conditions in 1382 Prisons, 2017(4) RCR (Criminal) 416: 2017(5) Recent Apex Judgments (R.A.J.) 408 : (2017) 10 SCC 658

4 of 6

Neutral Citation No:=2024:PHHC:139720

6. The historical background of the provision for bail has been elaborately and lucidly explained in a recent decision delivered in Nikesh Tara chand Shah v. Union of India, 2017 (13) SCALE 609 going back to the days of the Magna Carta. In that decision, reference was made to Gurbaksh Singh Sibbia v. State of Punjab, (1980) 2 SCC 565 in which it is observed that it was held way back in Nagendra v. King-Emperor, AIR 1924 Calcutta 476 that bail is not to be withheld as a punishment. Reference was also made to Emperor v. Hutchinson, AIR 1931 Allahabad 356 wherein it was observed that grant of bail is the rule and refusal is the exception. The provision for bail is therefore age-old and the liberal interpretation to the provision for bail is almost a century old, going back to colonial days.

7. However, we should not be understood to mean that bail should be granted in every case. The grant or refusal of bail is entirely within the discretion of the judge hearing the matter and though that discretion is unfettered, it must be exercised judiciously and in a humane manner and compassionately. Also, conditions for the grant of bail ought not to be so strict as to be incapable of compliance, thereby making the grant of bail illusory."

Therefore, to elucidate further, this Court is conscious of the basic and

fundamental principle of law that right to speedy trial is a part of reasonable, fair

and just procedure enshrined under Article 21 of the Constitution of India. This

constitutional right cannot be denied to the accused as is the mandate of the Apex

court in "Hussainara Khatoon and ors (IV) v. Home Secretary, State of Bihar,

Patna", (1980) 1 SCC 98. Besides this, reference can be drawn upon that pre-

conviction period of the under-trials should be as short as possible keeping in view

the nature of accusation and the severity of punishment in case of conviction and

the nature of supporting evidence, reasonable apprehension of tampering with the

witness or apprehension of threat to the complainant.

5 of 6

Neutral Citation No:=2024:PHHC:139720

5. DECISION:

In view of the discussions made hereinabove, the petitioner is hereby

directed to be released on regular bail on furnishing bail and surety bonds to the

satisfaction of the trial Court/Duty Magistrate, concerned.

In the afore-said terms, the present petition is hereby allowed.

However, it is made clear that anything stated hereinabove shall not be

construed as an expression of opinion on the merits of the case.



                                                (SANDEEP MOUDGIL)
24.10.2024                                            JUDGE
Meenu




Whether speaking/reasoned       Yes/No
Whether reportable              Yes/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