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

Pawan Alias Sukhi vs State Of Punjab
2024 Latest Caselaw 18795 P&H

Citation : 2024 Latest Caselaw 18795 P&H
Judgement Date : 24 October, 2024

Punjab-Haryana High Court

Pawan Alias Sukhi vs State Of Punjab on 24 October, 2024

Author: Pankaj Jain

Bench: Pankaj Jain

                                Neutral Citation No:=2024:PHHC:139922




[213]       IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                                  CRM-M--42266-2024
                                  Date of Decision : 24.10.2024


Pawan alias Sukhi                                         ...Petitioner

                                 versus

State of Punjab                                           ....Respondent


Coram :     HON'BLE MR. JUSTICE PANKAJ JAIN


Present:    Mr. Gursahib Singh Hundal, Advocate
            for the petitioner.

            Mr. Solomon Partap Singh, AAG, Punjab.

            ***

PANKAJ JAIN,
       JAIN J. (ORAL)

[1] Present petition has been filed under Section 483 of Bharatiya

Nagarik Suraksha Sanhita, 2023 for grant of regular bail to the petitioner in

case FIR No.95 dated 03.09.2023 registered under Section Sections 21 (C) and 29 of

the NDPS Act, 1985 at Police Station The Thermal, rmal, District Bathinda, Punjab.

[2] Custody certificate dated 23.10.2024 has been filed in Court

today. The same is taken on record.

[3] As per the case of the prosecution, the petitioner was found in

possession of 400 grams of heroin.

[4] Counsel el for the petitioner submits that the petitioner is in

custody for more than 01 year, 01 month and 17 days and the petitioner is

not a prior convict. He further submits that there are 20 prosecution

witnesses and till now, none has been examined examined.

1 of 7

Neutral Citation No:=2024:PHHC:139922

CRM-M-42266

[5] Learned State counsel is not in a position to dispute the

aforesaid facts.

[6] I have heard learned counsel for the parties and have carefully

gone through the records of the case.

[7] Learned counsel for the petitioner relies upon order passed by

the 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."

[8] Earlier to Rabi Prakash's case (supra) also Apex Court has

consistently held that the prolonged incarceration has to be considered de

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

in order dated 22.08.2022 passed in Special Leave to Appeal (Crl.)

2022 titled as "Mohammad No.5530-2022 hammad Salman Hanif Shaikh Vs. The State

of Gujarat, had held as under:-

"We 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.

2 of 7

Neutral Citation No:=2024:PHHC:139922

CRM-M-42266

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 inthe above terms.

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

[9] Supreme Court in order der dated 07.02.2020 passed 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.

imately. 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 21-C C of the Narcotic Drugs and Psychotropic Substance 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 cont continues inues 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.

3 of 7

Neutral Citation No:=2024:PHHC:139922

CRM-M-42266

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 th thee appellant in the pending trial. With the aforesaid directions, the appeal stands allowed."

[10] In order dated 05.08.2022 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 27-AA, 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 len 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.

4 of 7

Neutral Citation No:=2024:PHHC:139922

CRM-M-42266

(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."

[11] In order dated 01.08.2022 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 ort 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 itioner 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 subjectt 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."

[12] The petitioner is behind bars since 03.09.2023. By now, out of

20 prosecution witnesses, none has been examined.

5 of 7

Neutral Citation No:=2024:PHHC:139922

CRM-M-42266

[13] Without ithout commenting anything on the merits of the case but

keeping in view the incarceration suffered bby the petitioner i.e. more than 01

year 01 month and 17 days in the present case and that the trial has

proceeded at snail's pace, the present petition deserves to be allowed.

allowed

Petitioner is ordered to be released on regular bail, subject to his furnishing

bail/surety bonds to the satisfaction of the learned Trial Court/Magistrate,

concerned. However, the same shall be subject to the following conditions:-

conditions:

(i) The petitioner shall not mis mis-use 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 oner shall deposit his passport, if any with the trial Court.

(vi) The petitioner shall give his cellphone number to the police authorities and shall not change his cell-phone phone number without permission of the trial Court.

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

[14] 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.

6 of 7

Neutral Citation No:=2024:PHHC:139922

CRM-M-42266

[15] Ordered accordingly.

(PANKAJ JAIN) JUDGE 24.10.2024 'R. Sharma'

Whether speaking/ reasoned : Yes/No Whether reportable : Yes/No

7 of 7

 
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