Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gurmeet Singh Alias Ladu vs State Of Punjab
2024 Latest Caselaw 17377 P&H

Citation : 2024 Latest Caselaw 17377 P&H
Judgement Date : 19 September, 2024

Punjab-Haryana High Court

Gurmeet Singh Alias Ladu vs State Of Punjab on 19 September, 2024

Author: Pankaj Jain

Bench: Pankaj Jain

                                  Neutral Citation No:=2024:PHHC:124079




CRM-M-45755-2024                                                      1




208

            IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                                                   CRM-M-45755-2024
                                                   Date of decision : 19.09.2024


GURMEET SINGH ALIAS LADU                                             ....Petitioner

                                          Versus

STATE OF PUNJAB                                                    ....Respondent

CORAM: HON'BLE MR. JUSTICE PANKAJ JAIN

Present :     Mr. Atul Lakhanpal, Sr. Advocate with
              Ms. Shikha Charak, Advocate and
              Ms. Caral, Advocate for the petitioner.

              Mr. Soloman Partap Singh, AAG, Punjab.

PANKAJ JAIN, J. (ORAL)

This petition has been filed under Section 483 of BNSS, 2023

for grant of regular bail to the petitioner in case F.I.R. No.130 dated

23.12.2022 registered for the offences punishable under Sections 15/61/85 of

Narcotic Drugs and Psychotropic Substances Act, 1985 (for short, 'the NDPS

Act') at Police Station Mehna, District Moga, Punjab.

2. As per the case of the prosecution a secret information was

received against Sukhbir Singh and Bhag Singh @ Bhaga. The road was

barricaded. Raid was conducted. A truck bearing No. RJ-14-GC-4359 was

found parked in front of Delhi Colony. On search 102 bags of poppy husk

1 of 8

Neutral Citation No:=2024:PHHC:124079

each containing 20 Kgs. were recovered. Bhag Singh @ Bhaga is stated to

have suffered disclosure nominating the present petitioner. Prosecution

further claims that on the arrest of the petitioner drug money of Rs.2,10,000-

was recovered from him.

3. Ld. Counsel for the petitioner submits that apart from the bald

allegations, there is no evidence to link the amount of Rs.2,10,000/- to the

drugs. The money was lying with the petitioner on account of agreement to

sell executed by his brother w.r.t. sale of about 4 marlas of land. He submits

that apart from the disclosure made by Bhag Singh @ Bhaga, there is no

other incriminating evidence against him and the disclosure made by Bhag

Singh @ Bhaga while in police custody alone cannot be relied upon to drive

home guilt of the petitioner. Reliance is being placed upon the law laid

down by Apex Court in the case of Tofan Singh vs. State of Tamil Nadu,

(2021) 4 SCC 1.

4. 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

2 of 8

Neutral Citation No:=2024:PHHC:124079

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 Special Leave to Appeal (Crl.) No.5530-2022 dated 22.08.2022

titled as "Mohammad Salman Hanif Shaikh vs. The State of Gujarat",

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

3 of 8

Neutral Citation No:=2024:PHHC:124079

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.

7. The Hon'ble Supreme Court in Criminal Appeal No.245/2020

dated 07.02.2020 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

4 of 8

Neutral Citation No:=2024:PHHC:124079

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. The Supreme Court in Criminal Appeal No.1169 of 2022

dated 05.08.2022 titled as "Gopal Krishna Patra @ Gopalrusma Vs.

Union of India," observed 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:

5 of 8

Neutral Citation No:=2024:PHHC:124079

(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. The Supreme Court in Special Leave to Appeal (Crl.)

No.5769/2022 dated 01.08.2022 titled as "Nitish Adhikary @ Bapan Vs.

The State of West Bengal" 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.

6 of 8

Neutral Citation No:=2024:PHHC:124079

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. Per contra, State Counsel submits that the huge amount of

Rs.2,10,000/- has been recovered from the petitioner. His brother as well as

father who were also nominated in the present FIR, are still absconding.

There is another FIR pending against the petitioner under the NDPS Act i.e.

FIR No.36 dated 27th of May, 2017 registered at Police Station Ajitwal.

11. Custody certificate has been produced, which is taken on

record. As per the same, the petitioner has undergone actual incarceration of

more than 1 year, 7 months and 3 days. None out of 19 cited witnesses

could be examined till date despite the fact that majority of the witnesses are

official witnesses.

12. I have heard learned counsel for the parties and have gone

through the records of the case.

13. Without commenting on the merits of the case, keeping in view

the incarceration already suffered by the petitioner. 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

7 of 8

Neutral Citation No:=2024:PHHC:124079

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 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.

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.

15. Ordered accordingly.

16. Needless to say that anything observed herein shall not be

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

September 19, 2024                                               (Pankaj Jain)
Dpr                                                                 Judge
             Whether speaking/reasoned           :      Yes/No
             Whether reportable                  :      Yes/No




                                 8 of 8

 

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter