Friday, 12, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Karan vs State Of Punjab
2026 Latest Caselaw 3428 P&H

Citation : 2026 Latest Caselaw 3428 P&H
Judgement Date : 17 April, 2026

[Cites 21, Cited by 0]

Punjab-Haryana High Court

Karan vs State Of Punjab on 17 April, 2026

                     CRM-M No.20780 of 2026                                          -1-


                               IN THE HIGH COURT OF PUNJAB AND HARYANA
                                            AT CHANDIGARH
                     243
                                                     *****

                                                                   CRM-M No.20780 of 2026
                                                                  Date of decision : 17.4.2026
                                                                 Date of uploading : 17.4.2026

                     Karan                                              .............Petitioner
                                                       Versus
                     State of Punjab                                    .......Respondent

                     CORAM: HON'BLE MR. JUSTICE SUMEET GOEL

                     Present: Mr. Ruhani Chadha, Advocate, for the petitioner

                                Mr. Baljinder Singh Sra, Addl. AG, Punjab

                                ---

                     SUMEET GOEL, J. (ORAL)

1. Present second petition has been filed under Section 483 of the

Bharatiya Nagarik Suraksha Sanhita, 2023 (for short 'BNSS') for grant of

regular bail to the petitioner in case FIR No.60 dated 18.4.2025 under

Sections 25 of Arms Act, 1959 and Sections 21-C, 27-A and 29 of

Narcotic Drugs and Psychotropic Substances Act, 1985 and Sections 212

and 216 of Bharatiya Nyaya Sanhita, 2023, registered at Police Station

Lopoke, District Amritsar.

2. The gravamen of the FIR in question is that the petitioner is an

accused of being involved in FIR pertaining to NDPS Act involving 2.019

Kgs. of heroin alongwith 7 pistols, 7 cartridges and ₹2 lakhs drug money,

allegedly recovered from the petitioner and his co-accused namely

Jatinder Singh and Ranjit Singh @ Jeet.

3. Learned counsel for the petitioner has argued that the petitioner

is in custody since 18.4.2025. Learned counsel has further argued that the

petitioner has been falsely implicated into the FIR in question. Learned

counsel appearing for the petitioner has further submitted that the prime

basis of involving the petitioner into the FIR in question is his

confessional statement made in another FIR, which is not tenable in law.

Learned counsel for the petitioner has further submitted that the

mandatory provisions of the NDPS Act have not been scrupulously

complied with, and thus, the prosecution case suffers from inherent

defects. Learned counsel for the petitioner has iterated that the trial is

delayed and the liability thereof cannot be fastened upon the petitioner.

Learned counsel has further iterated that the petitioner has suffered

incarceration for more than 11 months. Thus, regular bail is prayed for.

4. Learned State counsel has opposed the present petition by

arguing that the allegations raised are serious in nature and thus the

petitioner does not deserve the concession of the regular bail. Learned

State counsel has further iterated that the petitioner is accused of offence

pertaining to commercial quantity under the NDPS Act, and thus, his bail

petition is barred in view of the Section 37 of the Act. Learned State

counsel seeks to place on record custody certificate dated 17.4.2026 in

Court, which is taken on record.

5. I have heard counsel for the parties and have gone through the

available records of the case.

6. The petitioner was arrested on 18.4.2025 wherein after

investigation was carried out; challan was prepared on 22.9.2025 and

subsequently filed. Charges were framed in the present case on 3.11.2025.

Total 12 prosecution witnesses have been cited, out of which only 2 have

been examined till date. The rival contentions raised at Bar give rise to

debatable issues which shall be ratiocinated upon during the course of

trial. This Court does not deem it appropriate to delve deep into these rival

contentions, at this stage, lest it may prejudice the trial. Nothing tangible

has been brought forward to indicate the likelihood of the petitioner

absconding from the process of justice or interfering with the prosecution

evidence.

6.1 The trial is indeed procrastinating and folly thereof cannot be

saddled upon the petitioner. As per custody certificate dated 17.4.2026

filed by the learned State counsel, the petitioner has already suffered

incarceration for a period of 11 months and 25 days. In this view of the

matter, the rigor imposed under Section 37 of the NDPS Act stands

diluted in light of the Article 21 of the Constitution of India.

6.2 This Court in a judgment titled as Kulwinder versus State of

Punjab passed in CRM-M-64074-2024 (2025:PHHC:002695); after

relying upon the ratio decidendi of the judgments of the Hon'ble Supreme

Court in Hussainara Khatoon vs. Home Secy., State of Bihar (1980) 1

SCC 81; Abdul Rehman Antulay vs R.S. Nayak (1992) 1 SCC 225; Javed

Gulam Nabi Shaikh vs. State of Maharashtra and another, 2024(3) RCR

(Criminal) 494; Mohd Muslim @ Hussain vs. State (NCT of Delhi)

reported as 2023 INSC 311; Criminal Appeal No.245/2020 dated

07.02.2020 titled as "Chitta Biswas Alias Subhas vs. The State of West

Bengal"; "Nitish Adhikary @ Bapan vs. The State of West Bengal",

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

"Mohammad Salman Hanif Shaikh vs. The State of Gujarat"; Criminal

Appeal No.1169 of 2022 dated 05.08.2022 titled as Gopal Krishna Patra

@ Gopalrusma vs. Union of India, and Ankur Chaudhary vs. State of

Madhya Pradesh, 2024(4) RCR (Criminal) 172; has held, thus:

"7.8. The right to a speedy and expeditious trial is not only a vital safeguard to prevent undue and oppressive incarceration; to mitigate anxiety and concern accompanying the accusation as well as to curtail any impairment in the ability of an accused to defend himself, but there is an overarching societal interest paving way for a speedy trial. This right has been repeatedly actuated in the recent past and the ratio decidendi of the above-referred to Supreme Court's judgments have laid down a series of decisions opening up new vistas of fundamental rights. The concept of speedy trial is amalgamated into the Article 21 as an essential part of the fundamental right to life and liberty, guaranteed and preserved under our Constitution. The right to speedy trial begins with the actual restraint imposed at the time of the arrest of the accused and consequent incarceration which continues at all stages, namely, the stage of investigation, inquiry, trial, appeal and revision so that any possible prejudice that may result due to impermissible and avoidable delay since the time of the commission of the offence till the criminal proceedings consummate into a finality, could be averted. The speedy trial, early hearing and quick disposal are sine qua non of criminal jurisprudence. The overcrowded Court- dockets, the heavy volume of work and the resultant pressure on the prosecution and the Police, indubitably keeps the entire criminal jurisprudential mechanism under stress and strain. However, this cannot be an excuse for keeping the sword of Damocles hanging on the accused for an indefinite period of time. It does not serve any credit to the criminal justice system, rather it makes for a sad state of affairs. The guarantee of a speedy trial is intended to avoid oppression and prevent delay by imposing on the Court and the prosecution an obligation to proceed with the trial with a reasonable dispatch. The guarantee serves a threefold purpose. Firstly, it protects the accused against oppressive pre-trial imprisonment; secondly, it relieves the accused of the anxiety and public suspicion due to unresolved criminal charges and lastly, it protects against the risk that evidence will be lost or memories dimmed by the passage of time, thus, impairing the ability of the accused to defend himself. It goes without saying that the consequences of pre-trial detention are grave. Accused, presumed innocent, till proven otherwise, are subjected to psychological and physical deprivations of jail-life, usually under onerous conditions. Equally important, the burden of detention of such an accused frequently falls heavily on the innocent members of his family. ASHWANI KUMAR There is yet another aspect of the matter which deserves

consideration at this stage. The allegations in the present case relate to accused being involved in an FIR relating to commercial quantity of contraband under the NDPS Act, 1985. While considering a bail petition in a case involving commercial quantity, the Court has to keep in mind the rigours enumerated under Section 37 of NDPS Act, 1985 which mandates that Courts can grant bail to an accused only after hearing the public prosecutor and after having satisfied itself of twin conditions which are reasonable grounds for believing that the accused is not guilty of the offence charged/alleged and that, he is not likely to commit any offence while on bail. The stringent rigours of Section 37 of the NDPS Act, 1985 must be meticulously scrutinized against the backdrop of accused's fundamental right to a speedy trial. The right to life and personal liberty cannot be rendered nugatory by unwarranted delays in the judicial process, particularly where such delay(s) is neither attributable to the accused nor justified at the end of the prosecution by cogent reasons. An individual cannot be kept behind bars for an inordinate period of time by taking refuge in rigours laid down in Section 37 of the NDPS Act, 1985. The legislature in its wisdom, in order to ensure speedy and timely disposal of the cases under the Act, has provided for the constitution of special Courts under Section 36-A of the Act. However, this Court cannot turn Nelson's eye to the protracted delays and systematic inefficiency that frustrate this legislative purpose. A Court of law is duty-bound to ensure that it does not become complicit in violation of an individual's fundamental rights, notwithstanding anything contained in a statute. While dealing with bail petition in a case governed by the rigours of Section 37 of the NDPS Act, 1985, the Court must strike a judicious balance between the legislative intent to curb the menace of drugs and the sacrosanct right of the accused to a fair and expeditious trial. Prolonged incarceration, without justifiable cause, risks transforming pre-trial detention into punitive imprisonment, an outcome antithetical to the principle of justice and equity.

Ergo, the unequivocal inference is that where the trial has failed to conclude within a reasonable time, resulting in prolonged incarceration, it militates against the precious fundamental rights of life and liberty granted under the law and, as such, conditional liberty overriding the statutory embargo created under Section 37 of the NDPS Act, 1985 ought to be considered as per facts of a given case. In other words, grant of bail in a case pertaining to commercial quantity, on the ground of undue delay in trial, cannot be said to be fettered by Section 37 of the NDPS Act, 1985."

6.3 Indubitably, the present petition is the 2nd attempt by the

petitioner to secure regular bail. The first bail plea preferred by the

petitioner was dismissed as withdrawn on 28.8.2025. However, keeping

in view the entirety of the factual milieu of the case in hand, especially the

extended incarceration of the petitioner and pace of the trial, this Court is

inclined to favourably consider the instant plea for bail. A profitable

reference, in this regard, can be made to a judgment of this Court passed

in CRA-S-2332-2023 titled as Rafiq Khan versus State of Haryana and

another; relevant whereof reads as under:

"10. As an epilogue to the above discussion, the following principles emerge:

I. Second/successive regular bail petition(s) filed is maintainable in law & hence such petition ought not to be rejected solely on the ground of maintainability thereof.

II. Such second/successive regular bail petition(s) is maintainable whether earlier petition was dismissed as withdrawn/dismissed as not pressed/dismissed for non- prosecution or earlier petition was dismissed on merits.

III. For the second/successive regular bail petition(s) to succeed, the petitioner/applicant shall be essentially/pertinently required to show substantial change in circumstances and showing of a mere superficial or ostensible change would not suffice. The metaphoric expression of seeking second/successive bail plea(s) ought not be abstracted into literal iterations of petition(s) without substantial, effective and consequential change in circumstances.

IV. No exhaustive guidelines can possibly be laid down as to what would constitute substantial change in circumstances as every case has its own unique facts/circumstance. Making such an attempt is nothing but an utopian endeavour. Ergo, this issue is best left to the judicial wisdom and discretion of the Court dealing with such second/successive regular bail petition(s).

V. In case a Court chooses to grant second/successive regular bail petition(s), cogent and lucid reasons are pertinently required to be recorded for granting such plea despite such a plea being second/successive petition(s). In other words, the cause for a Court having successfully countenanced/entertained such second/successive petition(s) ought to be readily and clearly decipherable from the said order passed."

6.4 As per the said custody certificate, the petitioner is stated to be

involved in 01 more case/FIR. Indubitably, the antecedents of a person

are required to be accounted for while considering a regular bail petition

preferred by him. However, this factum cannot be a ground sufficient by

itself, to decline the concession of regular bail to the petitioner in the FIR

in question when a case is made out for grant of regular bail qua the FIR

in question by ratiocinating upon the facts/circumstances of the said FIR.

Reliance in this regard can be placed upon the judgment of the Hon'ble

Supreme Court in Maulana Mohd. Amir Rashadi v. State of U.P. and

another, 2012 (1) RCR (Criminal) 586; a Division Bench judgment of

the Hon'ble Calcutta High Court in case of Sridhar Das v. State, 1998

(2) RCR (Criminal) 477 & judgments of this Court in CRM-M

No.38822-2022 titled as Akhilesh Singh v. State of Haryana, decided on

29.11.2021, and Balraj v. State of Haryana, 1998 (3) RCR (Criminal)

Suffice to say, further detention of the petitioner as an undertrial

is not warranted in the facts and circumstances of the case.

7. In view of above, the present petition is allowed. Petitioner is

ordered to be released on regular bail on his furnishing bail/surety bonds

to the satisfaction of the Ld. concerned CJM/Duty Magistrate. However,

in addition to conditions that may be imposed by the concerned

CJM/Duty Magistrate, 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 cell-phone number to the Investigating Officer/SHO of concerned Police Station and shall not change his cell-phone number without prior permission of the trial Court/Illaqa Magistrate.

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

(viii) The petitioner shall submit, on the first working day of

every month, an affidavit, before the concerned trial Court, to the effect that he has not been involved in commission of any offence after being released on bail. In case the petitioner is found to be involved in any offence after his being enlarged on bail in the present FIR, on the basis of his affidavit or otherwise, the State is mandated to move, forthwith, for cancellation of his bail which plea, but of course, shall be ratiocinated upon merits thereof.

8. In case of breach of any of the aforesaid conditions and those

which may be imposed by concerned CJM/Duty Magistrate as directed

hereinabove or upon showing any other sufficient cause, the

State/complainant shall be at liberty to move cancellation of bail of the

petitioner.

9. Ordered accordingly.

10. Nothing said hereinabove shall be construed as an expression of

opinion on the merits of the case.

(SUMEET GOEL) JUDGE 17.4.2026 Ashwanii

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

 
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