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

Babli vs State Of Punjab
2026 Latest Caselaw 3560 P&H

Citation : 2026 Latest Caselaw 3560 P&H
Judgement Date : 21 April, 2026

[Cites 15, Cited by 0]

Punjab-Haryana High Court

Babli vs State Of Punjab on 21 April, 2026

                     CRM-M-14810-2026                            -1-


                               IN THE HIGH COURT OF PUNJAB AND HARYANA
                                            AT CHANDIGARH
                     233


                                                                           CRM-M-14810-2026
                                                                  Date of decision : 21.04.2026
                                                                  Date of uploading:21.04.2026

                     Babli                                               .............Petitioner
                                                        Versus
                     State of Punjab                                      .......Respondent

                     CORAM: HON'BLE MR. JUSTICE SUMEET GOEL

                     Present: Mr. L.S. Sekhon, Advocate for the petitioner.

                                Mr. Gaurav Gurcharan S. Rai, Sr. DAG, Punjab.

                                ---

                     SUMEET GOEL, J. (ORAL)

1. Present 2nd petition has been filed under Section 483 of

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

petitioner in case bearing FIR No.104 dated 12.07.2025, registered for the

offences punishable under Section 22 of the Narcotic Drugs and

Psychotropic Substances Act, 1985 (for short 'NDPS Act') at Police

Station City Samana District Patiala.

2. The gravamen of the allegations against the petitioner is that she

is an accused of being involved in an FIR pertaining to an NDPS Act

involving 1020 loose intoxicating tablets containing 'Alprazolam' salt

allegedly recovered from her.

3. Learned counsel for the petitioner submits that the petitioner is

in custody since 12.07.2025. Learned counsel for the petitioner has further

submitted that the mandatory provisions of the NDPS Act have not been

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 9 months. Thus, regular bail is prayed for.

4. Learned State counsel has filed status report by way of affidavit

of 20.04.2026 in Court today. The same be kept on record. Copy thereof

has been furnished to learned counsel for the petitioner. Raising

submissions in tandem with the said reply, 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 submitted that the

instant bail plea is restricted by the rigors of Section 37 of the NDPS Act,

and thus, the same ought to be dismissed. Learned State counsel seeks to

place on record custody certificate dated 20.04.2026 in Court, which is

taken on record.

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

the available records of the case.

6. The petitioner was arrested on 12.07.2025, whereinafter,

investigation was carried out and the challan was presented on

07.02.2026. Total 12 prosecution witnesses have been cited but none has

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

debatable issues 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

JATIN 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. As per custody certificate dated 20.04.2026 filed by the learned

State counsel, the petitioner has already suffered incarceration for a period

of 9 months and 6 days and is not shown to be involved in any other case.

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

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

petitioner was dismissed as withdrawn on 13.11.2025. Keeping in view

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

incarceration of the petitioner and no substantial progress in 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 JATIN 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."

6.3. 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.

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."

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 trial Court/Duty Magistrate.

However, in addition to conditions that may be imposed by the concerned

trial Court/Duty Magistrate, the petitioner shall remain bound by the

following conditions:

(i) The petitioner shall not misuse the liberty granted.

(ii) The petitioner shall not tamper with any evidence, oral or documentary, during the trial.

(iii) The petitioner shall not absent herself on any date before the trial Court.

(iv) The petitioner shall not commit any offence while on bail.

(v) The petitioner shall deposit her passport, if any, with the trial Court.

(vi) The petitioner shall provide her cellphone number to the Investigating Officer/SHO of the concerned Police Station and shall not change her cellphone 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 she has not been involved in the commission of any offence after being released on bail. In case the petitioner is found to be involved in any offence after her release on bail in the present FIR, on the basis of her affidavit or otherwise, the State shall be at liberty to move forthwith for cancellation of

her bail, which plea shall, of course, be considered on its own merits.

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

which may be imposed by concerned trial Court/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.

11. Since the main case has been decided, pending miscellaneous

application, if any, shall also stands disposed of.

(SUMEET GOEL) JUDGE 21.04.2026 ja

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