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

Sarabjit Singh @ Sabi vs State Of Punjab
2026 Latest Caselaw 3568 P&H

Citation : 2026 Latest Caselaw 3568 P&H
Judgement Date : 21 April, 2026

[Cites 20, Cited by 0]

Punjab-Haryana High Court

Sarabjit Singh @ Sabi vs State Of Punjab on 21 April, 2026

                     120
                                      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                                                     CHANDIGARH




                                                                              CRM-M-17834-2026 (O&M)
                                                                               Date of decision: 21.04.2026
                                                                             Date of uploading: 21.04.2026

                     Sarabjit Singh @ Sabi
                                                                                                 ....Petitioner
                                                                 Versus
                     State of Punjab
                                                                                               ....Respondent

                     CORAM:              HON'BLE MR. JUSTICE SUMEET GOEL

                     Present:-           Mr. Hitesh Chopra, Advocate for the petitioner.

                                         Mr. Adhiraj Singh, AAG, Punjab.

                                                                 *****
                     SUMEET GOEL, J. (ORAL)

1. Present petition is the second attempt, which 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.45 dated 05.05.2024, registered

for the offences punishable under Sections 21(c) of the Narcotic Drugs and

Psychotropic Substances Act, 1985 (for short 'NDPS Act') and Section 25 of

the Arms Act, at Police Station Kalanaur, District Gurdaspur.

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

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

1 Kg of heroin and one pistol alongwith 12 live cartridges, which were

allegedly recovered from the petitioner.

3. Learned counsel for the petitioner has iterated that the petitioner is

in custody since 05.05.2024. Learned counsel for the petitioner has further

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

authenticity of this order/judgment

CRM-M-17834-2026

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 opposed the present petition by arguing

that the allegations raised against the petitioner are serious in nature and, thus,

he does not deserve the concession of the regular bail. Learned State counsel has

further submitted that the instant bail plea is barred 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 08.04.2026 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 05.05.2024 whereinafter

investigation was carried out and challan was presented on 01.11.2024. Total 13

prosecution witnesses have been cited and out of which two have been examined

and one has been given up till date. The rival contentions raised at Bar give rise

to debatable issues that 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 08.04.2026 filed by

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

authenticity of this order/judgment

CRM-M-17834-2026

period of 1 year, 11 months days & is stated to be involved in other FIRs. 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

authenticity of this order/judgment

CRM-M-17834-2026

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

authenticity of this order/judgment

CRM-M-17834-2026

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 second attempt on behalf

of the petitioner for securing regular bail. The first one bearing no. CRM-M-

57291-2025 was dismissed as withdrawn on 15.01.2026 (Annexure P-4).

However, keeping in view the entirety of facts and circumstance of the case

in hand especially keeping in view the extended custody and pace of 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

authenticity of this order/judgment

CRM-M-17834-2026

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. Further, as per the custody certificate filed by the learned State

counsel, the petitioner is stated to be involved in other FIRs. 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) 191.

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 mis-use the liberty granted.

authenticity of this order/judgment

CRM-M-17834-2026

(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 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 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 off.

(SUMEET GOEL) JUDGE 21.04.2026 Naveen

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

authenticity of this order/judgment

 
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