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

Manjit Singh vs State Of Punjab
2026 Latest Caselaw 3738 P&H

Citation : 2026 Latest Caselaw 3738 P&H
Judgement Date : 24 April, 2026

[Cites 12, Cited by 0]

Punjab-Haryana High Court

Manjit Singh vs State Of Punjab on 24 April, 2026

           CRM-M No.21731 of 2026 (O&M) 1



                               IN THE HIGH COURT OF PUNJAB AND HARYANA
                                            AT CHANDIGARH

           244                                            CRM-M No.21731 of 2026 (O&M)
                                                          Date of Decision: 24.04.2026

           Manjit Singh

                                                                               ......Petitioner
                                                        Versus

           State of Punjab
                                                                               ...... Respondent

           CORAM: HON'BLE MR.JUSTICE SURYA PARTAP SINGH

            Present:            Mr. Sahil Puri, Advocate for the petitioner.

                                Mr. Jasdev Singh Thind, DAG, Punjab.

           SURYA PARTAP SINGH, J. (Oral):

This is third petition for bail, filed by the petitioner under Section

483 of the 'Bharatiya Nagarik Suraksha Sanhita 2023'. This petition pertains

to a case arising out of FIR No.293 dated 15.11.2022, for the commission of

offence punishable under Sections 22, 61 and 85 of Narcotic Drugs &

Psychotropic Substances Act, 1985, Police Station Tanda, District Hoshiarpur.

2. The FIR of this case came into being at the instance of 'ASI

Amarjeet Singh' who reported that when he was present along with other

police officials at Dashmesh Nagar, Tanda Khakhra Road in discharge of

patrolling and checking of vehicles duty, he intercepted a Scorpio car bearing

registration No.PB-08-BB-6162. As per above named police officer, upon

inquiry he disclosed his name 'Manjit Singh' (the petitioner herein), and during

the search of above mentioned vehicle 506 grams of 'Tramadol Hydrochloride'

CRM-M No.21731 of 2026 (O&M) 2

powder was recovered from the possession of petitioner.

3. It is the case of the prosecution that on recovery of above

mentioned contraband requisite formalities with regard to seizure and sealing

of contraband, slapping of FIR and formal arrest of petitioner were completed

and further investigation taken up.

4. Notice of motion.

5. Since advance notice has already been served upon the State, Mr.

Jasdev Singh Thind, DAG, Punjab, has appeared on behalf of respondent-State.

Hence, service of notice upon the State is hereby dispensed with. The learned

State Counsel has filed custody certificate of the petitioner. The same be taken

on record. No formal reply has been filed by the State. However, the learned

State counsel has orally opposed the present petition.

6. Heard.

7. The record has been perused carefully.

8. Since the recovery of contraband in the case in hand comes within

the ambit of commercial quantity, the principles of law laid down by the

Hon'ble Supreme Court of India in the case of 'Mohd. Muslim @ Hussain v.

State' (NCT of Delhi), 2023 SCC OnLine SC 352 are relevant. In the

abovementioned case, the Hon'ble Supreme Court of India has held that grant

of bail on account of undue delay in trial cannot be said to be fettered under

Section-37 of the NDPS Act, given the imperative of Section 436-A which is

applicable to offences under the Act.

9. In this regard it is also relevant to mention here that the Hon'ble

CRM-M No.21731 of 2026 (O&M) 3

Supreme Court of India in the case of 'Manmandal and Another v. State of

West Bengal', Special Leave Petition (Criminal) No.8656 of 2023 decided on

14.09.2023 and 'Rabi Prakash v. State of Odisha', 2023 SCC Online SC 1109,

extended the benefit of bail to the accused, who had been incarcerated for a

period of almost 2-3 years and the trial was likely to take considerable time.

The above-mentioned benefit has been given by observing that prolonged

incarceration generally militates against the most precious fundamental right

guaranteed under Article-21 of the Constitution, and in such a situation, the

constitutional principles must override the statutory embargo contained under

Section-37 of the NDPS Act.

10. In addition to above, in a recently pronounced verdict in the case

of 'Santosh Pawar Vs. State of Chhattishgarh & Anr.' Criminal Appeal

No.4883/2025, the Hon'ble Supreme Court of India observed that rigors of

Section 37 of NDPS Act will not be a bar for considering the case of an

accused for bail as it comes with a condition that the prosecution would press

for an early completion of trial. In the above-mentioned case the Hon'ble

Supreme Court of India held that appellant who was being prosecuted for

being in possession of commercial quantity of narcotic substance, was entitled

for bail in view of her incarceration for a period of 19 months.

11. Similarly in another case i.e. in the case of 'Satender Kumar Antil

v. Central Bureau of Investigation' (2022) 10 SCC 51 prolonged incarceration

and inordinate delay engaged the attention of the Hon'ble Supreme Court of

India, which considered the correct approach towards bail, with respect to

CRM-M No.21731 of 2026 (O&M) 4

several enactments, including Section 37 NDPS Act. The Hon'ble Supreme

Court of India expressed the opinion that Section 436A of the Criminal

Procedure Code, 1973 [which requires inter alia the accused to be enlarged on

bail if the trial is not concluded within specified periods] would apply in such

cases.

12. In the case of 'Ismail Khan @ Pathan vs. State of Rajasthan'

Criminal Appeal No.4911 of 2025 with regard to recovery of commercial

quantity of narcotic substance the Hon'ble Supreme Court of India accorded

the benefit of bail to the accused in view of prolonged incarceration for a

period of 02 years and 08 months of the accused.

13. The similar benefit has been given in another appeal, i.e. SLP

No.15699-2025 titled as 'Ebrahim @ Ibrahim SK vs. The State of West

Bengal', and in the case of 'Pamesh Arora vs. UT Chandigarh' Criminal

Appeal No.4872 of 2025.

14. In the case of 'Hasanujjaman & Ors. V/s The State of West

Bengal' SLP (Crl.) No.3221 of 2023, the benefit of bail has been accorded by

the Hon'ble Supreme Court of India to an accused, who was found in the

possession of 115 bottles of phensedyl, by observing that:-

a) the petitioner was in custody for a period of one year and three months;

b) the investigation in that case was complete and charge-sheet had been filed, but charges were yet to be framed;

c) the conclusion of trial would take some time; and

d) the petitioner had no criminal antecedents.

In view of abovementioned prevailing factors, it has been

CRM-M No.21731 of 2026 (O&M) 5

observed by the Hon'ble Supreme Court of India that there is substantial

compliance of Section-37 of NDPS Act.

15. Similarly, in the case of 'Nandlal Mondal @Abhay Mondal V/s

The State of West Bengal' SLP(Crl) No.12788/2023, the Hon'ble Supreme

Court of India afforded the benefit of bail to the accused, who was found in

possession of 10,000 ml of codeine phosphate, and was in custody for a period

of one and a half year, by considering that conclusion of trial would take long

time.

16. If the facts and circumstances of the present case are analyzed in

the light of above-mentioned principles of law, it transpires that:-

i) that the petitioner is already in custody for a period of one year

and eight months;

ii) that the investigation in this case is already complete, and

therefore, nothing has been left to be recovered from the

possession of petitioner;

                        iii)     that the petitioner has clean antecedents;

                        iv)      that the trial of this case is not likely to be concluded in near

future, as out of twelve prosecution witnesses only one has been

examined, so far;

v) that the detention of petitioner in judicial lock-up is not likely to

serve any purpose;

vi) that there is nothing on record to show that if released on bail,

CRM-M No.21731 of 2026 (O&M) 6

the petitioner may tamper with the evidence or influence the

witnesses;

vii) that there is nothing on record to show that if released on bail,

the petitioner will not co-operate/participate in the trial.

17. In the present case, the principles of law laid down by the Hon'ble

Supreme Court of India in the case of 'Dataram versus State of Uttar Pradesh

and another', (2018) 3 SCC 22, are relevant, wherein it has been observed that

"a fundamental postulate of criminal jurisprudence is the presumption of

innocence, meaning thereby that a person is believed to be innocent until found

guilty. However, there are instances in our criminal law where a reverse onus

has been placed on an accused with regard to some specific offences but that is

another matter and does not detract from the fundamental postulate in respect

of other offences. Yet another important facet of our criminal jurisprudence is

that the grant of bail is the general rule and putting a person in jail or in a

prison or in a correction home (whichever expression one may wish to use) is

an exception. Unfortunately, some of these basic principles appear to have

been lost sight of with the result that more and more persons are being

incarcerated and for longer periods. This does not do any good to our criminal

jurisprudence or to our society. There is no doubt that the grant or denial of

bail is entirely the discretion of the judge considering a case but even so, the

exercise of judicial discretion has been circumscribed by a large number of

decisions rendered by this Court and by every High Court in the country. Yet,

occasionally there is a necessity to introspect whether denying bail to an

CRM-M No.21731 of 2026 (O&M) 7

accused person is the right thing to do on the facts and in the circumstances of

a case".

18. The principles laid down by the Hon'ble the Supreme Court of

India in the case of 'Satender Kumar Antil v. Central Bureau of Investigation'

(2022) 10 SCC 51 are also relevant in this case. In the abovementioned case, it

has been observed that "the rate of conviction in criminal cases in India is

abysmally low. It appears to us that this factor weighs on the mind of the

Court while deciding the bail applications in a negative sense. Courts tend to

think that the possibility of a conviction being nearer to rarity, bail applications

will have to be decided strictly, contrary to legal principles. We cannot mix up

consideration of a bail application, which is not punitive in nature with that of

a possible adjudication by way of trial. On the contrary, an ultimate acquittal

with continued custody would be a case of grave injustice".

19. Recently, in the case of 'Tapas Kumar Palit Vs. State of

Chhattisgarh', 2025 SCC Online SC 322, the Hon'ble Supreme Court of India

has observed that "if an accused is to get a final verdict after incarceration of

six to seven years in jail as an undertrial prisoner, then, definitely, it could be

said that his right to have a speedy trial under Article 21 of the Constitution has

been infringed". It has also been observed by the Hon'ble Supreme Court of

India in the abovementioned case that "delays are bad for the accused and

extremely bad for the victims, for Indian society and for the credibility of our

justice system, which is valued. Judges are the masters of their Courtrooms and

the Criminal Procedure Code provides many tools for the Judges to use in

CRM-M No.21731 of 2026 (O&M) 8

order to ensure that cases proceed efficiently".

20. To elucidate further, this Court is conscious of the basic and

fundamental principle of law that right to speedy trial is a part of reasonable,

fair and just procedure enshrined under Article 21 of the Constitution of India.

This constitutional right cannot be denied to an undertrial prisoner, as

mandated by Hon'ble Apex court in 'Balwinder Singh versus State of Punjab

and another' 2024 SCC Online SC 4354.

21. Taking into consideration the cumulative effect of all the aforesaid

factors, it is hereby held that the petitioner is entitled for the concession of bail,

and that the present petition deserves to be allowed.

22. Accordingly, without commenting anything on the merits of the

case, the present petition is hereby allowed. The petitioner is hereby ordered

to be released on bail on furnishing personal bond and surety bond(s) to the

satisfaction of learned trial Court. However, the abovesaid benefit shall be

subject to following conditions:-

i) that the petitioner shall not directly or indirectly make any

inducement, threat or promise to any person acquainted with the

facts of the case, so as to dissuade him from disclosing such

facts to the Court or to any other authority;

ii) that the petitioner shall at the time of execution of bond, furnish

the address to the Court concerned and shall notify the change

in address to the trial Court, till the final decision of the trial;

and

CRM-M No.21731 of 2026 (O&M) 9

iii) that the petitioner shall not leave India without prior permission

of trial Court.

23. It is, however, made clear that any observation made hereinabove

is only for the purpose of deciding the present petition and the same shall have

no bearing on the merits of the case.

(SURYA PARTAP SINGH) JUDGE 24.04.2026 Manoj Bhutani 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