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

Harjinder Singh @ Jindi vs State Of Punjab
2026 Latest Caselaw 3922 P&H

Citation : 2026 Latest Caselaw 3922 P&H
Judgement Date : 29 April, 2026

[Cites 21, Cited by 0]

Punjab-Haryana High Court

Harjinder Singh @ Jindi vs State Of Punjab on 29 April, 2026

                                                                                                      1
                     CRM-
                     CRM-M-7952-
                           7952-2026




                     116 (1st case)
                      IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                                       CRM-
                                                       CRM-M-7952-
                                                             7952-2026

                     Harjinder Singh @ Jindi
                                                                                           ....Petitioner
                                                                                             Petitioner
                                                             versus

                     State of Punjab
                                                                                         ....Respondent

                     Date of Decision: April 29,
                                             29, 2026
                     Date of Uploading: April 29,
                                              29, 2026

                     CORAM:            HON'BLE MR. JUSTICE SUMEET GOEL

                     Present:-
                     Present:          Mr. Jashandeep Singh Sandhu, Advocate for the petitioner.

                                       Mr. Adhiraj Singh Thind, AAG Punjab.

                                                             *****

                     SUMEET GOEL,
                            GOEL, J. (ORAL)

Present petition is the second attempt filed under Section 483 of

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

regular bail to the petitioner, petitioner in case bearing FIR No No.57 dated 29.03.2024,,

registered for the offences offences punishable under Section 21(c) of the Narcotic

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

Station Sadar Fazilka, District Fazilka.

Fazilka

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

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

recovery of 9.720 kgs of Heroin effected on 29.03.2024 by the officials of BSF

after searching the area near boundary pillar No.25 No.253/4 and 253/5 as suspicion

arose upon finding footprints on the international border near said pillars. On

authenticity of this order/ judgment

CRM-

CRM-M-7952- 7952-2026

the basis of suspicion, co-accused, namely, Harjinder Singh @ Jindu son of

Harbans Singh, Charanjit Singh @ Channu and Surinder Singh @ Kali were

apprehended by the BSF and nominated as accused, vide DDR No.3 dated

09.04.2024. Thereafter, another co-accused, namely, Jagsir Singh @ Jaggi was

nominated, vide Rapat No.46 dated 12.04.2024, on the basis of disclosure of

aforesaid co-accused, and even drug money of Rs.2.25 lacs, 2 lacs, 1.75 lacs

and Rs.3,46,700/-, respectively, was also effected. Further, from co-accused,

Jagsir Singh @ Jaggi, gold weighing 71.84 grams and silver weighing 109

grams being alleged proceeds of illegal trade in drugs was effected. On the

basis of disclosure of aforesaid co-accused, Harjinder Singh son of Lakhmir

Singh (petitioner herein), was nominated in this case.

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

in custody since 16.04.2024. Learned counsel has further submitted that

mandatory provisions of the NDPS Act have not scrupulously been complied

with, and thus, the prosecution case suffers from inherent defects. Learned

counsel has iterated that the trial is delayed and the liability thereof cannot be

fastened upon the petitioner. Learned counsel has urged that, in fact, the

petitioner was in jail in another case when the alleged contraband qua FIR In

question was recovered, and the sole basis to array the petitioner as an accused

is the disclosure statement of co-accused, which is not tenable in law. Learned

counsel has further iterated that the petitioner has suffered incarceration for

more than 02 years. 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,

the petitioner 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

authenticity of this order/ judgment

CRM-

CRM-M-7952- 7952-2026

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 27.04.2026, in

the Court today, 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 is in custody since 16.04.2024, whereinafter

investigation was carried out and challan qua the petitioner was presented on

05.10.2024. Total 27 prosecution witnesses have been cited, out of which, none

has been examined till date. Indubitably, conclusion of the trial will take its

own time. The petitioner has been implicated as an accused in the FIR in

question solely on the basis of disclosure statement of co-accused - Jagsir

Singh @ Jaggi. As per prosecution version, there is no other material available

to connect the petitioner with the contraband except for the said disclosure

statement. It is pertinent to note that such disclosure statements, in the absence

of corroborative evidence hold limited evidentiary value and cannot be sole

basis for implicating the petitioner. The reliance on this unsubstantiated

statement raises serious doubts about the fairness and objectivity of the

investigation. It is not in dispute that the petitioner was not present at the spot.

The veracity and weightage required to be attached to the disclosure statement

made by the co-accused will be fully tested at the time of trial. 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.

authenticity of this order/ judgment

CRM-

CRM-M-7952- 7952-2026

6.1. At this juncture, it would be apposite to refer to a judgment passed

Punjab, passed in CRM by this Court in Anshul Sardana versus State of Punjab CRM--M-

65094--2024 (2025: PHHC:004198), wherein, after relying upon the ratio 65094

decidendi of the judgments of the Hon'ble Supreme Court in Tofan Singh

versus State of Tamil Nadu, AIR 2020 Supreme Court 5592; Smt. Najmunisha,

Abdul Hamid Chandmiya @ Ladoo Bapu versus State of Gujrat, Narcotics

Control Bureau, 2024 INSC 290; State by (NCB) Bengaluru vs. Pallulabid

Ahmad Arimutta & Anr.', 2022 (1) RCR (Criminal) 762; and Vijay Singh vs.

The State of Haryana, bearing Special Leave to Appeal (Crl.) No.(s)

1266/2023, decided on 17.05.2023, has held thus:

"6.3 It is a well established principle of law that a confession made by a co-accused under Section 67 of the NDPS Act is inherently a very weak piece of evidence. Such statement(s), by themselves, cannot form the sole basis for the conviction of an individual and must be scrutinized with utmost caution in conjunction with other substantive evidence. Moreover, no recovery has been effected from the possession of the petitioner, who has been subsequently implicated as an accused solely on the basis of disclosure statement of the co-accused. However, as regular bail pertains to life and liberty of individual, Courts are obligated to strike a balance between safeguarding personal liberty and ensuring the effective administration of justice as also investigation. The final evidentiary value and admissibility of the disclosure statement made by a co-accused fall within the domain of the trial Court and are to be adjudicated during the course of the trial in accordance with established principles of law. However, while adjudicating a plea for regular bail, this Court cannot remain oblivious to the circumstances under which the petitioner has been arraigned or implicated, including the nature of the allegations, the evidence linking the petitioner to the offence as well as the specific role attributed to the petitioner in the commission of the alleged offence. A prima facie examination of these factors is essential to ensure that the process of law is not misused, abused or misdirected."

6.2. The trial is indeed procrastinating and folly thereof cannot be

saddled upon the petitioner. As per custody certificate dated 27.04.2026 filed

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

for a period of 02 years and 07 days.

6.3. Further, as per the said custody certificate, the petitioner is stated

to be involved in other FIR(s). However, this factum cannot be a ground

authenticity of this order/ judgment

CRM-

CRM-M-7952- 7952-2026

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

Haryana, decided on 29.11.2021, and Balraj v. State of Singh v. State of Haryana

Haryana, 1998 (3) RCR (Criminal) 191.

6.4. This Court in a judgment titled as Kulwinder versus State of

Punjab passed in CRM CRM--M-64074 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

authenticity of this order/ judgment

CRM-

CRM-M-7952- 7952-2026

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

authenticity of this order/ judgment

CRM-

CRM-M-7952- 7952-2026

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."

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.

6.5. Indubitably, the present petition is the second attempt by the

petitioner to secure regular bail. The first bail plea was dismissed as withdrawn

on 21.11.2025. Keeping in view the entirety of the factual matrix of the case in

hand; especially, factum of the petitioner having suffered extended

incarceration & pace of trial; this Court is inclined to affirmatively consider the

instant plea for bail. A profitable reference, in this regard, can be made to a

CRA--S-2332 judgment of this Court passed in CRA 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

authenticity of this order/ judgment

CRM-

CRM-M-7952- 7952-2026

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."

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.

allowed Petitioner is

ordered to be released on regular bail, if not required in any other case, 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.

(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

authenticity of this order/ judgment

CRM-

CRM-M-7952- 7952-2026

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) GOEL) JUDGE April 29, 29, 2026 mahavir

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