Citation : 2026 Latest Caselaw 3923 P&H
Judgement Date : 29 April, 2026
1
CRM-
CRM-M-20790-
20790-2026
126
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM-
CRM-M-20790-
20790-2026
Baljeet Singh
....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. Amandeep Singh Manaise, Advocate for the petitioner.
Mr. Adhiraj Singh Thind, AAG Punjab.
*****
SUMEET GOEL,
GOEL, J. (ORAL)
Present 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, petitioner in case bearing FIR No.57 dated 29.03.2024, registered for the
offences ences punishable under Section 21C 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 Ac 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
the basis of suspicion, co-accused, co accused, namely, Harjinder Singh @ Jindu son of
Harbans Singh, Charanjit Singh @ Channu and Surinder Singh @ Kali were
authenticity of this order/ judgment
CRM-
CRM-M-20790- 20790-2026
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, Baljeet Singh (petitioner herein),
was nominated in this case.
3. Learned counsel for the petitioner has iterated that the petitioner is
in custody since 01.08.2024. 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 argued that the petitioner has
been implicated into the FIR in question primarily on the basis of disclosure
statement of co-accused, namely, Harjinder Singh alias Jindi who has been
accorded concession of regular bail by co-ordinate Bench of this Court, vide
order dated 10.03.2025 passed in CRM-
CRM-M-50965- 50965-2025 and the said order
(whereby bail was afforded to Harjinder Singh alias Jindi) has not been assailed
before the Hon'ble Supreme Court till date. Learned counsel has urged that the
said disclosure is not tenable in law. Learned counsel has further iterated that
the petitioner has suffered incarceration for more than 01½ 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,
authenticity of this order/ judgment
CRM-
CRM-M-20790- 20790-2026
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
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 28.04.2026, 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 01.08.2024, 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. 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
authenticity of this order/ judgment
CRM-
CRM-M-20790- 20790-2026
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. 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 28.04.2026 filed
by the learned State counsel, the petitioner has already suffered incarceration
for a period of 01 year, 08 months and 25 days.
authenticity of this order/ judgment
CRM-
CRM-M-20790- 20790-2026
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
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.b
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:
authenticity of this order/ judgment
CRM-
CRM-M-20790- 20790-2026
"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
authenticity of this order/ judgment
CRM-
CRM-M-20790- 20790-2026
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."
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.
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.
authenticity of this order/ judgment
CRM-
CRM-M-20790- 20790-2026
(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) GOEL) JUDGE April 29, 29, 2026 mahavir Whether speaking/reasoned: Yes/No Whether reportable: Yes/No
authenticity of this order/ judgment
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!