Wednesday, 17, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kuldeep Singh @ Deepu vs State Of Punjab
2026 Latest Caselaw 1737 P&H

Citation : 2026 Latest Caselaw 1737 P&H
Judgement Date : 23 February, 2026

[Cites 18, Cited by 0]

Punjab-Haryana High Court

Kuldeep Singh @ Deepu vs State Of Punjab on 23 February, 2026

136
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                           CRM-M-7920-2026 (O&M)

Kuldeep Singh @ Deepu
                                                                  ....Petitioner
                                        versus
State of Punjab
                                                                ....Respondent

Date of Decision: 23.02.2026
Date of Uploading: 23.02.2026

CORAM: HON'BLE MR. JUSTICE SUMEET GOEL

Present:-   Mr. Karandeep S. Sidhu, Advocate for the petitioner.

            Mr. Hemant Aggarwal, DAG, Punjab.

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

1. Present petition is the second attempt, which has been filed under

Section 483 of the Bharatiya Nagarik Suraksha Sanhita, 2023 (for short

'BNSS') for grant of regular bail to the petitioner, in case bearing FIR No.52

dated 23.02.2025, registered for the offences punishable under Sections 21 of

the Narcotic Drugs and Psychotropic Substances Act, 1985 (for short 'NDPS

Act'), at Police Station Anti-Narcotics Force, District ANTF Wing, Punjab.

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 307 grams of heroin, recovered from the petitioner.

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

is in custody since 23.02.2025. Learned counsel has further submitted that

mandatory provisions of the NDPS Act have not scrupulously been complied

1 of 8

CRM-M-7920-2026 (O&M)

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

counsel has argued that the petitioner has been falsely implicated into the FIR

in question. Learned counsel has iterated that the contraband alleged to have

been recovered from the petitioner is of 307 grams of heroin, which is

marginally above the threshold limit of non-commercial quantity specified in

the notification issued under the NDPS Act. Learned counsel has further

iterated that the petitioner has suffered incarceration for one year. 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 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 23.02.2026, 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 was arrested on 23.02.2025, whereinafter,

investigation was carried out and challan has been presented on 27.05.2025.

Total 14 prosecution witnesses have been cited, out of which, none has been

examined till date. Indubitably, conclusion of the trial will take long. It is not

in dispute that the contraband allegedly recovered from the petitioner is 307

grams of heroin, which is marginally above the threshold limit of non-

commercial quantity. Reliance in this regard can be placed upon the orders

passed by this Court in Rajdev Giri versus State of Punjab, CRM-M-44898-

2 of 8

CRM-M-7920-2026 (O&M)

2019, decided on 18.09.2020; Rahish versus State of Haryana, CRM-M-

36498-2020, decided on 11.11.2020; Karambir versus State of Haryana,

CRM-M-31820-2019, decided on 28.08.2019: Jagjit Singh @ Jagga Gill

versus State of Punjab, CRM-M-41242-2019, decided on 27.02.2020 and

Baljit Kaur @ Baljito versus State of Punjab, CRM-M-12849-2020, decided

on 04.06.2020, wherein accused were enlarged on bail in cases where the

alleged recovery was slightly more than the quantity prescribed for

commercial category under the NDPS Act. 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.

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

saddled upon the petitioner. As per custody certificate dated 23.02.2026 filed

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

for one year & is shown to be involved in one more case/FIR. 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

3 of 8

CRM-M-7920-2026 (O&M)

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. 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

4 of 8

CRM-M-7920-2026 (O&M)

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

5 of 8

CRM-M-7920-2026 (O&M)

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."

6.3 Indubitably, the present petition is the second attempt on behalf

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

46244-2025 was dismissed as withdrawn on 15.09.2025. 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.

6 of 8

CRM-M-7920-2026 (O&M)

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. 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 being enlarged on bail in the present FIR, on the basis of his affidavit or otherwise, the State is mandated to move,

7 of 8

CRM-M-7920-2026 (O&M)

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 February 23, 2026 Naveen

Whether speaking/reasoned: Yes/No

Whether reportable: Yes/No

8 of 8

 
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