Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 12, Cited by 0]

Punjab-Haryana High Court

Paramjit Singh Alias Pamma Alias Gora vs State Of Punjab on 6 November, 2025

Author: Jasjit Singh Bedi

Bench: Jasjit Singh Bedi

CRM-M-15172-2025                                            ::1::


     (217) IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH

                                   CRM-M-15172-2025
                                 Date of Decision: 06.11.2025
PARAMJIT SINGH ALIAS PAMMA ALIAS GORA
                                                 ... Petitioner

                                         Versus
STATE OF PUNJAB
                                                                    ...Respondent
CORAM: HON'BLE MR. JUSTICE JASJIT SINGH BEDI
Present:    Mr. Ruhani Chadha, Advocate
            for the petitioner.

          Mr. Harkanwar Jeet Singh, Asstt. A.G., Punjab.
                     ****
JASJIT SINGH BEDI, J.

The prayer in this third petition under Section 483 BNSS is for the grant of regular bail in case bearing FIR No.39 dated 30.06.2023 (Annexure P-1) registered under Section 15 of NDPS Act (Section 29 of NDPS Act added later on) at Police Station Ajitwal District Moga.

2. In brief, as per the version of the prosecution, the FIR in this case was registered on the basis of a secret information and thereby, on 30.6.2023 at about 1:50 AM in the area of Kokri Kalan PS Ajitwal, District Moga, accused namely Sarabjit Singh @ Sarba son of Gurdev Singh, Sandeep Singh @ Sonu son of Amardeep Singh and Balbir Singh @ Sonu son of Bikkar Singh, all residents of Malsian Bajan and also of residents of Kokri Kalan, Ajitwal were apprehended while being in possession of 5 plastic bags of black colour containing poppy husk weighing 20kg each in their four wheeler make Bolero bearing registration no.PB-13AF-4564. Then, upon reaching their 1 of 13 ::: Downloaded on - 12-11-2025 00:02:23 ::: CRM-M-15172-2025 ::2::

residential premises, under the shed, there were three vehicles parked with two women standing nearby, who tried to flee on seeing the police party, but they were apprehended and they disclosed their names as Jeet Kaur @ Jeeto wife of Sarabjit Singh @ Sarbha and Amro Bhai wife of Sarabjit Singh @ Sarbha. From the first four wheeler make Innova bearing no.PB-29G-8489, more five plastic bags of black colour containing poppy husk weighing 20 kg each were recovered. Then from second four wheeler make Tata Indigo bearing registration No.PB-29N-1570, three plastic bags of black colour containing poppy husk weighing 20kg each were recovered. Then, from the third four wheeler make I20 bearing registration no.DL-07CJ-5151, two plastic bags of black colour containing poppy husk weighing 20 kg each were recovered. Then from the basement of the premises, 10 more plastic bags of black colour containing poppy husk weighing 20 kg each were recovered. In this way, 25 plastic bags of black colour containing poppy husk weighing 5 Qtl in total was recovered from the possession of the accused persons namely Sarabjit Singh @ Sarba, Sandeep Singh @ Sonu, Balvir Singh @ Sonu, Jeet Kaur @ Jeeto and Amro Bai were recovered. During investigation, accused Sarabjit Singh @ Sarba suffered a disclosure statement that these 25 plastic bags of black colour containing poppy husk weighing 5 Qtls in total were delivered at his residential premises by Paramjit Singh @ Pamma @ Gora (petitioner) son of Balvir Singh resident of village Daulewala and they used to sell poppy husk to Jhinda resident of Kokri Buttar, Darshan Singh son of Unknown of village Bhinder Kalan, Teja Singh son of unknown, auto owner,

2 of 13 ::: Downloaded on - 12-11-2025 00:02:23 ::: CRM-M-15172-2025 ::3::

residing on the road leading from Mallian to Diakalan and Karmi wife of unknown resident of Indergarh and these four persons were their permanent customers. Thus, upon disclosure statement suffered by accused Sarabjit Singh @ Sarba, these four persons, named above, were also nominated under Section 29 of NDPS Act vide GD no.16 dated 4.7.2023.

3. The learned counsel for the petitioner contends that the petitioner has been falsely implicated in the present case. He contends that the name of the petitioner figured in the disclosure statement of his co-accused. Pursuant to his arrest, no recovery whatsoever has been effected. Reliance is placed on the judgments in the cases of Tofan Singh Versus State of Tamil Nadu, 2020 AIR (Supreme Court) 5592, Rakesh Kumar Singla Versus Union of India, 2021(1) RCR (Criminal) 704, Surinder Kumar Khanna Versus Intelligence Officer Directorate of Revenue Intelligence, 2018(3) RCR (Criminal) 954, State by (NCB) Bengaluru Versus Pallulabid Ahmad Arimutta & Anr. 2022(1) RCR (Criminal) 762, Sanjeev Chandra Agarwal & Anr. Versus Union of India 2021(4) RCR (Criminal) 590, Vijay Singh Versus The State of Haryana, bearing Special Leave to Appeal (Crl.) No.(s).1266/2023 decided on 17.05.2023, State of Haryana versus Samarth Kumar 2022 (3) RCR (Criminal) 991 and Vikrant Singh Versus State of Punjab, CRM-M- 39657-2020.", wherein it has been held that the accused can be granted the concession of regular bail where he has been named in the disclosure statement of his co-accused and there is no other corroborative evidence against the accused. The co-accused of the petitioner namely, Sarbjit Singh @ 3 of 13 ::: Downloaded on - 12-11-2025 00:02:23 ::: CRM-M-15172-2025 ::4::

Sarba has been granted the concession of bail vide order dated 07.05.2025. As the petitioner is in custody since 21.02.2024 but only 08 of the 22 prosecution witnesses have been examined so far, he is entitled to the concession of bail even though there were three other cases bearing FIR No.88/2020 U/s 15/29 of NDPS Act, P.S. Nehianwala, Bathinda, FIR No.220 dt. 01.11.2021 U/s 15/29 of NDPS Act, P.S. Dharamkot and FIR No.133 dt. 19.08.2013 U/s 15 of NDPS, P.S. Dharamkot pending against him.

4. A short reply dated 05.11.2025 by way of an affidavit of Anwar Ali, PPS, Deputy Superintendent of Police, Nihal Singh Wala has been filed on behalf of the State by the learned counsel for the State. The same is taken on record. He contends that in view of the serious allegations levelled against the petitioner, he is not entitled to the grant of bail. He is an accused in three other cases bearing FIR No.88/2020 U/s 15/29 of NDPS Act, P.S. Nehianwala, Bathinda, FIR No.220 dt. 01.11.2021 U/s 15/29 of NDPS Act, P.S. Dharamkot and FIR No.133 dt. 19.08.2013 U/s 15 of NDPS, P.S. Dharamkot. Even otherwise, there were no change in circumstances warranting grant of bail when the first bail application of the petitioner came to be withdrawn on 29.01.2025. He, however, concedes that the petitioner is named in the disclosure statement, is in custody since 21.02.2024 but only 08 of the 22 prosecution witnesses have been examined so far and that a co- accused namely, Sarbjit Singh @ Sarba has been granted bail.

5. I have heard the learned counsel for both the parties at length.





                               4 of 13
            ::: Downloaded on - 12-11-2025 00:02:23 :::
 CRM-M-15172-2025                                           ::5::


6. The Hon'ble Supreme Court in the case of State of Haryana Versus Samarth Kumar 2022 (3) RCR (Criminal) 991, held as under:-

"4. The High Court decided to grant pre-arrest bail to the respondents on the only ground that no recovery was effected from the respondents and that they had been implicated only on the basis of the disclosure statement of the main accused Dinesh Kumar. Therefore, reliance was placed by the High Court in the majority judgment of this Court in Tofan Singh v. State of Tamil Nadu reported in (2021) 4 SCC 1.
5. But, it is contended by the learned Additional Advocate General appearing on behalf of the State of Haryana that on the basis of the anticipatory bail granted to the respondents, the Special Court was constrained to grant regular bail even to the main accused-Dinesh Kumar and he jumped bail. Fortunately, the main accused-Dinesh Kumar has again been apprehended. According to the learned Additional Advocate General, the respondent in the second of these appeals is also a habitual offender.
6. Learned counsel appearing on behalf of the respondent in the first of these Appeals contends that the State is guilty of suppression of the vital fact that the respondent was granted regular bail after the charge-sheet was filed and that therefore, nothing survives in the appeal. But,we do not agree.
7. The order of the Special Court granting regular bail to the respondents shows that the said order was passed in pursuance of the anticipatory bail granted by the High Court. Therefore, the same cannot be a ground to hold that the present appeals have become infructuous.
8. In cases of this nature, the respondents may be able to take advantage of the decision in Tofan Singh v. State of Tamil 5 of 13 ::: Downloaded on - 12-11-2025 00:02:23 ::: CRM-M-15172-2025 ::6::
Nadu (supra), perhaps at the time of arguing the regular bail application or at the time of final hearing after conclusion of the trial.
9. To grant anticipatory bail in a case of this nature is not really warranted. Therefore, we are of the view that the High Court fell into an error in granting anticipatory bail to the respondents.
10. In view of the above, the appeals are allowed. The impugned orders are set-aside. As a consequence, the Appellant-State is entitled to take steps, in accordance with law.
[emphasis supplied]

7. In Vijay Singh Versus The State of Haryana, bearing Special Leave to Appeal (Crl.) No.(s).1266/2023 decided on 17.05.2023, it was held as under:-

"The petitioner is alleged to have committed offences under Sections 15 and 29 of the Narcotic Drugs and Psychotropic Substances Act, 1985 (hereinafter called the NDPS Act". His application for anticipatory bail was rejected by the High Court. The allegations in the FIR are that 1.7 Kg of Poppy Straw (Doda Post) was recovered from the co-accused. The petitioner concededly was not present at the spot but was named by the co-accused. That apart there is no other material to implicate the petitioner. The prosecution urges that another case with allegations of commission of offence under the NDPS Act are pending against the petitioner. It is not denied that in those proceedings he was granted bail.
Having regard to these circumstances, the petitioner is directed to the enlarged on anticipatory bail, subject to such terms and conditions as the trial Court may impose.
The petition is allowed.



                                 6 of 13
             ::: Downloaded on - 12-11-2025 00:02:23 :::
 CRM-M-15172-2025                                              ::7::


                  All pending applications are disposed of."
                                                              (emphasis supplied)
8. This Court in the case of Vikrant Singh Versus State of Punjab, CRM-M-39657-2020, held as under:-
"It is not in dispute that the petitioners have not been named in the FIR. No recovery has been effected from the petitioners and the alleged recovery has been effected from two co- accused Rakesh Sharma and Ravdeep Singh alias Sheru. The petitioners are sought to be implicated solely on the basis of the disclosure statement made by the co-accused Rakesh Sharma and Ravdeep Singh @ Sheru and even after the petitioners were arrayed as accused in pursuance of the disclosure statements, no recovery had been made from the petitioners.
The petitioners have been in custody since 06.11.2020 (Vikrant Singh), 05.12.2020 (Subash Chander) and 23.04.2021 (Davinder Singh) and challan in the present case has already been presented and there are 32 witnesses, out of whom only one has been examined and thus, the trial is likely to take time on account of Covid-19 Pandemic. The petitioners are not involved in any other case. With respect to the call details, suffice to say that no dates on which the said calls had been allegedly made by the coaccused, Rakesh Sharma and Ravdeep Singh alias Sheru to the petitioners or vice-versa have been mentioned in the affidavit or in the report under Section 173 Cr.P.C. Moreover, even the transcript of the said conversations are not a part of the record under Section 173 Cr.P.C. A Division Bench of this Court in Narcotics Control Bureau's case (supra), was pleased to observe as under:-




                                 7 of 13
           ::: Downloaded on - 12-11-2025 00:02:23 :::
 CRM-M-15172-2025                                       ::8::


Still further, no conversation detail between accused Ramesh Kumar Patil and accused Sandeep has been produced by the prosecution. Mere call details is not sufficient to prove that Sandeep accused was also involved in the business of narcotic drugs or he had any connected with Ramesh Kumar Patil.
In view of the above, no case is made out for grant of leave to appeal against the acquittal of Sandeep accused."

In judgment of the Gujarat High Court in Yash Jayeshbhai Champaklal Shah's case (supra), it has been observed as under:-

"Having heard learned advocates for the appearing parties, it emerges on record that the applicant is not found in possession of any contraband article. Over and above that, the call data records may reveal that in an around the time of incident, he was in contact with the co-accused who were found in possession of contraband. Since there is no recording of conversation in between the accused, mere contacts with the co-accused who were found in possession cannot be treated to be a corroborative material in absence of substantive material found against the accused."

A perusal of the above judgment would show that without the transcript of the conversations exchanged between the co-accused, mere call details would not be considered to be corroborative material in absence of substantive material found against the accused. In the present case, there is no other material against the petitioners.

Keeping in view the above-said facts and circumstances, as well as law laid down in the judgments noticed hereinabove, 8 of 13 ::: Downloaded on - 12-11-2025 00:02:23 ::: CRM-M-15172-2025 ::9::

the present petitions are allowed and the petitioners are ordered to be released on bail on their furnishing bail/surety bonds to the satisfaction of the concerned trial Court/Duty Magistrate and subject to their not being required in any other case.
(emphasis supplied)

9. This Court in the case of Ranjit Singh Versus State of Punjab, CRM-M-25526-2023, decided on 17.07.2023, held as under:-

"8. Coming back to the facts of the present case, it is pertinent to note here that other than the instant FIR in which the petitioner has been nominated as an accused on the basis of the disclosure statement of the arrested accused, the petitioner is also an accused in two other cases under the NDPS Act. In addition, he had been an accused in three other cases, though he has been acquitted in the said cases. It is highly unlikely that the petitioner would have been implicated in multiple FIRs at the whims and fancies of the Investigating Agency.
9. When there are multiple FIRs against a person over a significant period of time (in this case 18 years), then even though he may have been acquitted in some of those cases, the twin conditions as envisaged under Section 37 of the NDPS Act that he has not committed an offence and was not likely to commit an offence cannot be satisfied.
10. Keeping in view the conduct of the petitioner and his criminal antecedents, his custodial interrogation would certainly be necessary to effect necessary recoveries and to take the investigation to its logical conclusion.
11. In view of the above, I find no merit in the present petition. Therefore, the same stands dismissed.
                                                          (emphasized supplied)




                              9 of 13
           ::: Downloaded on - 12-11-2025 00:02:23 :::
 CRM-M-15172-2025                                             ::10::


10. This Court in Soni Singh @ Chamkaur Sahib, CRM-M-31645- 2022, decided on 20.10.2022, held as under:-
"The Counsel for the petitioner contends that the petitioner is not named in the FIR nor in the secret information. He has been named only in the disclosure statement of his co-accused which is inadmissible in evidence and even otherwise since the recovery effected from him of 3 Kgs of Poppy Husk is of non commercial quantity, therefore the rigors of Section 37 of NDPS Act did not apply to the petitioner. Since the petitioner was in custody since 26.05.2022 and the trial was not likely to be concluded in the near future, he deserved the concession of bail.
The Counsel for the State on the other hand contends that the petitioner is a trafficker along with his co-accused. As per the disclosure statement 200 Kgs of Poppy Husk was to be supplied to the petitioner. Further he is involved in two other cases under the NDPS Act as also one case under the Excise Act and, therefore, did not deserve the concession of bail in view of his antecedents.
I have heard counsel for both the sides at length. Admittedly, the petitioner in the present case is named in the disclosure statement of the arrested accused. Subsequently thereto 3Kgs of Poppy Husk was recovered at his instance which is a non commercial quantity. It may be relevant to mention here that limitations to the grant of bail under Section 37 of the NDPS Act are in addition to those prescribed under Cr.PC or any other law inforce on the grant of bail as has been set out by the Hon'ble Supreme Court in Satpal Singh Vs. State of Punjab 2018(5) RCR (Criminal)
152. In the present case, the petitioner is involved in two other cases under the NDPS Act. Thus, as he is a habitual

10 of 13 ::: Downloaded on - 12-11-2025 00:02:23 ::: CRM-M-15172-2025 ::11::

offender, he is not entitled to the grant of bail even under Section 439 Cr.PC keeping in view his antecedents. Even otherwise, assuming that the rigors of Section 37 of the NDPS Act did not apply to the petitioner, that by itself would not ipso facto lead to the grant of bail to the petitioner.
In view of the above discussion, I find no merit in the present petition and the same is therefore dismissed.
(emphasis supplied)

11. In Samarth Kumar (supra) the Hon'ble Supreme Court had clearly held that an accused who had been named in the disclosure statement of a co- accused was not entitled to the grant of anticipatory bail but could be granted regular bail. However, in Vijay Singh (supra) a somewhat contrary view was taken and the accused therein was granted the concession of anticipatory bail even though he had been an accused in another case under the NDPS Act in which he was on bail. In Vikrant Singh (supra) this Court held that where an accused had been named in the disclosure statement of his co-accused and there were CDRs/WhatsApp calls/chats between the arrested accused and the person named in a disclosure statement then in the absence of the contents of the conversation/chats bail could not be denied to the said accused. In Ranjit Singh (supra) and Soni Singh @ Chamkaur Sahib (supra) it has been held by this Court that where there were multiple FIRs against an accused over a period of time then, even though he had been named in a disclosure statement, he was not entitled to the concession of bail.

12. Coming back to the facts and circumstances of the present case, other than the instant FIR in which the petitioner has been nominated as an accused on the basis of the disclosure statement of his co-accused, the petitioner 11 of 13 ::: Downloaded on - 12-11-2025 00:02:23 ::: CRM-M-15172-2025 ::12::

is also an accused in three other cases under the NDPS Act. It is highly unlikely that the petitioner would have been implicated in multiple FIRs at the whims and fancies of the investigating agency.
13. In fact, when there are multiple FIRs against an accused over a significant period of time, then the twin conditions as envisaged under Section 37 of the NDPS Act that he had not committed an offence and was not likely to commit an offence cannot be satisfied. Further, the limitation to the grant of bail under Section 37 of the NDPS Act are in addition to those prescribed under the Cr.P.C. or any other law in force on the grant of bail.

Thus, a habitual offender is not entitled to the grant of bail even under the provisions of the Cr.P.C. keeping in view his criminal antecedents even though, his co-accused who are similarly situated may have been granted the said concession.

14. I am conscious of the fact that one Sarbjit Singh @ Sarba has been granted the concession of bail by a Coordinate Bench of this Court vide order dated 07.05.2025 while relying on the judgment of the Hon'ble Supreme Court in Mohd. Muslim @ Hussain Vs. State (NCT of Delhi), 2023 AIR Supreme Court 1648. However, what was not brought to the notice of the Coordinate Bench was that in the case of Mohd. Muslim @ Hussain (supra) the accused therein had undergone 7 years custody and was not a habitual offender while in the instant case Sarbjit Singh @ Sarba has undergone about 2 years custody and the petitioner has undergone about 1 12 of 13 ::: Downloaded on - 12-11-2025 00:02:23 ::: CRM-M-15172-2025 ::13::

year 9 months custody and both are habitual offenders with multiple cases under the NDPS Act registered against them.
15. In view of the above discussion, the petitioner does not deserve the concession of bail and therefore, the present petition stands dismissed.

(JASJIT SINGH BEDI) JUDGE 06.11.2025 JITESH Whether speaking/reasoned:- Yes/No Whether reportable:- Yes/No 13 of 13 ::: Downloaded on - 12-11-2025 00:02:23 :::