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 8, Cited by 0]

Madras High Court

Yasar Arafath @ Mannadi Yaser vs The State Rep. By on 19 December, 2025

                                                                                                      Crl.R.C.No.2485 of 2025


                                    IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    RESERVED ON : 16.12.2025

                                                   PRONOUNCED ON : 19.12.2025

                                                                   CORAM

                                     THE HONOURABLE MR.JUSTICE SUNDER MOHAN

                                                      Crl.R.C.No.2485 of 2025


                     Yasar Arafath @ Mannadi Yaser                                ... Petitioner/A6

                                                                       Vs.

                     The State Rep. by
                     The Inspector of Police,
                     M-1, Madhavaram Police Station,
                     Chennai.
                     (Cr.No.564 of 2025)                                          … Respondent


                     PRAYER: Criminal Revision Petitions filed under Section 438 r/w 442 of
                     BNSS, to call for the records and set aside the order of remand passed as
                     against the petitioner by the learned District Munsif-cum-Judicial
                     Magistrate, Madhavaram in Crime No.564 of 2025 dated 23.08.2025 in the
                     interest of justice.

                                  For Petitioner      : Mr.K.Nizamuddin

                                  For Respondent      : Dr.C.E.Pratap
                                                        Government Advocate (Crl.Side)




                     Page No.1 of 12




https://www.mhc.tn.gov.in/judis                     ( Uploaded on: 19/12/2025 03:55:54 pm )
                                                                                             Crl.R.C.No.2485 of 2025




                                                                  ORDER

The above Criminal Revision Case has been filed challenging the order of remand dated 23.08.2025 passed as against the petitioner by the learned District Munsif-cum-Judicial Magistrate, Madhavaram, in Crime No.564 of 2025.

2. It is the case of the prosecution that on 22.08.2025 at about 9.30 hours, when the Sub-Inspector of Police attached to the respondent police was in duty, he received a secret information about the illegal transport of Ganja; that based on the said information, the Sub-Inspector of Police along with the police team went to the scene of the occurrence near a ground at Madhavaram; that the team intercepted the vehicle bearing Regn.No.TN03 AE 4890 and when the persons in the vehicle were enquired and a search was conducted, A1 was found in possession of 11.60 gms of MMDA Estacy Pills [23 Nos.], A2 was found in possession of 7 Nos. of LSD Stamp [0.12mg], A3 was in possession of 2.7gms of Methamphetamine and A4 and A5 were in possession of 2.30 gms of Methamphetamine each; that all five accused were arrested and on their confession, the petitioner herein arrayed Page No.2 of 12 https://www.mhc.tn.gov.in/judis ( Uploaded on: 19/12/2025 03:55:54 pm ) Crl.R.C.No.2485 of 2025 as A6 was arrested and remanded on 23.08.2025, pursuant to the impugned remand order.

3. The learned counsel for the petitioner would submit that the grounds of arrest were not furnished to the petitioner in writing as mandated in the Constitution and in Section 50 of the Cr.P.C., which is reiterated by the Hon'ble Supreme Court in several judgments and even in the latest judgment in Mihir Rajesh shah v. State of Maharashtra and Another, reported in 2025 SCC OnLine 2356.

4. The learned Additional Public Prosecutor has filed a counter affidavit signed by the Inspector of Police attached to the respondent Police and would submit that the petitioner was arrested pursuant to confession of the co-accused on 23.08.2025; that the respondent had followed all the mandatory procedures prescribed for the arrest; that the petitioner was informed of the grounds of arrest; that the petitioner was informed in writing of all the basic facts which necessitated the arrest and sufficient opportunity was given to the petitioner to challenge the arrest and remand; and since the respondent had complied with the Constitutional and Statutory Page No.3 of 12 https://www.mhc.tn.gov.in/judis ( Uploaded on: 19/12/2025 03:55:54 pm ) Crl.R.C.No.2485 of 2025 requirements, the learned Magistrate was justified in passing the order of remand and therefore, the impugned order is not liable to be set aside.

5. As stated earlier, the petitioner was arrested on the confession of the co-accused. No contraband was seized from the petitioner. The petitioner was arrested one day after the other accused were arrested during a search made after a secret information. The counter of the Inspector of Police would vaguely state that the reason for arrest was informed to the petitioner and all basic facts that necessitated the arrest was communicated in writing to the petitioner. The respondent has not produced any such document before this Court.

6. Be that as it may, the respondent have not specifically stated that the grounds of arrest have been communicated to the petitioner in writing.

The learned Additional Public Prosecutor is also unable to produce any document to substantiate that the grounds of arrest was communicated to the petitioner in writing. The Hon'ble Supreme Court in Mihir Rajesh Shah's case [cited supra] after referring to the earlier judgments of the Hon'ble Supreme Court had held as follows:

Page No.4 of 12
https://www.mhc.tn.gov.in/judis ( Uploaded on: 19/12/2025 03:55:54 pm ) Crl.R.C.No.2485 of 2025 “33. The mandate contained in Article 22(1) of the Constitution of India is unambiguous and clear in nature, it provides that the arrested person must be informed of the grounds of arrest as soon as they can be. It further provides that the arrested person has the right to defend himself by consulting a legal practitioner of his choice. This constitutional mandate has been effectuated by the legislature in Section 50 of CrPC 1973 (now Section 47 of BNSS 2023) which provides that an arrested person shall be forthwith communicated with the grounds of his arrest.

34. The objective enshrined in Article 22(1) of the Constitution of India for furnishing grounds of arrest stems from the fundamental principle of providing opportunity to a person to allow him to defend himself from the accusations that are levelled against him leading to his arrest. The salutary purpose of informing the grounds of arrest is to enable the person to understand the basis of his arrest and engage legal counsel to challenge his arrest, remand or seek bail and/or avail of any other remedy as may be available to him/her under law.

....

38. These above discussed principles embody the manifestation of the constitutional safeguard sought to be achieved in Article 22 of the Constitution of India which is that the arrested person must be well equipped with the information not only about his arrest but the reasons and grounds thereof prior to his production before the magistrate so as to enable him to effectively defend himself and oppose the police and judicial custody and even press for bail. The obligation to inform the grounds of arrest to the arrestee is thus, not just a mere procedural formality, instead it Page No.5 of 12 https://www.mhc.tn.gov.in/judis ( Uploaded on: 19/12/2025 03:55:54 pm ) Crl.R.C.No.2485 of 2025 flows from the fundamental right of personal liberty which sets the further course for protection from the oppressive restrictions imposed upon the free movement in the society of an arrestee during remand.

39. A plain reading of Article 22(1) of the Constitution of India shows that the intent of the constitution makers while incorporating the provisions was not to create any exceptional circumstances, instead it reads as “No person who is arrested shall be detained in custody without being informed, as soon as may be, of the grounds for such arrest….”, it casts a mandatory unexceptional duty on the State to provide the arrested person with the grounds of such arrest with the objective to enable that person to be able to defend himself by consulting a legal practitioner of his choice. This mandate of Article 22 (1) is notwithstanding any exception. This Court has made it explicit that the constitutional obligation under Article 22 is not statutespecific and it is grounded in fundamental right of life and personal liberty under Article 21 of the Constitution of India, therefore making it applicable to all offences including those under the IPC 1860 (now BNS 2023).

40. The requirement of informing the arrested person the grounds of arrest, in the light of and under Article 22(1) of the Constitution of India, is not a mere formality but a mandatory binding constitutional safeguard which has been included in part III of the Constitution under the head of Fundamental Rights. Thus, if a person is not informed of the grounds of his arrest as soon as maybe, it would amount to the violation of his fundamental rights thereby curtailing his right to life and personal liberty under Article 21 of the Constitution of India, rendering the arrest illegal.

Page No.6 of 12

https://www.mhc.tn.gov.in/judis ( Uploaded on: 19/12/2025 03:55:54 pm ) Crl.R.C.No.2485 of 2025 ......

42. As mentioned above, it has been held while dealing with the mode of communicating the grounds of arrest so as to serve the intended purpose of the constitutional mandate that the language used in Article 22(1) and 22(5) regarding communication of the grounds is identical and therefore the interpretation of Article 22(5) shall ipso facto apply to Article 22(1). The grounds of arrest must be furnished in writing, in order to attend the true intended purpose of Article 22(1). Reference at this stage may be made to the Constitution Bench Judgment of this Court in Harikisan (supra) wherein while dealing with the Article 22(5) of the Constitution of India in the context of the right of a detainee to be made aware of the grounds of arrest, it has been held that the same should be furnished in a language which he can understand and in a script which he can read, if he is a literate person” (emphasis supplied)

7. Thus, from the above observations, it is very clear that the communication of the grounds of arrest is mandatory, and it is the constitutional right of the arrestee. The Hon’ble Supreme Court has held that the mode of communication must be in writing and in a language which can be understood by the arrestee, in order to satisfy the constitutional requirement under Article 22(1) of the Constitution of India. Therefore, the constitutional requirement to communicate the grounds of arrest, and that Page No.7 of 12 https://www.mhc.tn.gov.in/judis ( Uploaded on: 19/12/2025 03:55:54 pm ) Crl.R.C.No.2485 of 2025 such communication has to be in writing, has been reiterated by the Hon'ble Supreme Court in the above said judgment.

8. In the instant case, admittedly, since the grounds of arrest have not been communicated to the petitioner in writing, the Constitutional right of the petitioner has been violated. As a sequitur, the arrest becomes illegal and consequently, the remand also would not be justified. Therefore, this Court is of the view that the arrest and the remand are illegal and consequently, are liable to be set aside. Hence, the petitioner shall be released forthwith on the following conditions:

(i) The petitioner shall execute a bond for a sum of Rs.25,000/- (Rupees Twenty-Five thousand only) with two sureties, each for a like sum to the satisfaction of the learned District Munsif-cum-Judicial Magistrate, Madhavaram;
(ii) The petitioner and the sureties shall affix their photographs and Left Thumb Impression in the surety bond and the trial Court may obtain a copy of their Aadhaar card or Bank pass Book or mobile numbers to ensure their identity; and
(iii) The petitioner shall appear before the trial Court on the first working day of every month at 10.30 a.m. until further orders and if he is not able to appear before the trial Court on any day, he shall make arrangements to file an application under Section Page No.8 of 12 https://www.mhc.tn.gov.in/judis ( Uploaded on: 19/12/2025 03:55:54 pm ) Crl.R.C.No.2485 of 2025 317 Cr.P.C. and shall appear before the trial Court on any other day in lieu of the date of his absence, as directed by the trial Court.

9. This Court is inclined to add that the respondent may be entitled to seek fresh remand provided they comply with the conditions imposed by the Hon'ble Supreme Court in Mihir Rajesh Shah's case. The relevant observations are extracted hereunder:

“55. It goes without saying that if the abovesaid schedule for supplying the grounds of arrest in writing is not adhered to, the arrest will be rendered illegal entitling the release of the arrestee. On such release, an application for remand or custody, if required, will be moved along with the reasons and necessity for the same, after the supply of the grounds of arrest in writing setting forth the explanation for non-supply thereof within the above stipulated schedule. On receipt of such an application, the magistrate shall decide the same expeditiously and preferably within a week of submission thereof by adhering to the principles of natural justice.
56. In conclusion, it is held that:
i) The constitutional mandate of informing the arrestee the grounds of arrest is mandatory in all offences under all statutes including offences under IPC1860 (now BNS 2023);
ii) The grounds of arrest must be communicated in writing to the arrestee in the language he/she understands;
Page No.9 of 12

https://www.mhc.tn.gov.in/judis ( Uploaded on: 19/12/2025 03:55:54 pm ) Crl.R.C.No.2485 of 2025

iii) In case(s) where, the arresting officer/person is unable to communicate the grounds of arrest in writing on or soon after arrest, it be so done orally.

The said grounds be communicated in writing within a reasonable time and in any case at least two hours prior to production of the arrestee for remand proceedings before the magistrate.

iv) In case of non-compliance of the above, the arrest and subsequent remand would be rendered illegal and the person will be at liberty to be set free.

10. In the result, the Criminal Revision Case stands allowed.

19.12.2025 Index : Yes/No Speaking Order/Non Speaking Order Neutral Citation: Yes/No Issue order copy today i.e., on 19.12.2025 ars Page No.10 of 12 https://www.mhc.tn.gov.in/judis ( Uploaded on: 19/12/2025 03:55:54 pm ) Crl.R.C.No.2485 of 2025 To

1. The District Munsif-cum-Judicial Magistrate Court, Madhavaram.

2. The Superintendent of Prisons, Central Prison, Puzhal.

3. The Judicial Magistrate, Poonamallee

4. The Inspector of Police, M-1, Madhavaram Police Station, Chennai.

5.The Public Prosecutor, High Court, Madras.

Page No.11 of 12

https://www.mhc.tn.gov.in/judis ( Uploaded on: 19/12/2025 03:55:54 pm ) Crl.R.C.No.2485 of 2025 SUNDER MOHAN, J.

ars Pre-delivery Order in Crl.R.C.No.2485 of 2025 19.12.2025 Page No.12 of 12 https://www.mhc.tn.gov.in/judis ( Uploaded on: 19/12/2025 03:55:54 pm )