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 3, Cited by 0]

Bombay High Court

Abhinav Atul Chaturvedi vs Union Of India And Anr on 8 May, 2026

2026:BHC-AS:22207                                903-BA-1768-2025 W BA-1670-2025 W BA-1725-2025




                                                                                               Shivgan

                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    CRIMINAL APPELLATE JURISDICTION
                             CRIMINAL BAIL APPLICATION NO. 1768 OF 2025
                    Abhinav Atul Chaturvedi                                      ...Applicant
                         Versus
                    Union Of India And Anr.                                      ...Respondents

                                               WITH
                             CRIMINAL BAIL APPLICATION NO. 1670 OF 2025
                    Faizal Ejaj Khan                             ...Applicant
                           Versus
                    Union Of India And Anr.                      ...Respondents

                                              WITH
                            CRIMINAL BAIL APPLICATION NO. 1725 OF 2025
                    Rishabh Satish Sharma                       ...Applicant
                          Versus
                    Union Of India And Anr.                     ...Respondents


                    Mrs. Munira Palanpurwala Anand Mishra i/by Mr. Ashok M.
                         Saraogi, for the Applicant in B.A. No. 1768/2025
                         and B.A. No. 1670/2025.

                    Mr. Dilip Mishra i/by Mr. Ayaz Khan, for the Applicant in B.A. No.
                          1725/2025.
                    Ms. Geeta Nayyar, Special P. P., for the Respondent No.1 UOI.

                    Mr. H. J. Dedhia, APP, for the Respondent No. - State.


                                               CORAM:        R. M. JOSHI, J.
                                               DATED:        8th May, 2026
                    PC:-

                    1.     These Applications arise out of the same crime and hence,
                    by consent of both sides, they are heard and decided together.

                                                        Page 1 of 7
                                                     8th May 2026




                ::: Uploaded on - 08/05/2026                          ::: Downloaded on - 09/05/2026 12:08:22 :::
                                     903-BA-1768-2025 W BA-1670-2025 W BA-1725-2025




 2.       By     this    Application,       the       Applicant-     Abhinav        Atul
 Chaturvedi          seeks      bail      in    connection          with       F.    No.
 CUS/SIIB/NDPS/20/2024-SPIB registered with Special Postal
 Investigation Branch (SPIB) for the offences punishable under
 Sections 8(c) read with 21 (c), 22(c), 27, 27A, 28 and 29 of the
 Narcotic Drugs and Psychotropic Substances Act, 1985 ('NDPS
 Act'). The Applicant- Faizal Khan seeks enlargement on bail in
 connection          with      F.     No.      CUS/SIIB/NDPS/20/2024-SPIB
 registered with Special Postal Investigation Branch (SPIB) for
 the offences punishable under Section 8(c) read with 21(c),
 22(c), 23, 28 and 29 of NDPS Act. The Applicant- Rishabh
 Sharma seeks his enlargement on bail in connection with F. No.
 CUS/SIIB/NDPS/20/2024-SPIB registered with Special Postal
 Investigation Branch (SPIB) for the offences punishable under
 Section 8(c) read with 21(c), 22(c), 23, 28 and 29 of NDPS Act.

 3.       It is the case of the prosecution that on 23 rd January 2024
 a letter was received from Postal Appraising Section (PAS),
 Foreign Post Office (FPO), Ballard Estate, Mumbai whereby they
 informed that during the scanning of import parcels, import
 parcel bearing tracking number CC103730488NL is found
 suspicious and requested Assistant Commissioner of Customs,
 SPIB. Based on the information received, the officers of SPIB
 took hold of the said parcel and moved the said parcel from FPO
 to New Custom House and examined it under panchnama dated
 23.01.2024, which resulted in the recovery of 1636 grams of
 MDMA tablets. In order to ascertain the consignee/importer of
 the parcel a dummy parcel was formed under panchnama dated

                                        Page 2 of 7
                                        8th May 2026




::: Uploaded on - 08/05/2026                              ::: Downloaded on - 09/05/2026 12:08:22 :::
                                903-BA-1768-2025 W BA-1670-2025 W BA-1725-2025




 25.01.2024, a team of officers was formed to carry out the said
 controlled delivery.

 4.       When the postman informed that he is ready to go to
 Ulwe for delivery of the parcels the officers and the panchas
 accompanied the postman in the Postal Van. On reaching the
 said address, the postman informed that no person by name
 Atish Pawar lives there and the persons staying in the said house
 refused to take the said parcel stating that they had not order
 anything. Thereafter the said postman tried to call a phone
 number which was written on the import parcel but the said
 phone number was switched off. Thereafter the said postman
 received a phone call from an unknown number and the caller
 was enquiring about the parcel by the name Atish Pawar. As per
 the direction of the officers the said caller was called at a
 decided location. Accordingly, a trap was laid and two persons
 approached the postal van and started communicating with the
 postman. The said persons were apprehended and on enquiring
 about their names it was revealed as Rishabh Sharma and Faizal
 Ejaj Khan. The said persons were placed under arrest.

 5.       On enquiry with Accused No. 1 i.e Rishabh Sharma he
 revealed that one of his friend Mr. Vincent, a Nigerian national
 had informed him to receive a parcel. On enquiry with Accused
 no. 2 he disclosed that he is an Auto driver and Accused no. 1
 calls him frequently to drop him at his residence at K harghar
 from Club Machao in Sanpada, Navi Mumbai and he further
 stated that he does not know any person named Vincent.


                                   Page 3 of 7
                                   8th May 2026




::: Uploaded on - 08/05/2026                       ::: Downloaded on - 09/05/2026 12:08:22 :::
                                903-BA-1768-2025 W BA-1670-2025 W BA-1725-2025




 Accordingly the Accused Nos. 1 and 2 were placed under arrest
 in respect of the said seizure and are at present in judicial
 custody. Thereafter based on statement of Accused No. 1 the
 name of Abhinav Atul Chaturvedi was revealed.

 6.       The learned counsel for the Applicant in Bail Application
 Nos. 1670 of 2025 and 1725 of 2025 submits that apart from the
 merits of the case, the Applicants are entitled for bail only on the
 ground that grounds of arrest were not furnished in writing to the
 Applicants. To support their submission, they placed reliance on
 the judgment of the Hon'ble Suprme Court in the Pankaj Bansal v.
 Union of India & Ors.1 delivered on 3rd October 2023 and
 subsequent judgments in the case of Prabir Purkayastha v. State
 (NCT of Delhi)2, Vihaan Kumar v. State of Haryana & Anr. 3 and
 Ahmed Mansoor and Ors. v. The State, Rep. By Assistant
 Commissioner of Police and Anr. in Criminal Appeal NO.4505 of
 2025 [ @ SLP [CRL.] NO. 198/2025].

 7.       Learned Special Public Prosecutor opposed the said
 contention by submitting that there is evidence showing
 involvement of the Applicants in the crime under NDPS Act. It is
 claimed that on the ground of non-furnishing of grounds of arrest,
 they may not be enlarged on bail.

 8.       As far as these two Applicants are concerned, admittedly,
 grounds of arrest were not furnished to them. The Hon'ble

 1        (2024) 7 SCC 576
 2        (2024) 8 SCC 254
 3        2025 INSC 162

                                   Page 4 of 7
                                   8th May 2026




::: Uploaded on - 08/05/2026                       ::: Downloaded on - 09/05/2026 12:08:22 :::
                                903-BA-1768-2025 W BA-1670-2025 W BA-1725-2025




 Supreme Court in Ahmed Mansoor (Supra) after considering
 Judgment in the case of State of Karnataka v. Sri Darshan Etc. 4
 has held that non-communication of grounds of arrest is fatal to
 the validity of the arrest itself. Since, admittedly, no ground of
 arrest are communicated to the Applicants in writing, there is non-
 compliance of the judgment of the Hon'ble Supreme Court in the
 case of Pankaj Bansal and other judgments cited Supra.

 9.       As far as the Applicant in Criminal Bail Application No.
 1768 of 2025 is concerned, learned counsel for the Applicant
 submits that reasons of arrest are provided to the Applicant but
 not grounds of arrest and hence, he is entitled for bail on that
 count. On merits, it is submitted that except for the statement of
 the Co-accused under Section 67 of the NDPS Act, there is no
 evidence to connect the Applicant with the crime. It is claimed
 that except for one entry of Rs.10,000/- in favour of one of the
 arrested Accused, that too, which indicate about the rent, there is
 no other evidence to show his involvement in the crime.

 10.      The learned Special Public Prosecutor opposes the said
 contention by pointing out the bank entry indicating receipt of
 money from arrested Accused in the account of the present
 Applicant. It is claimed that there is evidence collected during the
 investigation showing WhatsApp/Chats between the Applicant
 and the Co-accused. Learned counsel for the Applicant refuted the
 said contention by submitting that there is nothing in the charge-
 sheet to indicate so.

 4        2025 INSC 979

                                   Page 5 of 7
                                   8th May 2026




::: Uploaded on - 08/05/2026                       ::: Downloaded on - 09/05/2026 12:08:22 :::
                                       903-BA-1768-2025 W BA-1670-2025 W BA-1725-2025




 11.      The statement of the Co-accused under Section 67 of the
 NDPS Act is not substantive evidence. From the charge-sheet filed
 by Mr. Gagan Deep, it does not appear that any evidence
 indicating the communication between the Applicant and the Co-
 accused is made a part of charge-sheet. In absence of any such
 communication/material evidence placed on record in the charge-
 sheet, no cognizance of submissions to that effect can be taken.
 Thus, excluding inadmissible statement of Co-accused, there
 remains only evidence in the form of a single entry of Rs.10,000/-
 into the account of the present Applicant showing receipt thereof
 from one of the arrested Accused.

 12.      Perusal of the said entry shows that the said amount is
 received by way of rent. In such circumstances, only on the basis
 of isolated transaction, it cannot be said that the Applicant is a
 part of the conspiracy in the commission of crime.

 13.         In view of above, the Applications deserve to be allowed.
 Hence, following order:-

                                         ORDER

i) Criminal Bail Applications stand allowed in connection with F. No. CUS/SIIB/NDPS/20/2024- SPIB registered with Special Postal Investigation Branch (SPIB).

ii) The Applicants be enlarged on bail, on furnishing P. R. Bond of Rs.30,000/- each, with one or two Page 6 of 7 8th May 2026 ::: Uploaded on - 08/05/2026 ::: Downloaded on - 09/05/2026 12:08:22 ::: 903-BA-1768-2025 W BA-1670-2025 W BA-1725-2025 local sureties in the like amount, to the satisfaction of the Trial Court.

iii) The Applicants are directed to attend all dates of hearing before the Trial Court, unless exempted by specific order.

iv) Any breach of the aforestated condition shall result forthwith into cancellation of bail.

14. In view of the above, Applications stand allowed and disposed of accordingly.

15. It is clarified that the above observations are made on prima facie consideration of the material on record and the same shall not bind the parties during the final hearing of the Trial Case.

(R. M. JOSHI, J.) SHAMBHAVI NILESH SHIVGAN Digitally signed by SHAMBHAVI NILESH SHIVGAN Date: 2026.05.08 20:48:32 +0530 Page 7 of 7 8th May 2026 ::: Uploaded on - 08/05/2026 ::: Downloaded on - 09/05/2026 12:08:22 :::