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 9, Cited by 0]

Kerala High Court

Ashique vs State Of Kerala on 20 August, 2025

Author: Bechu Kurian Thomas

Bench: Bechu Kurian Thomas

BAIL APPL. NO. 9490 OF 2025
                                   1



                                                       2025:KER:62766

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

          THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

    WEDNESDAY, THE 20TH DAY OF AUGUST 2025 / 29TH SRAVANA, 1947

                    BAIL APPL. NO. 9490 OF 2025

           CRIME NO.13/2024 OF KOZHIKODE E.E, KOZHIKODE

        AGAINST THE ORDER/JUDGMENT DATED 26.06.2025 IN BAIL APPL.

              NO.5762 OF 2025 OF HIGH COURT OF KERALA

PETITIONER/ACCUSED NO.1:

          ASHIQUE, AGED 34 YEARS
          S/O AZEEZ, PUZHAMKUNNUMMAL HOUSE,
          KAITHAPOYIL(PO), THAMARASSERY,
          PUTHUPPADI, KOZHIKODE, PIN - 673 586.


          BY ADVS.
          SHRI.E.C.AHAMED FAZIL
          SHRI.HASIF IQBAL K.




RESPONDENT/STATE/COMPLAINANT :

    1     STATE OF KERALA
          REPRESENTED BY PUBLIC PROSECUTOR,
          HIGH COURT OF KERALA, ERNAKULAM - 682 031.

    2     THE ASSITANT COMMISSIONER OF EXCISE
          EXCISE ENFORCEMENT AND ANTI NARCOIC SQUAD,
          KOZHIKODE, PIN - 673001

           SMT. SREEJA V., PP


THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON 20.08.2025,
THE COURT ON THE SAME DAY PASSED THE FOLLOWING:
 BAIL APPL. NO. 9490 OF 2025
                                         2



                                                                        2025:KER:62766




                       BECHU KURIAN THOMAS, J.
                 ......................................................
                           B.A. No.9490 of 2025
                   ...................................................
                Dated this the 20th day of August, 2025



                                     ORDER

This bail application is filed under Section 483 of the Bharatiya Nagarik Suraksha Sanhita, 2023 (for short 'BNSS').

2. Petitioner is the first accused in Crime No.13 of 2024 of Excise Enforcement and Anti-Narcotic Squad, Kozhikode; registered for the offences punishable under Sections 22(c), 60 and 29 of the Narcotic Drugs and Psychotropic Substances Act, 1985 (for short, NDPS).

3. The prosecution case is that, on 01.05.2024 accused was found in possession of 616.4879 grams of Methamphetamine and he was arrested on 01.05.2024 and thereby committed the offences alleged.

4. Heard Sri.E.C.Ahmed Fazil, the learned counsel for the petitioner, as well as Smt.Sreeja V., the learned Public Prosecutor.

5. The learned counsel for the petitioner submitted that the petitioner has been in custody since 01.05.2024. It was submitted that the grounds for arrest were not communicated to the petitioner or his relatives at the time of his arrest.

BAIL APPL. NO. 9490 OF 2025 3 2025:KER:62766

6. The learned Public Prosecutor opposed the bail application and submitted that the grounds for arrest were communicated to the petitioner at the time of his arrest. It was also submitted that since the contraband seized from the petitioner was commercial quantity, the rigour under section 37 of NDPS Act will apply and hence petitioner ought not to be released on bail.

7. Though prima facie there are materials on record to connect the petitioner with the crime, since petitioner has raised the question of absence of communication of the grounds for his arrest, this Court is obliged to consider the said issue.

8. In the decisions in Pankaj Bansal v. Union of India and Others, [(2024) 7 SCC 576], Prabir Purkayastha v. State (NCT of Delhi) [(2024) 8 SCC 254] and Vihaan Kumar v. State of Haryana and Another [2025 SCC Online SC 269], it has been held that the requirement of informing a person of grounds for arrest is a mandatory requirement of Article 22(1) and also that the said information must be provided to the arrested person in such a manner that sufficient knowledge of the basic facts constituting the grounds must be communicated to the arrested person effectively in the language which he understands.

9. In a recent decision in Shahina vs. State of Kerala [2025 KHC OnLine 706] this Court has also considered the impact of the aforesaid principles in relation to offences alleged under the NDPS Act and held that the BAIL APPL. NO. 9490 OF 2025 4 2025:KER:62766 grounds for arrest must be communicated.

10. On a perusal of the case diary, it is noticed that in the arrest memo the grounds for arrest have been communicated to the arrestee. However, in the arrest intimation given to the mother of the petitioner over mobile phone, there is nothing to indicate that the grounds for arrest were conveyed. In such circumstances, I am satisfied that the grounds for arrest have not been effectively communicated as contemplated by law.

11. Petitioner has been in custody from 01.05.2024 onwards. Having regard to the above circumstances, I am satisfied that the grounds for arrest have not been communicated to the petitioner as required by law.

12. Accordingly, this application is allowed on the following conditions:

(a) Petitioner shall be released on bail on him executing a bond for Rs.1,00,000/- (Rupees One Lakh only) with two solvent sureties each for the like sum to the satisfaction of the court having jurisdiction.
(b) Petitioner shall co-operate with the trial of the case.
(c) Petitioner shall not intimidate or attempt to influence the witnesses; nor shall he attempt to tamper with the evidence.
(d) Petitioner shall not commit any similar offences while he is on bail.
(e) Petitioner shall not leave the State of Kerala without the permission of the jurisdictional Court.

In case of violation of any of the above conditions or if any modification BAIL APPL. NO. 9490 OF 2025 5 2025:KER:62766 or deletion of the conditions are required, the jurisdictional Court shall be empowered to consider such applications if any, and pass appropriate orders in accordance with law, notwithstanding the bail having been granted by this Court.

sd/-

BECHU KURIAN THOMAS JUDGE AMV/20/08/2025 BAIL APPL. NO. 9490 OF 2025 6 2025:KER:62766 APPENDIX OF BAIL APPL. 9490/2025 PETITIONER ANNEXURES ANNEXURE 1 TRUE COPY OF THE FINAL REPORT IN CRIME NO. 13 OF 2024 OF EXCISE ENFORCEMENT AND ANTI-

NARCOTIC SQUAD, KOZHIKODE.

ANNEXURE 2 TRUE COPY OF THE ARREST MEMO OF PETITIONER DATED 01.05.2024 IN CRIME NO. 13 OF 2024 OF EXCISE ENFORCEMENT AND ANTI-NARCOTIC SQUAD, KOZHIKODE.

ANNEXURE 3 TRUE COPY OF THE ARREST NOTICE OF PETITIONER DATED 01.05.2024 IN CRIME NO. 13 OF 2024 OF EXCISE ENFORCEMENT AND ANTI-NARCOTIC SQUAD, KOZHIKODE.