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 5, Cited by 0]

Kerala High Court

Anusal vs State Of Kerala on 4 August, 2025

Author: C.S.Dias

Bench: C.S.Dias

BAIL APPL. NO. 8007 OF 2024             1                       2025:KER:58014

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

                   THE HONOURABLE MR.JUSTICE C.S.DIAS

    MONDAY, THE 4TH DAY OF AUGUST 2025 / 13TH SRAVANA, 1947

                         BAIL APPL. NO. 8007 OF 2024

   CRIME NO.411/2024 OF Kodungallur Police Station, Thrissur

     AGAINST       THE    ORDER/JUDGMENT     DATED   17.05.2024       IN   CRMP

NO.3189 OF 2024 OF DISTRICT COURT & SESSIONS COURT/RENT CONTROL

APPELLATE AUTHORITY, THRISSUR

PETITIONER/1ST ACCUSED :

            ANUSAL,
            AGED 29 YEARS
            S/O. ANOOP, POYYARA HOUSE, ANTHIKKAD VILLAGE AND
            DESOM, THRISSUR, PIN - 680641


            BY ADV SRI.VIVEK VENUGOPAL


RESPONDENT/STATE:

            STATE OF KERALA,
            REPRESENTED BY PUBLIC PROSECUTOR, HIGH COURT OF
            KERALA, PIN - 682031

            SRI.NARAYANAN, ADD.PROSECUTOR


     THIS   BAIL    APPLICATION    HAVING    COME    UP   FOR    ADMISSION   ON
04.08.2025, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 BAIL APPL. NO. 8007 OF 2024      2               2025:KER:58014

                          C.S.DIAS, J.
              ---------------------------------------
              Bail. Appl. No. 8007 OF 2024
             -----------------------------------------
          Dated this the 4th day of August, 2025

                              ORDER

The application is filed under Section 483 of the Bharatiya Nagarik Suraksha Sanhita, 2023 ('the BNSS' for short), by the 1st accused in Crime No.411 of 2024 of the Kodungallur Police Station, Thrissur, which is registered against the accused persons for allegedly committing the offences punishable under Sections 20(b) and 20(b)(ii)(C) of the of the Narcotic Drugs and Psychotropic Substances Act, 1985 ('Act', in short). The petitioner was arrested and remanded to judicial custody on 19.03.2024.

2. The crux of the prosecution case is that: on 19.03.2024, at around 05:00 a.m., the accused 1 and 2 were found transporting 111.563 kilograms of Ganja in a vehicle bearing registration No.KL-38-F-0090 near the Kurumbamma Temple at Thekkenada. They were arrested on the spot with the contraband article. Thus, the accused BAIL APPL. NO. 8007 OF 2024 3 2025:KER:58014 have committed the above offences.

3. Heard; Sri. Vivek Venugopal, the learned counsel appearing for the petitioner and Sri. Narayanan, the learned Special Public Prosecutor.

4. The learned counsel for the petitioner contends that the petitioner's arrest is illegal because he was not informed of his grounds of arrest. The learned counsel relied on the decision of this Court in Shahina v. State of Kerala [2025 (4) KLT 314], to fortify his contention that, since the petitioner was not informed of his grounds of arrest, there is an infringement of Article 22 of the Constitution of India. Therefore, he urged that the petitioner may be enlarged on bail.

5. The learned Special Public Prosecutor does not dispute the fact that the petitioner was not informed of his grounds of arrest and the proposition of the law laid down in Shahina's case (supra). Nonetheless, he prays that, even if the petitioner is enlarged on bail, stringent conditions may be imposed on him.

6. The petitioner is alleged to have committed BAIL APPL. NO. 8007 OF 2024 4 2025:KER:58014 offences under the Act. As per Section 37 of the Act, this Court has to be satisfied that the petitioner has satisfactorily qualified with the twin conditions under Section 37 of the Act. Nonetheless, as the legal position now canvassed is based on the decision in Shahina's case (supra) that the petitioner's fundamental rights guaranteed under Article 22 of the Constitution of India have been infringed. Since he was not informed the grounds of his arrest, the said ground overrides the rigour under Section 37 of the Act. Hence, I hold that the petitioner is entitled to be enlarged on bail, notwithstanding the rigour under Section 37 of the Act. Accordingly, I allow the bail application, subject to the following conditions:

7. The petitioner is directed to 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, which shall be subject to the following conditions:
(i) The petitioner shall appear before the Trial Court as and when directed;

BAIL APPL. NO. 8007 OF 2024 5 2025:KER:58014

(ii) The petitioner shall not directly or indirectly make any inducement, threat or procure to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the court or to any Police Officer or tamper with the evidence in any manner, whatsoever;

(iii) The petitioner shall not commit any offence while he is on bail;

(iv) The petitioner shall surrender his passport, if any, before the Jurisdictional Court at the time of execution of the bond. If he has no passport, he shall file an affidavit to the effect before the court below on the date of execution of the bond;

(v) In case of violation of any of the conditions mentioned above, the jurisdictional court shall be empowered to consider the application for cancellation of bail, if any filed, and pass orders on the same, in accordance with law.

(vi) Applications for deletion/modification of the bail conditions shall be filed and entertained before the BAIL APPL. NO. 8007 OF 2024 6 2025:KER:58014 Jurisdictional Court.

Sd/-

C.S.DIAS, JUDGE SCB/dkr BAIL APPL. NO. 8007 OF 2024 7 2025:KER:58014 APPENDIX OF BAIL APPL. 8007/2024 PETITIONER ANNEXURES ANNEXURE A1 A TRUE COPY OF THE FIR NO. 411 OF 2024 OF KODUNGALLUR POLICE STATION DATED 19-03-2024 ANNEXURE A2 A TRUE COPY OF THE REMAND REPORT DATED 19- 03-2024 ANNEXURE A3 A TRUE COPY OF THE ORDER MADE IN CRL.M.P. NO 3189 OF 2024 BEFORE THE 1ST ADDITIONAL SESSIONS JUDGE, THRISSUR DATED 17-05-2024 ANNEXURE A4 A TRUE COPY OF THE ORDER MADE IN CRL.M.P. NO.6132 OF 2024 THE COURT OF THE SESSIONS JUDGE, THRISSUR DATED 04-10-2024 ANNEXURE A5 A TRUE COPY OF THE FINAL REPORT MADE IN CRIME NO. 411 OF 2024 OF KODUNGALLUR POLICE STATION DATED 30-08-2024