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 17, Cited by 0]

Bombay High Court

Ranjit Laxman Tanpure vs Intelligence Officer And Anr on 6 December, 2022

Author: M. S. Karnik

Bench: M. S. Karnik

                                                                         46.BA 3062-21.doc

Darshan Patil

                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      CRIMINAL APPELLATE JURISDICTION

                          BAIL APPLICATION NO. 3062 OF 2021

            RANJIT LAXMAN TANPURE                                  ..APPLICANT
                 VS.
            INTELLIGENCE OFFICER AND ANR.                          ..RESPONDENT

                                        WITH
                          BAIL APPLICATION NO. 3917 OF 2021

            MANJEET SINGH CHILOTRA                      ..APPLICANT
                  VS.
            INTELLIGENCE OFFICER DIRECTORATE
            OF REVENUE INTELLIGENCE MUMBAI
            ZONAL UNIT AND ANR.                         ..RESPONDENT
                                       ------------
            Mr. A.P. Mundargi, Senior Advocate i/b. Mr. Mandar Goswami
            a/w Ms. Megha Bajoria for the applicant in BA 3917/2021.
            Mr. Mandar Goswami a/w Ms. Megha Bajoria for the
            applicant in BA 3062/2021
            Mr. N.B. Patil, APP for State.
            Ms. Rujuta Thakker a/w Mr. R. Mujumdar and Ms. Mansi
            Naik for the respondent-DRI in both applications.
                                       ------------
                              CORAM : M. S. KARNIK, J.
                              RESERVED ON : DECEMBER 1, 2022
                              PRONOUNCED ON : DECEMBER 6, 2022
            P.C. :

            1.      These are applications for bail filed by the applicant -

            Ranjit Laxman Tanpure in Bail Application No. 3062 of 2021

            and applicant - Manjeet Singh Chilotra in Bail Application

            No.     3917        of    2021,   in   connection   with      DRI       F.    No.


                                                                                          1/25



           ::: Uploaded on - 06/12/2022                    ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                           46.BA 3062-21.doc

 DRI/MZU/C/INT-117/2016, registered with DRI Mumbai, for

 the offence punishable under sections 8(c), 22(C), 23(C),

 27(A) and 29 of the Narcotics Drugs and Psychotropic

 Substances Act, 1985 (hereafter 'NDPS Act', for short). The

 applicants filed these bail applications on the ground of long

 incarceration in custody and as the possibility of the trial

 commencing any time soon and concluding in the near

 future is remote.             The applications are decided by a

 common order.

 2.      The applicant - Ranjit Laxman Tanpure came to be

 arrested on 07/04/2017 by the officers of the DRI and since

 then he is in judicial custody.           It is the case of the

 prosecution that Ranjit was arrested pursuant to the

 recording of the statement of the co-accused namely

 Manjeet. In all 10 accused are implicated. Since the date

 of registration of First Information Report, 7 accused have

 been granted bail.

 3.      On the basis of the information/intelligence dated

 21/11/2016 was conveyed by the officer of the Directorate

 of Revenue Intelligence Ludhiana to DRI Mumbai that a


                                                                           2/25



::: Uploaded on - 06/12/2022                ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                                        46.BA 3062-21.doc

 huge       quantity           of    the       Psychotropic      Substances             viz.

 Alprazolm, Zoldipam, Diazepam etc. in addition to Tramadol,

 soma etc. covered under the provisions of NDPS Act, are

 illegally exported by one of the applicant - Manjeet, a

 resident        of    Mira         Road,      Mumbai.    Based        on     the      said

 information,           the     residential        and    office       cum       godown

 premises         of    applicant          -   Manjeet     was      searched          from

 21/11/2016            to      23/11/2016         and    a     total     quantity         of

 16,72,238 tablets containing Psychotropic Substance was

 seized. The value of the seized tablets was assessed at Rs.

 55,55,567/-. The statements of the arrested accused came

 to be recorded under section 67 of the NDPS Act.                                      The

 accused narrated their role and admitted their guilt.                                 The

 said statements were retracted later on. The statement of

 applicant - Ranjit was recorded on 06/07/2017 and the

 applicant was arrested on 07/04/2017.                          The charge-sheet

 was filed before the Special Court, Thane on 18/05/2017.

 4.      Learned senior advocate Shri Mundargi submitted that

 the present bail application is being pressed only on the

 ground of long incarceration. According to him, assuming a


                                                                                        3/25



::: Uploaded on - 06/12/2022                             ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                            46.BA 3062-21.doc

 huge quantity is found from the possession of the Manjeet,

 it needs to be considered that he is in custody for more

 than 5 years and 6 months and there is no possibility of the

 trial commencing. The applicant - Manjeet deserves to be

 released on bail on the touchstone of Article 21 of the

 Constitution of India. So far as the applicant - Ranjit, i.e.

 original accused no. 8, is concerned, nothing was found

 from his possession and he is claiming parity with accused

 no. 10 - Rajaram who has been released on bail.                            Mr.

 Mundargi submitted that the applicant - Manjeet cannot be

 incarcerated          for an indefinite period. Although the charge

 has been framed on 12/07/2019, there is no progress in the

 trial, nor any of the witnesses examined. According to him,

 the prosecution is relying upon several statements of the

 witnesses and the list includes about 130 witnesses.                      The

 trial is not delayed at the instance of the applicant.

 According to him, prolonging the custody for an indefinite

 period is violative of Article 21 of the Constitution of India.

 Learned senior advocate Mr. Mundargi relied upon following

 decisions in support of the submissions :-



                                                                            4/25



::: Uploaded on - 06/12/2022                 ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                                         46.BA 3062-21.doc

         i)       Supreme            Court         Legal        Aid        Committee

         Representing Undertrial Prisoners Vs. Union of

         India and Another.1

         ii)      Ugochukwu Duke Vs. State of Goa, thr. I.O.,

         Anjuna Police Station and Another2

         iii)     Sajid Yusuf Electricwalla Vs. The State of

         Maharashtra3

         iv)      Atul Aggarwal Vs. Directorate of Revenue

         Intelligence4

         v)       Pravid         Dilip        Waghela            Vs.        State          of

         Maharashtra5

         vi)      Rohit Nejkar Vs. Intelligence Officer and

         Anr.6

         vii) Gopal Krishna Patra @ Gopal Rusma Vs.

         Union of India7

         viii) Anil Kumar Vs State8

 1(1995) 4 SCC 695
 22022 SCC OnLine Bom 370
 3Bail Application No. 3076 of 2021 (Bombay High Court)
 4Bail Application No. 2477 of 2021 (Delhi High Court)
 5Bail Application No. 523 of 2022 (Bombay High Court)
 6Bail Application No. 3823 of 2021 (Bombay High Court)
 7Criminal Appeal No. 1169 of 2022 (Supreme Court of India)
 82022 SCC OnLine Del 778

                                                                                         5/25



::: Uploaded on - 06/12/2022                              ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                                               46.BA 3062-21.doc

         ix)      Baba Fakruddin Sheikh @ Fakru Vs. The

         State (NCT of Delhi)9

         x)       Ejike        Jonas        Orji      Vs.       Narcotics           Control

         Bureau10

         xi)      Sachin Atmaram Vartak Vs. The State of

         Maharashtra11

         xii)     Abdul          Hannan            Rizwani           Vs.         State        of

         Maharashtra12

 5.      Learned counsel for DRI, Ms. Rujuta Thakkar, opposed

 the application. It is submitted that an unusually large

 quantity of contraband was seized from the applicants. It is

 submitted that in respect of the matters covered by the

 provisions of NDPS Act, if a huge quantity of contraband is

 seized, a balance has to be struck as even the interest of

 the society has to be taken into consideration. The right of

 the accused for speedy trial cannot outweigh the larger

 public interest considering the serious nature of the offence.

 Pointing out the materials on record, she submits that the

 9Special Leave to Appeal (Crl.) No(s). 13 of 2022 (Supreme Court of India)
 10Bail Application No. 997 of 2022 (Delhi High Court)
 11Bail Application No. 430 of 2021 (Bombay High Court)
 12Bail Application No. 877 of 2022 (Bombay High Court)

                                                                                            6/25



::: Uploaded on - 06/12/2022                                 ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                                46.BA 3062-21.doc

 applicant - Manjeet was a part of a well organized syndicate

 who along with other accused was systematically exporting

 the contraband of huge quantities. She submits that

 propensity of the applicants' involvement in these nefarious

 activities is writ large from the documents on record and

 therefore, the mere ground of long incarceration is not

 enough to seek bail.            She submits that though the list of

 witnesses indicated is around 130, however, on instructions

 it is stated that not more than 30 to 40 witnesses will be

 examined. She submits that in such case, the trial could be

 expedited. She invited my attention to the provisions of

 section 436A of the Code of Criminal Procedure, 1973

 (hereafter 'Cr.P.C.', for short) to submit that even the law

 mandates that the person who has undergone detention for

 a period extending up to one-half of the maximum period of

 imprisonment specified for that offence, he shall be released

 by the Court on his personal bond; in her submission,

 meaning          thereby      that   as   the   maximum          punishment

 prescribed for the offence being 20 years under the NDPS

 Act, the applicants can apply for bail on the ground of



                                                                                7/25



::: Uploaded on - 06/12/2022                     ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                                         46.BA 3062-21.doc

 prolonged incarceration only after the applicants have

 undergone minimum 10 years of imprisonment.                                          It is

 further submitted that even in respect of bail on the ground

 of long incarceration, the applicants cannot avoid the rigors

 of section 37 of the NDPS Act.                         In her submission, the

 materials on record are adequate to demonstrate that the

 applicants are guilty of such offence. Learned counsel relied

 upon          the     following       decisions         in     support          of      her

 submissions :-

         I)       Sapan Mondal Vs. Narcotics Control Bureau13

         ii)      Anuj Kumar Upadhyay Vs. State NCT of

         Delhi14

         iii)     Union of India (NCB) ETC. Vs. Khalil Uddin

         ETC15

 6.      Heard. So far as the applicant - Ranjit in BA No. 3062

 of 2021 is concerned, the materials on record indicate that

 the search conducted by the officers of Ludhiana on

 27/04/2017 revealed that the laptop containing images of


 13C.R.M. No. 7715 of 2021 (Calcutta High Court)
 14Bail Application No. 1150 of 2022 (Delhi High Court)
 15Criminal Appeal No(s). 1841-1842/2022 (Supreme Court of India)

                                                                                         8/25



::: Uploaded on - 06/12/2022                              ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                                 46.BA 3062-21.doc

 Alprazolam tablets and other medicines, prepared by M/s

 Kelwin Healthcare, Haridwar by its firm M/s Kelvin Pharma

 was found. Ranjit was not found in conscious possession of

 the tablets. According to DRI, there was enough material to

 link the main accused Manjeet with Ranjit. So far the

 applicant - Manjeet in BA No. 3917 of 2021 is concerned, a

 large quantity of tablets was found in his possession.

 7.      Without multiplying the authorities relied by the

 learned counsel, on which reliance is placed, at the outset I

 may refer to the decision of this Court in Rohit Nejkar

 (supra) who is a co-accused no. 10 in this C.R. Rohit has

 since been released on bail on the ground of long

 incarceration as he was in custody for the period of 5 years.

 In paragraph no. 31, as regards the progress of the trial

 this Court observed thus :-

                           "31. The charge has been framed in the
                           present case on 12th July, 2019. Thereafter, no
                           witnesses have been examined. This Court had
                           called for the report from the trial Court about
                           the status of the trial. The report dated 21st
                           April, 2022 submitted to this Court, wherein it
                           is stated that the charge was framed on 12th
                           July, 2019 vide Exhibit 134. On account of lock-
                           down, the applications filed by the accused etc.
                           the trial could not be proceeded. The learned


                                                                                 9/25



::: Uploaded on - 06/12/2022                      ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                                  46.BA 3062-21.doc

                           counsel    for   Respondents      submitted     on
                           instructions that, although there is list of about
                           130 witnesses, the prosecution may examine
                           about 35 to 40 witnesses. Assuming that the
                           prosecution intends to examine such number of
                           witnesses, even there is not clear as to when
                           the trial would come to an end. There is
                           nothing on record to indicate that the applicant
                           had delayed the trial. He is in custody for a
                           period of about 5 years. There was no recovery
                           of Psychotropic Substance from Applicant,
                           hence, case for grant of bail is made out."


 The position remains the same even today except for a brief

 spell of 6 months when this Court had stayed further

 proceedings in the trial at the instance of a co-accused.

 There is nothing to indicate that the trial is protracted at the

 instance of the applicants.               In fact, the applicants have

 nothing to gain by protracting the trial as they are in

 custody. Even after the stay was vacated, there has been

 no progress in the trial.             As indicated earlier, though the

 prosecution has relied upon a list of 130 witnesses, learned

 counsel for the respondent submitted that the prosecution

 intends to examine 30 to 40 witnesses. This by itself is a

 large number. The resultant position is that the trial is not

 likely to be concluded any time in the near future.

 8.      Having observed thus, let me examine the rival

                                                                                 10/25



::: Uploaded on - 06/12/2022                       ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                               46.BA 3062-21.doc

 contentions, as regards the grant of bail on the ground of

 long incarceration.           It is not in dispute that the applicants

 are in custody for more than 5 years and 6 months. So far

 the contention of the learned counsel for DRI that the rigors

 of section 37 of the NDPS Act will apply even if the bail is

 sought on the ground of prolonged custody, this aspect has

 been dealt with by this Court in Rohit Nejkar (supra) in

 paragraph nos. 23 to 29.             Paragraph nos. 23 to 29 which

 has a bearing on the controversy read thus :-

                  "23. Although it is not necessary to go deep into the
                  restrictions like Section 37 of NDPS Act, Section
                  20(8) of TADA Act and Section21(4) of MCOC act,
                  since the right to speedy trial is supreme, it is
                  required to be noted that above provisions carrying
                  embargo for grant of bail under TADA Act, NDPS Act
                  and MCOC Act are pari materia. It is true there is
                  distinction qua UAPA act. However, that should not
                  be hurdle in granting bail on the ground of
                  infringement of Article 21 of Constitution of India. No
                  decision has been brought to notice of the Court
                  wherein bail has been refused by Supreme Court, in
                  spite of accused being in prolonged custody on the
                  basis of such restrictions. It is also pertinent to refer
                  to extent to which such rigours can be interpreted
                  while granting bail. In the case of Ranjitsingh
                  Sharma Vs. State of Maharashtra and another 2005-
                  ALL.MR (Cri)-1538-(SC), it is observed in quoted
                  paragraphs as follows :
                        "28.Section     21    provides     for    modified
                  application of certain provisions of the Code of
                  Criminal Procedure,sub-section (4) whereof is as
                  under :
                        (4)Notwithstanding anything contained in the

                                                                              11/25



::: Uploaded on - 06/12/2022                    ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                               46.BA 3062-21.doc

                  Code, no person accused of an offence punishable
                  under this Act shall, if in custody, be released on bail
                  or on his own bond, unless -
                        (a)the Public Prosecutor has been given an
                  opportunity to oppose the application of such
                  release;and
                        (b)where the Public Prosecutor opposes the
                  application, the Court is satisfied that there are
                  reasonable grounds for believing that he is not guilty
                  of such offence and that he is not likely to commit
                  any offence while on bail."
                        45. The Act is deterrent in nature. It provides
                  fordeterrent punishment. It envisages three to ten
                  years of imprisonment and may extend to life
                  imprisonment. Death penalty can also be imposed if
                  somebody commits a murder. Similarly, fines ranging
                  between three to ten lakhs can be imposed.
                        46. Presumption of innocence is a human
                  right (SeeNarendra Singh and another Vs. State of
                  MP(2004)10-SCC-699:2004          ALL    MR    (Cri)2557
                  (SC).Para31). Article 21 in view of its expansive
                  meaning not only protects life and liberty but also
                  envisages a fair procedure. Liberty of a person
                  should not ordinarily be interfered with unless there
                  exist cogent grounds therefor. Sub-section (4) of
                  Section 21 must be interpreted keeping in view the
                  aforementioned salutary principles. Giving an
                  opportunity to the public prosecutor to oppose an
                  application for release of an accused appears to be
                  reasonable restriction but Clause (b) of sub-section
                  (4) of Section 21 must be given a proper meaning.
                        47. Does this statute require that before a
                  person is released on bail, the Court, albeit prima
                  facie, must come to the conclusion that he is not
                  guilty of such offence ? Is it necessary for the Court
                  to record such a finding ? Would there be any
                  machinery available to the Court to ascertain that
                  once the accused is enlarged on bail, he would not
                  commit any offence whatsoever ?
                        48. Such findings are required to be recorded
                  only for the purpose of arriving at an objective
                  finding on the basis of materials on records only for
                  grant of bail and for no other purpose.
                        49. We are furthermore of the opinion that

                                                                              12/25



::: Uploaded on - 06/12/2022                    ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                               46.BA 3062-21.doc

                  the restrictions on the power of the Court to grant
                  bail should not be pushed too far. If the Court,
                  having regard to the materials brought on record, is
                  satisfied that in all probability he may not be
                  ultimately convicted, an order granting bail may be
                  passed. The satisfaction of the Court as regards his
                  likelihood of not committing an offence while on bail
                  must be construed to mean an offence under the Act
                  and not any offence whatsoever be it a minor or
                  major offence. If such an expansive meaning is
                  given, even likelihood of commission of an offence
                  under Section 279 of the Indian Penal Code may
                  debar the Court from releasing the accused on bail. A
                  statute, it is trite, should not be interpreted in such a
                  manner as would lead to absurdity. What would
                  further be necessary on the part of the Court is to
                  see the culpability of the accused and his
                  involvement in the commission of an organized crime
                  either directly or indirectly. The Court at the time of
                  considering the application for grant of bail shall
                  consider the question from the angle as to whether
                  he was possessed of the requisite mens rea. Every
                  little omission or commission, negligence or
                  dereliction may not lead to a possibility of his having
                  culpability in the matter which is not the sine qua
                  non for attracting the provisions of MCOCA. A person
                  in a given situation may not do that which he ought
                  to have done. The Court may in a situation of this
                  nature keep in mind broad principles of law that
                  some acts of omission and commission on the part of
                  a public servant may attract disciplinary proceedings
                  but may not attract a penal provision.
                         55. The wording of Section 21(4), in our
                  opinion,does not lead to the conclusion that the
                  Court must arrive at a positive finding that the
                  applicant for bail has not committed an offence under
                  the Act. If such a construction is placed, the court
                  intending to grant bail must arrive at a finding that
                  the applicant has not committed such an offence. In
                  such an event, it will be impossible for the
                  prosecution to obtain a judgment of conviction of the
                  applicant. Such cannot be the intention of the
                  Legislature. Section 21(4) of MCOCA, therefore, must
                  be construed reasonably. It must be so construed

                                                                              13/25



::: Uploaded on - 06/12/2022                    ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                                46.BA 3062-21.doc

                  that the Court is able to maintain a delicate balance
                  between a judgment of acquittal and conviction and
                  an order granting bail much before commencement
                  of trial. Similarly, the Court will be required to record
                  a finding as to the possibility of his committing a
                  crime after grant of bail. However, such an offence in
                  future must be an offence under the Act and not any
                  other offence. Since it is difficult to predict the future
                  conduct of an accused, the court must necessarily
                  consider this aspect of the matter having regard to
                  the antecedents of the accused, his propensities and
                  the nature and manner in which he is alleged to have
                  committed the offence."

                  24. Thus, embargo under the provisions of Special
                  Acts shall not be an impediment in grant of bail by
                  this Court on the ground of incarceration of accused
                  in custody for a long time, more particularly in the
                  light of various decisions of Supreme Court.

                  25. The Division Bench in a recent decision
                  delivered in Criminal Appeal No.389 of 2020 in the
                  case of NIA Vs. Areeb Ejaz Majeed(supra) has dealt
                  with a similar issue. The respondent therein was
                  prosecuted by NIA under the provisions of UAPA Act.
                  He was arrested on 29th November 2014. He had
                  preferred applications for bail which were rejected.
                  Subsequently he was granted bail by NIA Court.
                  While passing the order granting bail the Special
                  Court proceeded on two aspects, firstly that the pace
                  of the trial was slow and there was likelihood that
                  there was long time for examining the remaining
                  witnesses. The NIA Court concluded that since law
                  laid down by Hon'ble Supreme Court in Shaheen
                  Welfare Association (supra) apply in favour of
                  accused, the bail application should be granted on
                  the aspect of the matter. The other aspect which was
                  considered by the NIA Court was that the witnesses
                  were examined before the said Court and prima facie
                  case is not made out. The Court, therefore, held that
                  even taking recourse to Section 43-D(5) of NIA Act,
                  the accused is entitled to be released on bail. Other
                  decisions of the Supreme Court were placed for
                  consideration before the Court. The accused was in

                                                                               14/25



::: Uploaded on - 06/12/2022                     ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                               46.BA 3062-21.doc

                  custody for a period of six years. About 107
                  witnesses were remained to be examined. The NIA
                  Court considered the decisions in the case of Union
                  of India Vs. K.A.Najeeb (supra) and Shaheen Welfare
                  Association (supra). Bail was granted on the ground
                  that accused is in jail for six years and also on the
                  basis of evidence adduced before Trial Court.
                  Previous applications were rejected on merits and
                  only on the basis of evidence which was recorded
                  subsequently the NIA Court came to the conclusion
                  with regards to the prima facie case against accused
                  when the accusations had rendered twice by
                  rejecting previous applications for bail. The Division
                  Bench accepted the contention of appellant that in
                  view of previous rejection of bail application, on the
                  basis of evidence recorded by the Court, the Court
                  could not have granted bail on merits. The Division
                  Bench also observed that case of the accused on
                  second aspect of the matter appears to be on firm
                  footing. In paragraph 29 it is observed as follows :
                        "29. There is no dispute about the fact that
                  right to fair and speedy trial is a right recognized
                  under Article 21 of the Constitution of India. The
                  Hon'ble Supreme Court and various High Courts
                  including this High Court have consistently held that
                  under trials cannot be allowed to languish for years
                  together in jail while the trial proceeds at the snail's
                  pace. If ultimately the accused are found to be not
                  guilty, the number of years, months and days spent
                  by such accused as under trials in jail, can never be
                  given back to them and this is certainly a violation of
                  their valuable right under Article 21 of the
                  Constitution of India. Therefore, right to speedy trial
                  has been recognized and reaffirmed consistently by
                  the judgments of the superior courts."
                        In paragraph 31 the Division Bench has
                  observed that :
                        "In cases where the accused are facing charges
                  under special Acts like UAPA Act, parameters for
                  grant of bail are more stringent as a consequence of
                  which the under trials in such cases remain in
                  custody while the trials are pending. This is because
                  they are accused in serious and heinous offences and
                  their rights are required to be balanced with the

                                                                              15/25



::: Uploaded on - 06/12/2022                    ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                                46.BA 3062-21.doc

                  rights of the society and citizens at large. The Courts
                  then are required to perform a balancing act, so as
                  to ensure that a golden mean is reached between the
                  rights of the individual and those of the society at
                  large."

                  In paragraph 32 the Court then referred to the
                  decision of Supreme Court in the case of Shaheen
                  Welfare Association(supra) wherein it was held that
                  long time taken by courts in disposal of the cases
                  would justify invoking Article 21 of Constitution of
                  India to issue directions to release the undertrials on
                  bail. By analyzing the facts of the case and
                  considering the fact that accused was in custody for
                  a substantial period of time, it was held that it
                  cannot be said that the NIA Court committed an
                  error in granting bail to the accused. The Court did
                  not distinguish the order granting bail on the basis
                  that the effect of rigours under Section 43-D(5) of
                  UAPA Act is lesser than other Special Laws.

                  26. In the case of Union of India Vs. K.A.Najeeb
                  (supra), the Supreme Court has considered the
                  stringent conditions for grant of bail under Section
                  43-D(5) of UAPA Act. In the said case the accused
                  was in custody for the offences under UAPA Act. In
                  the case of The NIA Vs. Areeb Ejaz Majeed (supra),
                  the accused was tried for the offences under UAPA
                  Act. In both the cases, the accused was granted bail
                  by High Court and NIA Court on the ground that
                  accused was in custody without trial for long period
                  of time, which affected his right under Article 21 of
                  Constitution of India. Both the orders were confirmed
                  by the Appellate Courts.

                  27. In the case of Supreme Court Legal Aid
                  Committee (supra),the Court had directed proviso for
                  grant of bail that benefit of direction in clause (ii) and
                  (iii) shall not be available to those persons who are
                  in the opinion of the Trial Court for the reasons to be
                  stated in writing likely to tamper with evidence or
                  influence the prosecution witnesses. In the case of
                  Shaheen       Welfare    Association(supra),     it    was
                  cautioned that bail can be granted unless Court

                                                                               16/25



::: Uploaded on - 06/12/2022                     ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                              46.BA 3062-21.doc

                  comes to conclusion that their antecedents are such
                  that releasing them may be harmful to the lives of
                  complainant, family members of complainant or
                  witnesses. In the case of Hussainara Khatoon, it was
                  observed that sympathy for undertrials who are in
                  jail for long terms on account of pendency of cases,
                  has to be balanced having regard to impact of crime.
                  The Division Bench of this Court, in the case of NIA
                  Vs. Areeb Majeed has observed that in cases under
                  Special Acts, parameters for grant of bail are more
                  stringent and they remain in custody. The courts are
                  required to perform balancing act, so as to reach a
                  golden mean in between the rights of an individual
                  and those of society at large. The court has to look
                  into those aspects while granting bail even on the
                  ground that the undertrial is in prolonged custody.

                  28. This Court in the case of Sachin Vartak V/s.
                  State of Maharashtra considered various decisions
                  and granted bail on the ground that the Applicant
                  was in custody for about five years. He was
                  prosecuted for offence under NDPS Act. In another
                  order passed by this Court in the case of Sajid
                  Electricwalla (supra) bail was granted to accused,
                  facing prosecution under NDPS Act on the ground
                  that he was in custody for about seven years.

                  29.The Supreme Court in the case of Tapan Das V/s.
                  Union of India decided on 7th October, 2021 [SLP
                  (CRI) No.5617/2021]granted bail to accused
                  considering the fact that accused was in custody
                  around 4 years and there is no likelihood of
                  completion of trial in the near future. In the case of
                  Dadu alias Tulsidas V/s. State of Maharashtra (2000)
                  5 SCC 437. The apex Court was considering the
                  constitutional validity of Section 32-A of NDPS Act.
                  The Court held that said provision is unconstitutional
                  to the extent that it takes away right of the Court to
                  suspend sentence of a person, who are convicted.
                  The apex Court however held that, the rigors of
                  Section 37 would be required to be considered while
                  suspending sentence and grant of bail. In the case of
                  Man SinghV/s. Union of India 2009 Cr. LJ 3042, the
                  Apex Court referred to discussion in the case of Dadu

                                                                             17/25



::: Uploaded on - 06/12/2022                   ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                                46.BA 3062-21.doc

                  Alias Tulsidas (supra) and considering the fact that
                  appellant therein had undergone sentence of about
                  Seven years, suspended sentence and granted bail.
                  Although these decisions are relating to suspension
                  of sentence and grant of bail, reference is made
                  since inspite of rigor of Section 37of NDPS Act, apex
                  Court granted relief. In the case of Union of India
                  V/s. Rattan Mallik (supra) the apex Court had
                  observed that,while granting bail, restriction under
                  Section 37 of the NDPS Act cannot be ignored. The
                  bail granted by High Court was sought to be
                  cancelled. The impugned order of bail was not
                  granted by High Court on the ground that accused
                  was in prolonged custody but on merits."


 9.      In paragraph no. 30 of the decision in Rohit Nejkar

 (supra), His Lordship observed that this Court has to

 perform a balancing act. The sympathy for undertrials who

 are in custody has to be balanced with gravity/magnitude of

 crime, likelihood of threat to witnesses. The analysis may

 be based on facts of each case.               Taking a cue from these

 observations, learned counsel for the DRI submitted that an

 unusually large quantity of contraband seized from the

 applicant is a good ground to deny bail to the applicant,

 even if the bail is applied for on the ground of prolonged

 custody, having regard to the gravity/magnitude of the

 crime.       Once       this   Court   has   discussed       in    detail      the

 parameters for grant of bail in the context of prolonged


                                                                               18/25



::: Uploaded on - 06/12/2022                     ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                               46.BA 3062-21.doc

 custody after referring to the decisions of the Hon'ble

 Supreme Court, there is really no reason for me to dilate

 any further on this issue.

 10. However, a brief reference to some of the decisions

 relied upon would be useful. In the case of Ugochukwu

 Duke (supra) the learned Single Judge of this Court granted

 bail to the accused who was found to have dealt in

 commercial quantity for which minimum sentence that

 could be imposed is imprisonment for the period of 10

 years.         Relying on the law laid down in the case of

 Supreme Court Legal Aid Committee Representing

 Undertrial Prisoners Vs. Union of India and Another

 (supra),        this      Court   granted   bail   after       taking        into

 consideration that the applicant therein was behind bars for

 the period which was more than the minimum sentence

 which can be imposed upon him. It is pertinent to note that

 in Ugochukwu Duke (supra) this Court in paragraph no. 8

 has observed thus :-

                  "8. Even if proceedings in the trial, according to
                  the learned Public prosecutor, are towards the fag
                  end, there cannot be any dispute about the fact that
                  the applicant has remained behind bars for more

                                                                              19/25



::: Uploaded on - 06/12/2022                    ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                              46.BA 3062-21.doc

                  than six and half years and the minimum sentence
                  that can be imposed even upon his conviction is 10
                  years. Hence, applying the directions in the aforesaid
                  judgment of the Supreme Court, the applicant has
                  made out a case for grant of bail, subject to
                  conditions."


 11. In the case of Sajid Yusuf Electricwalla (supra) the

 applicant was involved in manufacturing the drug (MD), 100

 Kilograms of of drug (MD) which was in the process of

 manufacturing was seized. The applicant was in custody for

 over 7 years and 6 months.             It was observed that as the

 minimum           sentence    of   imprisonment       for     the     offence

 punishable is 10 years, on this ground alone (custody of 7

 years and 6 months) the applicant was granted bail.

 12. In Atul Aggarwal Vs. Directorate of Revenue

 Intelligence (supra) the Delhi High Court was concerned

 with a case where the contraband recovered was to the

 tune of 151.980 Kilograms of Ketamine which is commercial

 quantity. In paragraph nos. 11 and 12 it is observed thus :-

                  "11. In the instant case, the quantity of contraband
                  recovered is 151.980 kgs of ketamine, which is a
                  commercial quantity. In Gurdev Singh v. State of
                  Punjab, (2021) 6 SCC 558, the Supreme Court had
                  discussed the deleterious impact of narcotic drugs on
                  society,   and    how     the   menace      of   drug
                  addiction did not only have the ability of destroying

                                                                             20/25



::: Uploaded on - 06/12/2022                   ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                             46.BA 3062-21.doc

                  the life of just one individual, but how it could
                  destroy the lives of generations to come. Therefore,
                  the consequences of dealing of drugs and drug abuse
                  can be experienced across the board, from causing
                  economic issues to societal disintegration. The
                  purpose of enacting the NDPS Act was to curb this
                  menace, and this purpose must be borne in mind
                  while considering the grant of bail pertaining to the
                  NDPS Act.

                  12. However, it is also pertinent to note that the
                  Petitioner herein was arrested on 20.07.2012. It has
                  been nine years since he has been in custody. While
                  remaining conscious of the fact that the gambit of
                  drug trafficking must be deterred with stringent
                  punishments, and that those who indulge in
                  such nefarious activities do not deserve any
                  sympathy, Courts must also not ignore the plight of
                  the undertrials who remain languishing in jails as
                  their trials are delayed with no end in sight.
                  Deprivation of personal liberty without the assurance
                  of speedy trial contravenes the principles enshrined
                  in our Constitution under Article 21, and is,
                  therefore, unconstitutional to its very core. In such
                  cases, in absence of the pronouncement of
                  conviction,   the   process    itself  becomes    the
                  punishment. Nine years cannot be said to be a short
                  period of time."

 13. The Delhi High Court in Baba Fakruddin Sheikh @

 Fakru Vs. The State vide its order dated 25/03/2021 in

 Bail Application No. 334 of 2021, denied the bail to the

 applicant on finding that the commercial quantity of the

 contraband has been recovered and section 37 of the NDPS

 Act would be attracted.          The Supreme Court, however, by

 its order dated 16/02/2022 in Baba Fakruddin Sheikh @

                                                                            21/25



::: Uploaded on - 06/12/2022                  ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                                  46.BA 3062-21.doc

 Fakru Vs. The State (NCT of Delhi) (supra) granted bail

 obsereving thus :-

                  "Taking into consideration the fact that the
                  petitioner has suffered incarceration for a period
                  of 7 years and 6 months and more particularly
                  the fact there is no possibility of the trial
                  concluding in the near future, we deem it to be a
                  fit case to grant him bail".


 14. In         the      light   of   the   law   laid    down,        prolonged

 incarceration with no possibility of the trial concluding would

 entitle the applicants herein for bail. I also do not find any

 substance in the contention of the learned counsel for the

 respondent that the applicant has to undergo a minimum 10

 years of detention to claim benefit of bail on the ground of

 long incarceration, which in my opinion proceeds on an

 incorrect reading of section 436A of Cr.P.C. Section 436A

 deals with the situation where a maximum period of

 imprisonment is specified for the offence. In any case

 section 436A has been inserted in the Cr.P.C. by the Act of

 25 of 2005 with effect from 23/06/2006 providing for a

 maximum period for which an undertrial prisoner can be

 detained.



                                                                                 22/25



::: Uploaded on - 06/12/2022                       ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                                         46.BA 3062-21.doc

 15. I may usefully refer to the observations of Their

 Lordships in Sanawar Ali vs. Union of India 16 that the

 directives of the Apex Court relating to bail and section

 436A       of    Cr.P.C.      operate       in     the   same        field     and      are

 supplementary to one another. To read one in derogative of

 the     other       would      amount        to     restricting        the     right      of

 undertrials to bail in case of inordinate delay in trial and

 would frustrate the very spirit of the aforesaid law. Having

 gone through the records, I do not find any special feature

 relating to the contributory role of the applicants in the

 inordinate delay in trial. The Apex Court in Thana Singh

 Vs.      Central         Bureau        of    Narcotics17            issued        various

 directions to ensure speedy trials.                      Thana Singh (supra)

 quoted with approval the directives in Supreme Court

 legal Aid Commiittee (supra).

 16. As observed earlier there is hardly any progress in the

 trial. The continued incarceration of the applicants cannot

 be by way of a punishment. In my opinion, by imposing

 stringent conditions, the applicants deserve to be released


 16      C.R.M 9314 of 2020 (Calcutta High Court)
 17      (2013) 2 SCC 590

                                                                                        23/25



::: Uploaded on - 06/12/2022                              ::: Downloaded on - 07/12/2022 18:17:13 :::
                                                                   46.BA 3062-21.doc

 on bail. Hence the following order.

                                    ORDER

i) The applicants - Ranjit Laxman Tanpure and Manjeet Singh Chilotra are directed to be released on bail, in connection with DRI F. No. DRI/MZU/C/INT-117/2016, registered with DRI Mumbai on executing P.R. Bond in the sum of Rs.1,00,000/- each with one or more sureties in the like amount.

ii) The applicant - Ranjit Laxman Tanpure shall report to the DRI Mumbai, once in a month on first Monday of the every month between 11.00 am to 1.00 pm till further orders.

iii) The applicant - Manjeet Singh Chilotra shall report to the DRI Mumbai twice in a month on the first and fifteenth day of every month between 11.00 a.m. to 1.00 p.m. till further orders.

iv) The applicants shall attend trial Court regularly on the date of hearing of the case unless exempted by the Court for some reason.

v) The applicant - Manjeet Singh Chilotra shall not leave Mumbai without prior permission of the Trial Court.

24/25 ::: Uploaded on - 06/12/2022 ::: Downloaded on - 07/12/2022 18:17:13 :::

46.BA 3062-21.doc

vi) The applicant - Ranjit Laxman Tanpure shall not leave India without prior permission of the Trial Court.

vii) The applicants shall deposit their passports with the trial Court. In the event they do not have passport, they shall file an affidavit before the trial Court while executing bail bond stating that they do not have passport/s.

viii) The applicants shall not directly or indirectly make any inducement, threat or promise to any person acquainted with facts of case so as to dissuade him from disclosing the facts to Court or any Police Officer and should not tamper with evidence.

ix) On being released on bail, the applicants shall furnish their contact number and current residential address to the DRI Mumbai and shall keep them updated, if there is any change.

17. Bail applications are disposed of in the above terms. \ (M. S. KARNIK, J.) 25/25 ::: Uploaded on - 06/12/2022 ::: Downloaded on - 07/12/2022 18:17:13 :::