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 20, Cited by 0]

Kerala High Court

Adarsh vs State Of Kerala on 12 March, 2026

Author: Kauser Edappagath

Bench: Kauser Edappagath

B.A.No.992/2026

                                      1

                                                         2026:KER:22264

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH

 THURSDAY, THE 12TH DAY OF MARCH 2026 / 21ST PHALGUNA, 1947

                        BAIL APPL. NO. 992 OF 2026

CRIME NO.9/2026 OF Ernakulam Excise Range Office, Ernakulam

PETITIONER/ACCUSED NO.1:

            ADARSH, AGED 28 YEARS
            S/O. SIDHARTH, KANNANKARA MADOM VEETIL, KARUMADI
            KARA, KARUMADI, AMBALAPUZHA, ALAPPUZHA DISTRICT.,
            PIN - 688561

            BY ADVS. SRI.SAM ISAAC POTHIYIL
            SMT.S.SURAJA
            SHRI.MUHAMMED SUHAIR C.A
            SMT.SINDURA SREENIVASAN
            SMT.AKSHAYA N.K.
            SMT.BINEETHA THOMAS



RESPONDENTS/RESPONDENTS/COMPLAINANT:

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

    2       EXCISE RANGE OFFICE ERNAKULAM,
            ERNAKULAM DISTRICT, PIN - 682018

             SRI.M.C. ASHI, SR. PP


      THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
12.03.2026,       THE    COURT   ON   THE   SAME   DAY   DELIVERED   THE
FOLLOWING:
 B.A.No.992/2026

                                  2

                                                     2026:KER:22264



                              ORDER

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

2. The applicant is the accused No.1 in Crime No.9/2026 of Excise Range Office, Ernakulam District. The offences alleged are punishable under Sections 22(c) and 20(b)(ii)(A) of the Narcotic Drugs and Psychotropic Substances Act, 1985 (for short, the NDPS Act)

3. The prosecution case, in short, is that on 22.1.2026 at 7.45 am, the applicant and the remaining accused were found in possession of 252.487 grams of MDMA and 1.844 grams of ganja in Room No.109 of Classic Tourist Home and Lodge in contravention of the NDPS Act.

4. I have heard Sri. Sam Isaac Pothiyil, the learned counsel for the applicant and Sri. M.C. Ashi, the learned Senior Public Prosecutor. Perused the case diary.

5. The learned counsel appearing for the applicant submitted that the requirement of informing the arrested person of the grounds of arrest is mandatory under Article 22(1) of the Constitution of India and Section 47 of the BNSS and inasmuch as the applicant was not furnished with the grounds of arrest, his B.A.No.992/2026 3 2026:KER:22264 arrest was illegal and is liable to be released on bail. On the other hand, the learned Senior Public Prosecutor submitted that all legal formalities were complied with in accordance with Chapter V of the BNSS at the time of the arrest of the applicant. It is further submitted that the alleged incident occurred as part of the intentional criminal acts of the applicant and hence he is not entitled to bail at this stage.

6. The applicant was arrested on 22.1.2026 and since then he is in judicial custody.

7. Though prima facie there are materials on record to connect the applicant with the crime, since the applicant has raised a question of absence of communication of the grounds of his arrest, let me consider the same.

8. Chapter V of BNSS, 2023 deals with the arrest of persons. Sub-section (1) of Section 35 of BNSS lists cases when police may arrest a person without a warrant. Section 47 of BNSS clearly states that every police officer or other person arresting any person without a warrant shall forthwith communicate to him full particulars of the offence for which he is arrested or other grounds for such arrest. Article 22(1) of the Constitution of India provides that no person who is arrested shall be detained in custody without being informed, as soon as may be, of the grounds for such arrest. Thus, the requirement of informing the B.A.No.992/2026 4 2026:KER:22264 person arrested of the grounds of arrest is not a formality but a mandatory statutory and constitutional requirement. Noncompliance with Article 22(1) of the Constitution will be a violation of the fundamental right of the accused guaranteed by the said Article. It will also amount to a violation of the right to personal liberty guaranteed by Article 21 of the Constitution.

9. The question whether failure to communicate written grounds of arrest would render the arrest illegal, necessitating the release of the accused, is no longer res integra. The Supreme Court in Pankaj Bansal v. Union of India and Others [(2024) 7 SCC 576], while dealing with Section 19 of the Prevention of Money Laundering Act, 2002, has held that 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 was further held that a copy of written grounds of arrest should be furnished to the arrested person as a matter of course and without exception. In Prabir Purkayastha v. State (NCT of Delhi) [(2024) 8 SCC 254], while dealing with the offences under the Unlawful Activities Prevention Act,1967 (for short, 'UAPA'), it was held that any person arrested for an allegation of commission of offences under the provisions of UAPA or for that matter any other offence(s) has a fundamental and a statutory right to be informed about the grounds of arrest in writing and a copy of such written B.A.No.992/2026 5 2026:KER:22264 grounds of arrest has to be furnished to the arrested person as a matter of course and without exception at the earliest. It was observed that the right to be informed about the grounds of arrest flows from Article 22(1) of the Constitution of India, and any infringement of this fundamental right would vitiate the process of arrest and remand.

10. In Vihaan Kumar v. State of Haryana and Others (2025 SCC OnLine SC 269], the Supreme Court, while dealing with the offences under IPC, reiterated that the requirement of informing the person arrested of the grounds of arrest is not a formality but a mandatory constitutional requirement. It was further held that if the grounds of arrest are not informed, as soon as may be after the arrest, it would amount to the violation of the fundamental right of the arrestee guaranteed under Article 22(1) of the Constitution, and the arrest will be rendered illegal. It was also observed in the said judgment that although there is no requirement to communicate the grounds of arrest in writing, there is no harm if the grounds of arrest are communicated in writing and when arrested accused alleges non-compliance with the requirements of Article 22(1) of the Constitution, the burden will always be on the Investigating Officer/Agency to prove compliance with the requirements of Article 22(1).

B.A.No.992/2026

6

2026:KER:22264

11. In Kasireddy Upender Reddy v. State of Andhra Pradesh (2025 SCC OnLine SC 1228), the Supreme Court held that reading out the grounds of arrest stated in the arrest warrant would tantamount to compliance of Art.22 of the Constitution. It was further held that when an acused person is arrested on warrant and it contains the reason for arrest, there is no requirement to furnish the grounds for arrest separately and a reading of the warrant to him itself is sufficient compliance with the requirement of informing the grounds of his arrest. In State of Karnataka v. Sri Darshan (2025 SCC OnLine SC 1702), it was held that neither the Constitution nor the relevant statute prescribes a specific form or insists upon a written communication in every case. Substantial compliance of the same is sufficient unless demonstrable prejudice is shown. It was further held that individualised grounds are not an inflexible requirement post Bansal and absence of written grounds does not ipso facto render the arrest illegal unless it results in demonstrable prejudice or denial of an opportunity to defend. However, in Ahmed Mansoor v. State (2025 SCC OnLine SC 2650), another two Judge Bench of the Supreme Court distinguished the principles declared in Sri Darshan (supra) and observed that in Sri Darshan (supra), the facts governing are quite different in the sense that it was a case dealing with the cancellation of bail where the chargesheet had B.A.No.992/2026 7 2026:KER:22264 been filed and the grounds of detention were served immediately. Recently, in Mihir Rajesh Shah v. State of Maharashtra and Another (2025 SCC OnLine SC 2356), the three Judge Bench of the Supreme Court held that grounds of arrest must be informed to the arrested person in each and every case without exception and the mode of communication of such grounds must be in writing in the language he understands. It was further held that non supply of grounds of arrest in writing to the arrestee prior to or immediately after arrest would not vitiate such arrest provided said grounds are supplied in writing within a reasonable time and in any case two hours prior to the production of arrestee before the Magistrate.

12. A Single Bench of this Court in Yazin S. v. State of Kerala (2025 KHC OnLine 2383) and in Rayees R.M. v. State of Kerala (2025 KHC 2086) held that in NDPS cases, since the quantity of contraband determines whether the offence is bailable or non bailable, specification of quantity is mandatory for effective communication of grounds. It was further held that burden is on the police to establish proper communication of the arrest. In Vishnu N.P. v. State of Kerala (2025 KHC OnLine 1262), another Single Judge of this Court relying on all the decisions of the Supreme Court mentioned above specifically observed that the arrest intimation must mention not only the penal section but B.A.No.992/2026 8 2026:KER:22264 also the quantity of contraband allegedly seized.

13. The following principles of law emerge from the above mentioned binding precedents.

(i) The constitutional mandate of informing the arrestee the grounds of arrest is mandatory in all offences under all statutes including offences under IPC/BNS.
(ii) The grounds of arrest must be communicated in writing to the arrestee in the language he understands.
(iii) In cases where the arresting officer/person is unable to communicate the grounds of arrest in writing 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 the production of the arrestee for the remand proceedings before the Magistrate.
(iv) In NDPS cases, specification of quantity of the contraband seized is mandatory for effective communication of grounds of arrest.
(v) In case of non compliance of the above, the arrest and the subsequent remand would be rendered illegal and the arrestee should be set free forthwith.
(vi) The burden is on the police to establish the proper communication of grounds of arrest.
(vii) The filing of charge sheet and cognizance of the B.A.No.992/2026 9 2026:KER:22264 order cannot validate unconstitutional arrest.

I went through the case diary. It shows that the grounds of arrest were intimated to the applicant and all formalities in accordance with Chapter V of BNSS have been complied with. The notice served on the applicant under Section 47 of BNSS shows that at the time of his arrest, the specific grounds and reasons for arrest were communicated to him. The notice served on the relatives under Section 48 of the BNSS shows that at the time of his arrest, specific grounds and reasons for arrest were communicated to his relatives as well. Therefore, the applicant is not entitled to be released on bail. The bail application is, accordingly, dismissed.

Sd/-

DR. KAUSER EDAPPAGATH JUDGE kp B.A.No.992/2026 10 2026:KER:22264 APPENDIX OF BAIL APPL. NO. 992 OF 2026 PETITIONER ANNEXURES Annexure A1 THE TRUE COPY OF THE ORDER DATED 06.02.2026 PASSED BY THE ADDITIONAL DISTRICT AND SESSIONS COURT ERNAKULAM, ERNAKULAM DISTRICT IN CRL.M.P NO. 01/2026