Citation : 2021 Latest Caselaw 2341 AP
Judgement Date : 9 July, 2021
gee IN THE HIGH COURT OF ANDHRA PRADESH AT AMARAVATI. FRIDAY, THE NINTH DAY OF JULY, TWO THOUSAND AND TWENTY ONE > PRESENT: THE HONOURABLE SMT JUSTICE LALITHA KANNEGANTI CRIMINAL PETITION NO: 2597 OF 2021 . Between: 1. Dammu Naga Sai, S/o. Pothuraju, aged 22 years, r/o.D.No.19-21-282, Ademma Dibba, VTC Rajamahendravaram, East Godavari District. 2. Teegireddy Suribabu, S/o. Satyanarayana, aged 37 years, Rajamahendravaram Urban, Rajamahendravaram, East Godavari District-533 1071. (Petitioner No.2 is shown as Accused No.3 in FIR and Accused No.2 as per _ Remand Report) ...Petitioners/Accused No.1 & 2 AND State of Andhra Pradesh, by S.H.O., Jaggaiahpet Police Station, Krishna District, Rep. by Public Prosecutor, High Court of Andhra Pradesh, Amaravathi. . Respondent (Complainant) Petition under Sections 437 & 439 of Cr.P.C, praying that in the circumstances stated in the memorandum of grounds filed in the Criminal Petition, the High Court may be pleased to Grant Bail in favour of the Petitioners in connection with Crime No.¢ of 2021, dt.09-01-2021 registered by the Jaggaiahpet Police Station, Krishna District on such terms and conditions to be imposed by this Hon'ble Court. The petition coming on for hearing, upon perusing the Petition and the memesandum of grounds filed in support thereof and upon hearing the arguments of Sri P Rajesh Babu, Advocate for the Petitioners and of Public Prosecutor for the Respondent, the Court made the following. ORDER
BM
THE HON'BLE SMT. JUSTICE LALITHA KANNEGANTI CRIMINAL PETITION NO.2597 of 2021 ORDER:-
This petition is filed under Sections 437 and 439 of Code of the Criminal Procedure, 1973 {for short 'Cr.P.C.')) seeking regular bail to the petitioners/Al and A2 in connection with Crime No.6 of 2021 of Jaggaiahpet Police Station, for the offence punishable under Section Section 8(c) r/w 2O0(b)(ii}(C} of the Narcotic Drugs and Psychotropic
Substances Act, 1985 (for brevity "NDPS Act").
2. The case of prosecution is that on 09.01.2021 while 3.1. of Police, Jaggaiahpeta Police Station along with his statf was conducting vehicle search at S.M.Peta cross roads, the petitioners herein along with other accused were coming by white Fiat car bearing No.AP 05 CJ 1124 and Honda car bearing No.AP 09 BS 8668 from Vijayawada to Hyderabad. On seeing the Police they tried to skulk away but the Police apprehended them, recorded their statements and seized 180 Kes of ganja worth Rs.3,61,600/- as well as the above vehicles from the accused. Basing on the same, the present crime is registered and Al to A6 were arrested and sent to
judicial custody on the same day.
3. Heard Sri P.Rajesh Babu, learned counsel for the petitioners and the learned Assistant Public Prosecutor for the respondent-
State.
4, Learned counsel for the petitioners submits that the petitioners
are falsely implicated in the case and they never involved in any
fh
offence. The petitioners are daily wage workers and their families are depending upon their income, Further, the petitioners were arrested and remanded to Judicial custody on 09.01.2021 and since then they have been languishing in jail. Though entire investigation is completed and 180 days have elapsed, the police neither filed charge Sheet nor filed any application seeking extension of time as contemplated under Section S6(A) of the NDPS Act. He further submits that as police failed to file charge sheet within 180 days, the
petitioners are entitled for default bail.
5. Learned Assistant Public Prosecutor submits that entire investigation is completed but charge sheet is yet to be filed. He has not disputed the fact that the petitioners are languishing in jail from the last 180 days, but police did not file any application seeking extension of time. As the quantity of ganja seized is commercial
quantity, the petitioners are not entitled for bail.
6. Section 36(A} of the NDPS Act reads thus:
364A. Offences triable by Special Courts -----
(4) Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974), --
fa} all offences under this Act which are punishable with imprisonment for a term of more than three years shall be triable only by the Special Court constituted for the area in which the offence has been committed or where there are more Special Courts than one for such area, by such one of them as may be specified in this behalf by the Government:
(6) where a person accused of or suspected of the commission of an offence under this Act is forwarded to a Magistrate under sub- s€ction (2) or sub-section (2A) of section 167 of the Code of Criminal Procedure, 1973 (2 of 1974}, such Magistrate may authorise the detention of such person in such custody as he thinks fit for a period not exceeding fifteen days in the whale where such Magistrate is a Judicial Magistrate and seven days in the whole where such Magistrate is an Execiittve Magistrate: Provided
that in cases which are triable by the Special Court where such Magistrate considers---
fi} when such person is forwarded to him as aforesaid: or
{ij} upon or at any time before the expiry of the period of detention authorised by him, that the detention of such person is unnecessary, he shall order such person to be forwarded to the Special Court having jurisdiction:
(c] the Special Court may exercise, in relation to the person forwarded to it under clause (bj, the same power which a Magistrate having jurisdiction to try a case may exercise under section 167 of the Code of Criminal Procedure, 1973 (2 of 1974), in relation to an accused person in such case who has been forwarded to him under that section;
(dj) a Special Court may, upon perusal of police report of the facts constituting an offence under this Act or upon complaint made by an officer of the Central Government or a State Government authorized in his behalf, take cognizance of that offence without the accused being committed to it for trial.
(2) When trying an offence under this Act, a Special Court may also try an offence other than an offence under this Act with which the accused may, under the Code of Criminal Procedure, 1973 (2 of 1974}, be charged at the same trial.
(3) Nothmg contained in this section shall be deemed to affect the special powers of the High Court regarding bail under section 439 of the Code of Criminal Procedure, 1973 (2 of 1974), and the High Court may exercise such powers inchading the power under cluase
(b) of sub-section {1} of that section as if the reference to "Magistrate" in that section included also a reference to a "Special Court" constituted under section 36.
{4) In respect of persons accused of an offence punishable under section 19 or section 24 or section 27A or for offences involving commercial quantity the references in sub-section (2) of section 167 of the Code of Criminal Prowedure, 1973 (2 of 1974), thereof to "ninety days", where they occur, shall be construed as reference to "one hundred and eighty days": Provided that, if it is not possible to complete the investigation within the said period of one hundred and eighty days, the Special Court may extend the said period up to one year on the report of the Public Prosecutor indicating the progress of the investigation and the specific reasons for the detention of the accused beyond the said period of one hundred and eighty days.
{S} Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974), the offences punishable under this Act with imprisonment for a term of not more than three years may be tried summarily.|
Section 167 (2)of Cr.P.C reads thus:
(2) The Magistrate to whom an accused person is forwarded under this
section may, wheiher be has or has not jufisdiction to try the case, from time
to time, authorize the detention of the accused in such custody as such Magisirate thinks fit, for a term not exceeding fifteen days in the whole; and if he has no jurisdiction to try the case or commit it for trial. and considers further detention unnecessary, he may order the accused to be forwarded to a Magistrate having such jurisdiction:
Provided that-
(a) ' the Magistrate may authorize the detention of the accused person, otherwise than in the custody of the police, beyond the period of fifteen days; if he is satisfied that adequate grounds exist for doing sa, but no Magistrate shall authorize the detention of the accused person ir custody under this paragraph for a total period exceeding,-
(i) ninety days, where the investigation relates to an offence panishable with death, imprisonment for life or imprisonment for a term of not less than ten years:
{il} sixty days, where the investigation relates to any other offence, and, on the expiry of the said period of ninety days, or sixty days, as the case may be, the accused person shall be released on bail if he is prepared to and does furnish bail, and every person released on bail under this sub- section shall be deemed to be so released under the provisions of Chapter XX XIII for the purposes of that Chapter;]
() no Magistrate shall authorize detention in any custody under this section unless the accused is produced before him;
(¢) no Magistrate of the second class, not specially empowered in this behalf by the High Court, shall authorize detention in the custody of the police. Explanation L- For the avoidance of doubts, it is hereby declared that, notwithstanding the expiry of the period specified in paragraph (a), the accused shall be detained in custody so long as he does not furnish bail:].°
Explanation UL- If any question arises whether an accused person was produced before the Magistrate as required under paragraph (b), the production of the accused person may be proved by his signature on the
order authorizing detention.
8, The Hon'ble Apex Court in case of Uday Mcohantal Acharya v.State of Maherashtra! has observed that personal liberty is one
of the cherished objects of th: 'sn Constitution and deprivation of
' (2001)5 SCC 453
a ee
Le
the same can only be in accordance with law and in conformity with the provisions thereof, as stipulated under Article 21 of the Constitution. When the law provides that the Magistrate could authorize the detention of the accused in custody upto a maximum period as indicated in the proviso to sub Section (2} of Section 167 of Cr.P.C, any further detention beyond the period without filing of a challan by the investigating agency would be a subterfuge and would not be in accordance with law and inconformity with the provisions of the Criminal Procedure Code, and as such, could be violative of Article 21 of the Constitution of India and the Hon'ble Apex Court in recent judgment in S.Kasi v. State? wherein it was observed that the indefeasible right to default bail under Section 167(2}) is an integral part of the right to personal liberty under Article 21, and the said right to bail cannot be suspended even during a pandemic situation as is prevailing currently. It was emphasized that the right of the accused to be set at liberty takes precedence over the right of the State to carry on the investigation and submit a charge sheet. Additionally, it is well settled that in case of any ambiguity in the construction of a penal statute, the Courts must favour the interpretation which leans towards protecting the rights of the accused, given the ubiquitous power disparity between the individual accused and the State machinery. This is applicable not only in the case of substantive penal statutes but also in the case of procedure
providing for the curtailment cf the liberty of the accused.
2 3020 SCC OnLine SC 529
9, In view of the foregoing reasons as the charge sheet is not filed within the statutory period of 180 days nor any application seeking extension of time is filed, the petitioners are entitled for statutory bail, which is an indefeasible right of the accused as laid down by
the Hon'ble Apex Court in catena of cases.
10. Accordingly, this Criminal Petition is allowed. The petitioners/ Al and A®@ shall be enlarged on bail in Crime No.6 of 2021 of Jaggaiahpet Police Station, Krishna District on execution of self bonds for Rs.2,00,000/- (Rupees two lakhs only} each with two sureties for a like sum each to the satisfaction of the Court of learned Additional Judicial Magistrate of First Class, Jaggaiahpeta, Krishna District. On such release, the petitioners shall appear before the Station House Officer, Jaggaiahpet Police Station, once in a week between 10.00 AM and 1.00 PM till flung of charge sheet. Consequently, miscellaneous applications pending, if any, shall
stand closed.
Sdi-M Prabhakar Rao ASSISTANT REGISTRAR
HTRUE COPY// SECTION OFFICER
To,
4. The Additional Judicial Magistrate of First Class, Jaggaiahpet. | Additional District and Sessions Judge Special-Judge for Trial of N.D.P.S. Act Cases, Machilipatnam, Krishna District.
The Superintendent, Sub Jail, Machilipatnam. The Station House Officer, Jaugaiahpet Police Station, Krishna District One CC to Sri P Rajesh Babu, Advocate [OPUC] Two CCs to Public Prosecutor, High Court of Andhra Pradesh [OUT] One spare copy
No
=
~
SP
KIGH COURT
%
LKJ
: 09-07-2021
DATED
ORDER
CRLP.No.2597 of 2021
ALLOWED
4 yt, ee
Ul
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!