Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nazir Ahamad Sange vs The State Of Maharashtra And Anr
2016 Latest Caselaw 2753 Bom

Citation : 2016 Latest Caselaw 2753 Bom
Judgement Date : 13 June, 2016

Bombay High Court
Nazir Ahamad Sange vs The State Of Maharashtra And Anr on 13 June, 2016
Bench: Anuja Prabhudessai
              This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

                                                                                BA 2321 and apl 1161-15

                              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                 CRIMINAL APPELLATE JURISDICTION




                                                                                              
                         CRIMINAL BAIL APPLICATION NO. 2321 OF 2015




                                                                      
            Nazir Ahmad Sange
            Aged about 47 years,
            Occ: Business. Res. at 




                                                                     
            B/3, Paswan Co-op. Hsg. Soc. Ltd,     
            Friends Colony, New Hall Road,
            Kurla (West), Mumbai 400 070.
            presently in Judicial Custody at




                                                       
            Yerwada Central Prison                                  .. Applicant 

                            v/s.
                                       
            1. The State of Maharashtra 
                                      
            2. The Inspector of Customs,
                 Narcotics Cell, Pune                                      ..Respondents

                                             WITH
              


                             CRIMINAL APPLICATION NO. 1161 OF 2015
           



            1. Ravindra Shankarrao Konduskar
                Age 45 years, Occ: Education,
                res. at Plot No.F-20, MIDC,





                Islampur 415 414

            2. Shri Ayub Akbarsha Makandar
                R/s. Muzzemil Manzil,
                310/25/1, Balkrishna Nagar,





                Kupwad, Taluka Miraj,
                District Sangli.
                At present in Pune Jail
                District Pune                                             ..Applicants
                                                                        (Org. accused nos.2 and 3)

under Sec
pps                                                                                                  1 of 22




              ::: Uploaded on - 15/06/2016                            ::: Downloaded on - 30/07/2016 05:12:24 :::
                  This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

                                                                                   BA 2321 and apl 1161-15


                       Versus




                                                                                                 
            1. State of Maharashtra




                                                                         
            2. Narcotic Cell,
                Through Inspector of Customs
                (Prev.) Narcotics Cell,
                41A ICE House,




                                                                        
                Sasoon Road, Pune 411 001.                                    ..Respondents


            Mr. Mobin Solkar i/b. Tahera A. Rashid Qureshi for the applicant in 




                                                          
            B.A.No.2321 of 2015.
            Mr.Ashok P. Mundergi, Senior Advocate with Mr. J.J.Bardeskar for the 
                                          
            Applicants in APL/1161/2015.
            Mrs.G.P.Mulekar, APP for the Respondent-State.
            Ms.Rebecca Gonsalves, Addl.PP for the Respondent No.2
                                         
              
                                                  CORAM :  SMT. ANUJA PRABHUDESSAI, J.
                                      RESERVED ON  :  JANUARY 29, 2016.
              


                                                   DATED :  JUNE 13,  2016.
           



            JUDGMENT :

1. The applicants are arrayed as accused in Crime No.2 of 2015

registered at the office of Customs, Narcotic Cell for offences

punishable under Section 21(b), 23(b) r/w. 8(c) of N.D.P.S. Act. The

applicant in Bail Application No.2321 of 2015 was arrested on

9.3.2015 and he was produced before the Special Court, Pune on

10.3.2015, whereas the applicants in Criminal Application No.1161

under Sec pps 2 of 22

This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

of 2015 were arrested on 10.3.2015 and were produced before the

Special Court, Pune on 11.3.2015. They were remanded in custody

from time to time. The period of 180 days for completion of

investigation in respect of the applicant Nazir in Bail Application

No.2321 of 2015 was to expire on 6.9.2015, whereas the said period

in respect of the applicants in Criminal Application No. 1161 of 2015

was to expire on 7.9.2015.

2.

By report dated 1.9.2015 filed under Section 36A (4) of the

N.D.P.S. Act, the Special Public Prosecutor sought extension of three

months for completion of investigation. Upon hearing the prosecutor

and the Advocate for the accused, the learned Special Judge by order

dated 1.9.2015 granted extension for period of four days.

3. The applicant in Bail Application No.2321 of 2015 and the

applicants in Criminal Application No. 1161 of 2015 filed separate

applications for bail dated 15.9.2015 being Application Nos. 3036 of

2015 and 3037 of 2015 under Section 36-A(4) of N.D.P.S. Act r/w.

167(2) of Cr.P.C. Both these applications were dismissed by common

under Sec pps 3 of 22

This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

order dated 13.10.2015. Consequent thereto, the applicant Nazir

Sange has filed Bail Application No. 2321 of 2015, whereas the

applicants in Criminal Application No.1161 of 2015 have challenged

the order of extension dated 1.9.2015 and have further sought

release on bail.

4. Heard learned Sr. Counsel Mr. Mundargi for the applicants in

Application 1161 of 2015 and learned Counsel Mr. Solkar for the

applicant in Bail Application No.2321 of 2015. The learned counsels

for the applicants have submitted that the application for extension

was filed on 1.9.2015 whereas the period of 180 days was to get over

on 6.9.2015. The learned Counsels therefore claim that the

application for extension was premature. The learned Counsels for

the applicants further submitted that the said application for

extension which was filed by the original complainant cannot be

treated as a report of the said Special Public Prosecutor.

5. The learned Counsels for the applicants have further submitted

that the investigation was already completed and that the Special

under Sec pps 4 of 22

This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

Public Prosecutor had not spelt out the reasons for further extension.

6. The learned counsels for the applicants have further submitted

that the order of extension was passed without issuing notice to the

accused/in the absence of the accused. The learned Counsels for the

applicants have further submitted that Advocate Raju Mate who was

present in the Court on that day had no instructions either to oppose

the application or to argue on behalf of the applicants. The learned

counsels for the applicants therefore claim that mere presence of the

advocate in the court does constitute notice to the applicant accused

and does not meet the requirement of Section 36-A(4) of the N.D.P.S.

Act. The learned counsels for the applicants have stated that there

was no progress in the investigation and that the learned Special

Judge has granted extension mechanically, without application of

mind.

7. The learned Counsel for the applicants have relied upon the

decision of the Apex Court in Hitendra Thakur v. State of

under Sec pps 5 of 22

This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

Maharashtra 1994 (4) SCC 602, Sanjay Dutt v. State 1994 SCC

(Cri.) 1433, Ateef Mulla v. State of Maharashtra (2005) 7 SCC 29.

8. The Learned Addl.PP, Ms. Rebecca Gonsalves submitted that

the period of 180 days for completion of investigation in respect of

the applicant in Bail Application No. 2321 of 2015 was to expire on

6.9.2015, whereas the period in respect of applicants in Criminal

Application No. 1161 of 2015 was to expire on 7.9.2015. She

submitted that since the investigation could not be completed within

180 days, the Special Public Prosecutor had filed the report

indicating the progress of the investigation and also specified the

detail reasons which necessitated further extension beyond the

period of 180 days. She has submitted that Advocate Raju Mate

had filed Vakalatnama on behalf of the applicants and that he was

appearing on behalf of the applicants since the date of their first

production before the Court. She has submitted that Advocate Raju

Mate had represented all the applicants on 1.9.2015. He neither

made any submission, nor opposed the prayer for extension of time.



under Sec
pps                                                                                                  6 of 22





This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

He also did not ask for further time to seek instructions from the

applicants and instead submitted that the court should pass

appropriate order. Learned Counsel Ms. Gonsalves has therefore

submitted that the advocate who was representing the applicants was

present in the court and he was given an opportunity to make

submissions on behalf of the applicants, which meets the

requirements of Section 36-A(4) of the Act.

9.

Learned Counsel Ms. Rebecca Gonsalves has further submitted

that the applicant in Bail Application No.2321 of 2015 has not

challenged the order of extension dated 1.9.2015 and had filed the

bail application after time for investigation was already extended.

She submits that the said application was therefore not maintainable.

Learned Counsel Ms. Gonsalves has further submitted that the

learned Special Judge had extended the time after perusing the

records and considering the grounds raised by the Special Public

Prosecutor. She has stated that there is no infirmity either in the

order of extension or order of rejection of bail application. She has

relied upon the decision rendered by this Court in Baba @

under Sec pps 7 of 22

This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

Kamalakar Kisan Bodke & Anr. v. State of Maharashtra (Cri.

Application No.3522 of 2004), as well as the decision of Delhi High

Court in Mohd. Maroof @ Ibrahim & Ors. v. State ( Cri. Misc.

Application No.3644 of 2014).

10. I have perused the records and considered the arguments

advanced by the learned Counsels for the applicants and the learned

Addl.PP. for the respondent no.2.

11. The records reveal that on 8.3.2015 at about 21.45 hours

Deputy Commissioner, Customs (prev.) Pune had received

information that one Ayub Makandar would be taking delivery of 50

kgs of Mephedrone, a psychotropic substance under the N.D.P.S. Act,

1985 from Ravindra Konduskar (applicant in Application No.1161 of

2015) and that thereafter he would be handing over the same to the

applicant Nazir Sange (Applicant in Bail Application No. 2321 of

2015). The information disclosed that the said psychotropic

substance was being transported in white colour Toyoto Etios vehicle

under Sec pps 8 of 22

This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

bearing No. MH 06 J 9490. Accordingly, on 9.3.2015 the officers

laid a trap. They intercepted the vehicle bearing No. MH 06 J 9490

near Talegaon Tol Plaza in presence of two panchas. Said vehicle

was driven by the applicant Nazir Sange.

12. The case of the prosecution is that two cartons were found in

the dicky of the said vehicle, which were opened in the presence of

panchas. One of the said cartons contained laminated plastic

packets. The substance from the said plastic packet appeared to be

Mephedrone. The contents were emptied in one polythene bag. The

total weight of the said substance was 25 kgs. Two samples of 25

gms each were drawn and sealed. The second carton was also

opened and it contained similar substance, which weighed about 25

kgs. Two samples of 25 gms each were drawn and sealed. The

second carton was also opened and it contained similar substance,

which weighed about 25 kgs. Two samples of the said substance

were drawn from the second carton. The statement of the applicant

Nazir was recorded under Section 67 of the N.D.P.S.Act. He was

placed under arrest and was produced before the Special Judge

under Sec pps 9 of 22

This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

(N.D.P.S.) Pune, on 10.3.2015, on which date he was remanded to

judicial custody.

13. On the same day the factory premises of M/s. Onkar Industries,

Islampur was searched. The applicant-Ravindra was present in the

factory and he had stated that the product Benzitrol was

manufactured in the said factory and upon being questioned he

admitted that Mephedrone HCL was also manufactured in the said

factory premises. At the instance of applicant Ravindra 18 bags

weighing 337.865 gms. allegedly containing Mephedrone HCL were

recovered, samples were drawn from the said bag and the said

psychotropic substance was seized. The residence of Ravindra was

also searched and Rs.7,10,000/- were recovered from the bathroom,

which was also seized under the belief that the same were sale

proceeds of Mephedrone psychotropic substance. The statements of

Ravindra and co-accused Ayub were recorded under Section 67 of the

N.D.P.S. Act and they were placed under arrest on 10.3.2015. They

were produced before the Special Judge (N.D.P.S.), Pune on

10.3.2015 and were remanded to judicial custody.

under Sec
pps                                                                                                 10 of 22





This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

14. The records reveal that the said samples were sent to the

Central Forensic Science Laboratory, Ramanthapur, Hyderabad-13.

Report dated 12th August, 2015 of CFSL, Ramnathpur confirmed that

samples tested positive of mephedrone.

15. Since the investigation could not be completed within 180 days,

the Special Public Prosecutor filed a report dated 1.9.2015 under

proviso to Section 36-A(4) of the N.D.P.S. Act and sought extension of

three months for completion of investigation. By order dated

1.9.2015 the learned Special Judge granted extension of two months

time for completion of the investigation. The applicant in C.C.No.

2321 of 2015 has not challenged the said order, but has merely

challenged the order of rejection of bail. Having failed to assail the

correctness of the order of extension of time, the application for bail

would not be maintainable.

16. Be that as it may, Sub Section (4) of Section 36-A of the N.D.P.S.

Act provides that:

under Sec
pps                                                                                                 11 of 22





This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

"(4) In respect of persons accused of an offence punishable under Section 19 or Section 24 or Section 27-A or for offences involving commercial quantity the references in

sub-section (2) of Section 167 of the Code of Criminal Procedure, 1973 (2 of 1974), thereof to 'ninety days',

where they occur, shall be construed as reference to 'one hundred and eighty days.' Provided that, it if 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."

17.

The Apex Court in Sanjay Kumar Kedia v. Narcotics Control

Bureau (supra) while considering the scope of the proviso to sub

section 4 of Section 36A of N.D.P.S. Act has observed as under :

"12. The maximum period of 90 days fixed under Section 167(2) of the Code has been increased to 180 days for

several categories of offence under the Act but the proviso authorises a yet further period of detention which may in total go up to one year, provided the stringent conditions

provided therein are satisfied and are complied with. The conditions provided are:

1) a report of the Public Prosecutor,

2) which indicates the progress of the investigation, and

3) specifies the compelling reasons for seeking the detention

of the accused beyond the period of 180 days, and

4) after notice to the accused."

under Sec pps 12 of 22

This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

18. In Hitendra Thakur (supra) the Apex Court while dealing with

the proviso inserted in clause (bb) of sub section 4 of Section 20 of

the TADA Act, which is para materia with the proviso to sub section

(4) of Section 36-A of the Act has observed as under :

"21... It is true that neither clause (b) nor clause (bb) of

sub-section 20 TADA specifically provide for the issuance of such a notice but in our opinion the issuance of such a notice must be read into these provisions both in the interest of the accused and the prosecution as well as for

doing complete justice between the parties. This is a requirement for the principles of natural justice and the

issuance of notice to the accused or the Public Prosecutor, as the case may be, would accord with fair play in action, which the courts have always encouraged and even insisted

upon. It would also strike a just balance between the interest of the liberty of an accused on the one hand and the society at large through the prosecuting agency on the other hand. There is no prohibition to issuance of such a

notice to the accused or the public prosecutor in the scheme

of the Act and no prejudice whatsoever can be caused by issuance of such a notice to any party."

19. It is thus evident that in terms of proviso to sub section 4 of

Section 36A the Special Court is authorised to extend the period for

completion of investigation upto one year subject to filing of the

report of the public prosecutor indicating the progress of the

under Sec pps 13 of 22

This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

investigation and specifying the specific reasons for seeking further

extension beyond the period of 180 days. Though the Section does

not provide for issuance of notice to the accused, in terms of the

observation of the Apex Court in Hitendra Thakur (supra), it is

necessary to issue a notice to the accused before extending the term

for completing the investigation. The Apex Court in Sanjay Dutt

(supra) has further clarified that notice referred in the case of

Hitendra Thakur does not contemplate a written notice to the

accused but production of the accused in the court and informing

him that the question of extension of the period for completing the

investigation is being considered, is alone sufficient for the purpose.

20. The question which therefore falls for our consideration is

whether the application for extension filed by the Public Prosecutor

meets the necessary conditions stipulated in proviso to sub-section 4

of Section 36A of the N.D.P.S.Act. It is not in dispute that the

applicant in Bail Application No.2321 of 2015 was arrested on

9.3.2015 and was produced before the court on 10.3.2015, whereas

the applicants in Criminal Application No. 1161 of 2015 were

under Sec pps 14 of 22

This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

arrested on 10.3.2015 and were produced before the court on

11.3.2015. In the course of the investigation they were produced

before the court and remanded from time to time.

21. In the instant case, the period of 180 days for completion of

investigation was to expire on 6.9.2015 in respect of Bail Application

No.2321 of 2015 and on 7.9.2015 in respect of Criminal Application

No. 1161 of 2015. By application dated 1.9.2015 the learned

Prosecutor had submitted the report for extension of time for the

period of three months. It is true that the said application was filed

prior to expiry of 180 days. It is however, to be noted that the

proviso to sub-section 4 of Section 36A of N.D.P.S. Act does not

stipulate that the application has to be filed on the last date of the

expiry of time for investigation. Nor does it preclude the

prosecution from filing the application for extension before the

expiry of 180 days. As held by this Court in Baba @ Kamalakar

Kisan Godke (supra), it is open to the prosecution to take out such

application before the accused exercises his right to avail remedy to

bail on the ground of default. Needless to state that the extenson

under Sec pps 15 of 22

This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

would operate from the date of expiry of 180 days. Hence, the

argument of the learned counsels for the applicants that the

application for extension was not maintainable being premature is

devoid of any merit.

22. It is to be noted that the prosecution has sought extension of

time beyond 180 days. In the case of Hitendra Thakur the Apex

Court has held that the public prosecutor is not just a post office or a

forwarding agency, but he is required to apply his mind to the

request of the investigating agency before submitting the report to

the court for extension of time. The Apex Court has further held

that:

"23..... for seeking extension of time under clause (bb), the Public Prosecutor after an independent application of his mind to the request of the investigating agency is required to

make a report to the Designated Court indicating therein the progress of the investigation and disclosing justification for keeping the accused in further custody to enable the investigating agency to complete the investigation. The Public Prosecutor may attach the request of the investigating

officer along with his request or application and report, but his report, as envisaged under clause (bb), must disclose on the face of it that he has applied his mind and was satisfied with the progress of the investigation and considered grant

under Sec pps 16 of 22

This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

of further time to complete the investigation necessary. The use of the expression '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' as occurring in clause (bb) in sub-section (2) of

Section 167 as amended by Section 20(4) are important and indicative of the legislative intent not to keep an accused in custody unreasonably and to grant extension only on the report of the Public Prosecutor. The report of

the Public Prosecutor, therefore, is not merely a formality but a very vital report, because the consequence of its acceptance affects the liberty of an accused in clause (bb). The request of an investigating officer for extension of time

is no substitute for the report of the Public Prosecutor."

23. In the instant case, a bare perusal of the application dated

1.9.2015 shows that it was a " report of the Special Public Prosecutor

with prayer for extension for filing the complaint." The said report

was signed by the Public Prosecutor and it does not cease to be a

report merely because it is also signed by the Inspector of Customs,

(Narcotic Cell), Pune. The report gives details of the progress of the

investigation conducted so far. The report submitted by the

prosecutor reveals that the CSFL report along with reminent samples

were received from CSFL, Hyderabad on 21.8.2015. The said report

reveals that the substance tested positive for mephedrone. The

under Sec pps 17 of 22

This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

prosecutor had further stated that, in the meantime a FAX letter

dated 3.8.2015 was received from Inspector, ATS, Charkop Unit,

Mumbai, stating that five persons had been arrested under Section

8(c), 22 and 29 of N.D.P.S. Act and 26.500 kg of processed

mehpedrone and 100 litres of raw mephedrone of liquid and solid

form were seized. Two of these persons were found involved in the

present case. Hence application was filed before the Special N.D.P.S.

Court, Mumbai to hand over the custody of the said two persons.

The said application was rejected on 26.8.2015, since the

Investigating Officer had not placed on record the requisition of the

concerned court before whom the Crime No. 2 of 2015 was pending.

The prosecutor had therefore sought further extension of time to

draw statements of chemists and packing staff of M/s. Onkar

Industries, statement of Rajkumar Konduskar, Shankar Konduskar,

Prakash Shinde to explain the cash transaction as well as record the

statement of supplier of raw material to manufacture mephedrone.

The prosecutor had further stated that an application was also

moved before the Superintendent of Arthur Road Prison, to hand

over the custody of Sachin Bagul and Ayub Tasir Khan, arrested by

under Sec pps 18 of 22

This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

ATS, Charkop Unit, and who was wanted in the present crime, who

used to take delivery from Nazir Sange, the applicant in Bail

Application No.2321 of 2015 and dispose of mephedrone in the

market and collect the sale proceeds in cash. The prosecutor had

stated that the further investigation was necessary to ascertain the

role of Ayub Khan and Sachin Bagul in the conspiracy to process,

transport and sell mephedrone. A perusal of the application/report

clearly indicates that the prosecutor has not only given the detail

progress of the investigation but has also spelt out the compelling

reasons for seeking detention beyond the period of 180 days. The

report submitted by the prosecutor shows application of mind and

meets the requirements specified in the proviso to sub section 4 of

Section 36A of the Act.

24. As regards notice to the applicant /accused it is not in dispute

that the applicant-accused were not produced before the court on

1.9.2015. It is also not in dispute that Advocate Mate had filed his

vakalatnama on behalf of the accused and that he was representing

the applicants from the first day they were produced before the

under Sec pps 19 of 22

This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

court. He was present before the court on the day the prosecutor

had filed the report for extension of time and he was informed about

the report filed by the prosecutor. The records also reveal that after

the court had granted extension, learned Advocate Mate had filed an

application for bail and one of the grounds raised in the said

application was that the applicants were not given the notice of the

application for extension. While dismissing the said application, by

order dated 13.10.2015 the learned Judge has observed that the

learned Counsel Shri Mate who has been representing the applicants

since the beginning was present in the court on 1.9.2015. The

learned Judge has recorded that learned Counsel Shri Mate has

admitted that before passing any order on the said application for

extension, he was asked as to whether he wanted to make any

submission on behalf of the applicant/accused and that he had

declined to make any submissions. The learned Judge has further

recorded that before passing the said order of extension, the

attention of learned Advocate Shri Mate was invited towards the

contents of the application and despite which he had chosen not to

make any submissions.

under Sec
pps                                                                                                20 of 22





This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

25. The applicants have not controverted the said statements

recorded by the learned Special Judge in order dated 13.10.2015. It

is thus evident that the Counsel representing the applicant was

present before the court when the application for extension was

filed. The contents of the application were brought to his notice and

he was given a fair opportunity to give his say in the matter. The

learned advocate for the applicants did not raise any objection for

extension of time nor did he insist on production of the accused for

the purpose of extension. Thus, there was total compliance of the

principles of natural justice. It is pertinent to note that the object of

notice/ production of the accused before the court is mainly to

appraise the accused of request for extension of time. In the instant

case though the accused were not produced before the court, the

contents of the report was brought to the notice of the advocate

representing the accused and he was given sufficient opportunity to

give his say on the question of extension. The order of extension is

therefore in total conformity with the requirements of the proviso to

sub section (4) of Section 36-A of the N.D.P.S.Act. There is no

under Sec pps 21 of 22

This Order is modified/corrected by Speaking to Minutes Order dated 08/07/2016

BA 2321 and apl 1161-15

infirmity in the impugned order of extension. Consequently, the

applicants are not entitled for bail under Section 167 (2) of Cr.P.C.

26. Under the circumstances and in view of the discussion supra the

applications have no merits and are hereby dismissed.




                                                                    
                                                   (ANUJA PRABHUDESSAI, J.)  




                                                      
                                      
                                     
              
           






under Sec
pps                                                                                                22 of 22





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter