Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hardayal Singh Gulab Singh And ... vs The Union Of India
2022 Latest Caselaw 13522 Bom

Citation : 2022 Latest Caselaw 13522 Bom
Judgement Date : 23 December, 2022

Bombay High Court
Hardayal Singh Gulab Singh And ... vs The Union Of India on 23 December, 2022
Bench: S. G. Mehare
                                  1                       BA.1714-22 +1.odt


             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD

                      BAIL APPLICATION NO.1714 OF 2022

            1. HARDAYAL SINGH S/O GULAB SINGH KATODIYA
                2. JIVAN SINGH S/O AVTAR SINGH CHOPRA
                                VERSUS
                           THE UNION OF INDIA

                                    ...
      Advocate for Applicants : Mr. Rajendrraa Deshmukkh (Senior
      Counsel) a/w Mr. G. A. Kulkarni i/b Mr. Devang R. Deshmukh.
       Advocate for Respondent-UOI : Mr. R. R. Bangar h/f Mr. A. T.
                           Jadhavar (ASGI).
                                    ...

                                      WITH

                      BAIL APPLICATION NO.1718 OF 2022

               SADDAM AJMERI S/O MUBARIK AJMERI
                            VERSUS
          NARCOTIC CONTROL BUREAU MUMBAI THROUGH ITS
              INTELLIGENCE OFFICE NCB UNIT, MUMBAI

                                    ...
               Advocate for Applicant : Mr. Narwadkar M. D.
            Advocate/ASGI for Respondent-NCB : Mr. S. S. Deve.
                                    ...

                               CORAM : S. G. MEHARE, J.

RESERVED ON : 16.12.2022 PRONOUNCED ON : 23.12.2022

ORDER :-

1. The applicants are claiming bail under Section 439 of the

Cr.P.C. for the offence registered under Section 8(c) read with

Sections 15(c), 18, 25, 27-A, 29 of Narcotic Drugs and

2 BA.1714-22 +1.odt

Psychotropic Substances Act, 1985 (in short 'NDPS Act') in

Crime No.99 of 2021 registered by the Intelligence Officer,

Narcotics Control Bureau, Mumbai Zonal Unit, Mumbai.

2. Applicants Hardayal Singh and Jivan Singh have been

allegedly arraigned as accused of possessing narcotics drugs

and its seizure from their shops. They have been arrested on

23.11.2021. Applicant Saddam Ajmeri was arrested on

23.11.2021.

3. The prosecution case, in brief, was that on secret

information, in the presence of two panchas, a seizure was

effected in a shop situated Opposite Lohlangar Gurudwara,

Sagam Road, Carrier Co., Hingoli Hyderabad Bypass Road,

Kamtha, Nanded. In the said seizure, 111 kg, of Poppy Straw,

including Powder and 1.4 kg, of black sticky substance

purported to be Opium and cash of Rs.1,55,490/-. In response

to the notice, all applicants appeared before the investigation

officer. Their voluntary confessional statements under Section

67 of NDPS Act were recorded, and then they were arrested. It

has been alleged that they were involved in the conspiracy to

procure, possess, transport, sell, purchase, finance, and commit

offences under the NDPS Act. It has been alleged that the

3 BA.1714-22 +1.odt

quantity of seized Poppy Straw was commercial. The samples

from seized contraband were taken for chemical analysis and

sent to the concerned laboratories. Prima facie evidence was

against the applicants.

4. Learned Senior Counsel Mr. Deshmukkh for applicants

Hardayal Singh and Jivan Singh has vehemently argued that

the report of New Custom House Laboratory, Mumbai, dated

30.12.2021 was that the sample does not show the

characteristics of poppy opium. Same way, the second report

was also negative. The report dated 23.12.2021 regarding the

brown colour dried and ruptured pieces of capsules (straw)

answered a positive test for the presence of Morphine,

Codeine, Thebaine and Papaverine qualitatively. However, the

weight of the samples does not match the seizure of samples

taken at the time of the raid. He would vehemently further

argue that considering the said quantity under Section 2(xv),

the preparation containing not more than 0.2 % of Morphine.

It is not included the definition of Opium. Therefore, it cannot

be said that it constitutes an offence under NDPS Act. He has

further argued that the learned Magistrate, while granting

certification of the sealed drugs, found brownish leaves. The

Magistrate issued the certification to the inventory under

4 BA.1714-22 +1.odt

section 52-A of the NDPS Act. However, section 52A of NDPS

Act provides for the disposal of seized narcotic drugs. Reading

sub-section (2) of section 52-A of the NDPS act, the arguments

appear incorrect. The said sub-section authorizes the

Magistrate to certify the inventory. He further argued that the

premises where the alleged drugs were seized were locked

since it was a Covid- 2019 pandemic. The investigating agency

has made a false statement that the accused were asked to

open the premises. However, they did not open the premises.

Hence, its locks broke open. However, at that time, the

applicant was in his office at shop No.33, Nagina Ghat Road,

Nanded. Hence, the powers under section 42 (1) (b) of the

NDPS Act have been misused. The alleged raid itself is illegal.

In a notice under Section 67 of the Act, no crime number was

registered. However, in a letter dated 22.11.2021 addressed to

the Police Inspector, Police Station Vimantal, Nanded, NCB

Crime No.99 of 2021 appeared surprisingly. This seems to be a

mess and a misuse of the powers. Nothing surfaced in the

investigation about the ownership of the premises where the

seizure panchanama was drawn. If it was a conspiracy, it is to

be proved in the trial. The licence was in the name of the

applicant's mother. He has further argued that Section 42(2)

and 50 of NDPS Act has not been complied with, and no copy

5 BA.1714-22 +1.odt

was sent to the superior within 72 hours. The statement under

Section 67 of NDPS Act is not admissible. He relied on certain

case laws. He prayed to grant the bail.

5. Learned counsel Mr. Narwadkar for applicant Saddam

adopting the arguments of learned senior counsel Mr.

Deshmukh, further argued that the applicant has been

arrested on the statement of the co-accused. It has been

alleged against him that he was supplying the material. He is a

resident of Mandsaur, State of Madhya Pradesh. The

photograph was shown in a statement dated 23.11.2021, and a

phone number was given, but there was no communication. He

has been arrested only on suspicion. Nothing incriminating

material is recovered from him. Hence, he may be granted bail.

6. Learned counsel/ASG Mr. Jadhavar for the NCB has

vehemently argued that necessary permission for a raid was

obtained. The Laboratory Report of brown colour-dried leaves

were positive. The relevant compliance has been done. The

applicants were served with a notice under section 50 of the

Act. The seized quantity was commercial. There are

antecedents to the discredit of applicant Hardayal Singh. The

crimes under Essential Commodities Act and Maharashtra

6 BA.1714-22 +1.odt

Prohibition Act were registered against him. After cancelling

the licence also, the contrabands were in their possession. All

the applicants had a telephone conversation that prove the

link.

7. The other counsel/ASG Mr. Deve for the Bureau, has

vehemently argued that applicant Saddam was supplying the

contraband. They were doing business systematically even in

Covid-2019. They may tamper with the prosecution witnesses.

The trial is likely to be opened shortly, and at the most trial

may be expedited instead of granting bail.

8. The learned senior counsel, Mr. Deshmukkh, relied upon

the case of Tofan Singh Vs. The State of Tamil Nadu

(Cri.Appeal No.152 of 2013 with other criminal appeals

decided on 29.10.2020). It has been held, in that case, that

the confessional statement recorded under Section 67 of the

NDPS Act would remain inadmissible in the trial of the offence

under NDPS Act. The Hon'ble Supreme Court in the case of

State by (NCB) Bengaluru Vs. Pallulabid Ahmad Arimutta and

Another; 2022 SCC Online SC page No.47 held that

confessional statements recorded under Section 67 of the

NDPS Act would remain inadmissible in the trial of the offence

7 BA.1714-22 +1.odt

under NDPS Act. Arrest made by the petitioner NCB on the

basis of the confessional/voluntary statement of the

respondent, co-accused under Section 67 of the NDPS Act,

cannot form a basis for overturning the impugned order

releasing them on bail. The issue of admissibility of the

confessional statement under Section 67 of NDPS Act is no

more res integra.

9. In the case at hand, the NCB called the accused on

serving notice, and then they took the search of the shops

wherein the alleged narcotics drugs were found. The record

reveals that there were three shops, but they were locked. The

accused has a case, the shops which the investigation agency

allegedly asked the accused to open the lock, but the accused

were not there. Therefore, the seizure contravened section 52A

of the NDPS Act. However, the record reveals that the accused

were asked to unlock the premises. They informed the

investigation Officer that the key was lying with the employee.

Hence, the locks were broken with a hammer in their presence

on their say. Hence, there appears, no substance in the

arguments that Section 52A of the NDPS Act has been violated.

8 BA.1714-22 +1.odt

10. The Chemical Analysis Report was that the sample does

not show the characteristics of Opium. The samples of Poppy

straw sent to the chemical analysis were mostly the same

quantity except for a few grams difference. It was a negligible

difference in a few samples. Hence, it cannot be said that the

samples collected and certified by the learned Magistrate and

sent to the chemical analysis were different. Except for the

above evidence, the prosecution rests upon the confessional

statement of the accused under Section 67 of the NDPS Act.

The Law is set at rest that such a confessional statement is

inadmissible in the trial and may not be a ground to refuse the

bail.

11. The quantity seized from the applicants was commercial

quantity. Therefore, clause (ii) of Section 37 of the NDPS Act

needs consideration. The Court has held that the confessional

statement of the accused is inadmissible. The only ground to

refuse the bail would be the likelihood of committing any

offence while on bail. The expression "reasonable grounds" has

been defined by the Hon'ble Supreme Court in Union of India

Vs. Shiv Shanker Kesari (2007) 7 SCC 798. The Hon'ble

Supreme Court has observed that the expression "reasonable

grounds' means something more than prima facie grounds. It

9 BA.1714-22 +1.odt

connotes substantial probable causes for believing that the

accused is not guilty of the offence charged, and this

reasonable belief contemplated in term points to the existence

of such facts and circumstances as are sufficient in themselves

to justify recording of satisfaction that the accused is not guilty

of the offence charged. It has also been held in the said case

that while considering the bail application with reference to

section 37 of the Act, the Court has not to consider the matter

as if it is pronouncing a judgment of acquittal and recording a

finding of non-guilty.

12. The prosecution has a case that the crime under the

Essential Commodities Act and the Maharashtra Prohibition

Act has been registered against the applicant Hardayal Singh.

It has been tried to argue on the basis of this fact that this is a

reasonable ground to believe that he may commit any offence

while on bail. In clause (ii) of Section 37, the words have been

used that he is not likely to commit any offence while on bail.

The past of the accused may be considered, but the prosecution

has to produce the material that the accused may commit any

offence while on bail. In view of the provisions of Law and

absence of material, this Court is of the view that it cannot be

accepted at this juncture that the accused/applicants may

10 BA.1714-22 +1.odt

commit any offence while on bail. There are no reasonable

grounds to believe that the applicants may commit any offence

while on bail. The applicants are behind the bar for more than

one year. The investigation has been completed. The trial may

take its own time. Their further detention would serve no

purpose. Given the above discussion, the Court is of the view

that the applicants deserve bail. Hence, the following order :

ORDER

(i) Bail Applications are allowed.

(ii) Applicant 1. HARDAYAL SINGH S/O GULAB

SINGH KATODIYA, 2. JIVAN SINGH S/O AVTAR

SINGH CHOPRA in Bail Application No.1714 of

2022 and Applicant SADDAM AJMERI S/O

MUBARIK AJMERI in Bail Application No.1718 of

2022 be released on bail on furnishing P.B. and

S.B. of Rs.2,00,000/- (Rupees Two Lakh only)

each with one or two equal solvent sureties of

Rs.1,00,000/- each, in Crime No.99 of 2021,

registered by Narcotics Control Bureau, Mumbai

Zonal Unit, Mumbai, for the offence punishable

11 BA.1714-22 +1.odt

under Section 8(c) read with Sections 15(c), 18,

25, 27-A, 29 of NDPS Act, on the conditions that;

(a) The applicants shall not tamper with the

prosecution witnesses.

(b) They shall attend the trial on effective dates.

(c) They shall inform their residential address

and cell phone numbers to the police.

(S. G. MEHARE, J.)

...

vmk/-

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter