Citation : 2025 Latest Caselaw 2098 Bom
Judgement Date : 11 August, 2025
2025:BHC-AS:34422
-BA-1817-2025.DOC
Arun Sankpal
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
BAIL APPLICATION NO. 1817 OF 2025
Gudipati Subrahmanyam ..Applicant
Versus
Union of India & Anr ...Respondents
Mr. Ayaz Khan, with Dilip Mishra, Zehra charania and Mallika
Sharma, for the Applicant.
Mr. J.B. Mishra, with Abhishek R. Mishra & ROpesh Dubey, for
Respondent No.1.
Mr. N.B. Patil, APP, for Respondent No.2-State.
CORAM: N. J. JAMADAR, J.
DATED : 11th AUGUST 2025
ORDER:
1. The Applicant, who is arraigned in NDPS Special Case No.1506 of
2023, arising out of CR No.F. No. CIU/INV-23/2022-23/ACC(G)/E-office
and F. No GEN/ INV/ Misc/ 229/2023-CIU-O/o COMMR-CUS-GEN-
Zone-III-Mumbai, registered at the instance of SIIB, Export, for the
offences punishable under Sections 22(c), 23(c), 27A, 28, 29 and 30 of ARUN RAMCHANDRA SANKPAL
the Narcotic Drugs and Psychotropic Substances Act, 1985 ("the NDPS
Act, 1985") has preferred this Application to enlarge him on bail.
-BA-1817-2025.DOC
2. In fact, this is the second Application for bail. The first
Application, being BA No. 4210 of 2023, preferred by the Applicant
came to be rejected by an order dated 17th May 2024.
3. The Applicant challenged the aforesaid order before the Supreme
Court in SLP No. S-12001 of 2024. By an order dated 9 th September
2024, the said SLP came to be dismissed as withdrawn.
4. The gravamen of indictment against the Applicant (A1) is that he
was the Chief Operating Officer of M/s First Wealth Solution (First
Wealth), the consignor. The Applicant had placed the purchase order
with M/s Safe Foundation Pvt Ltd to procure Tramadol Hydrochloride
with brand name, 'Tamol-X'. The Applicant forged the documents and
invoices raised by M/s. Safe Formulation Pvt. Ltd. under which the said
drug was supplied for export purpose only, to change the description
from Tramdol Hydrochloride to Calcium Carbonate.
5. On the basis of the intelligence input, one export consignment
covered under Shipping Bill No. 7996704 dated 23 rd February 2023 of
M/s First Wealth Solution containing 10.5 lakhs tablets was intercepted
by the Central Intelligence Unit (CIU) Air Cargo Complex, Sahar (ACC).
In the search 9,99,500 tablets of Tamol-X were found, though the
description on each packets was that of calcium carbonate. The goods
were thus found to be misdeclared in terms of quantity and description.
-BA-1817-2025.DOC
Upon analysis, the test turned out positive for Tramadol, a psychotropic
substance.
6. Mr. Ayaz Khan, the learned Counsel for the Applicant, submitted
that since this Court has rejected the first Application for bail on merits,
the Applicant may not urge the ground of inapplicability of the
provisions contained in Rule 58 of the NDPS Rules. However, on the
ground of prolonged period of incarceration of the Applicant with a very
bleak chance of commencement of trial in near future, the Applicant
deserves to be enlarged on bail.
7. Mr. Khan urged that the Applicant has been in custody since 11 th
March 2023. Out of the nine accused, two of the accused have been
granted interim pre-arrest bail. Their Applications are yet to be decided
finally. The prosecution has not proceeded against Accused No. 9, who
has been granted pre-arrest bail by this Court. It is likely that the
prosecution may file supplementary complaint against the accused who
are enlarged on pre-arrest bail or who are on interim bail. The charge
has yet not been framed. The prosecution has cited 88 witnesses. It is
also likely that, post filing of the supplementary complaint, the
prosecution may propose to examine more witnesses.
8. In the aforesaid circumstances, it is extremely unlikely that the
trial can even commence, much less conclude, within a reasonable
-BA-1817-2025.DOC
period. Such prolonged period of incarceration without the prospect of
trial impinges upon the right to life of the accused, submitted Mr. Khan.
9. Mr. Khan invited attention of the Court to an order passed by this
Court in BA No. 4612 of 2024, whereby this Court released, Sangala
Sridhar Reddy (A7)- a co-accused, by also taking into account the fact
that he was incarcerated for over 22 months. The Applicant is in custody
for almost 30 months. Therefore, the Applicant deserves to be enlarged
on bail.
10. To buttress these submissions, Mr. Khan placed reliance on the
orders of the Supreme Court in the cases of Rafat Ali & Anr Vs The State
of Assam,1 Mukesh Yadav Vs The State of Assam,2 Mohammad Roshan Vs
Union of India,3 Anmol Singh Vs State of Punjab4 and Hiteshbhai
Dhirubhai Olakiya Vs The State of Gujarat.5
11. In opposition to this, Mr. Mishra, the learned Special PP for
Respondent No.1, submitted that this Court has rejected the bail
Application of the Applicant by recording elaborate reasons. The
Supreme Court has declined to interfere with the said order. There is no
significant change in the circumstances which would warrant afresh
consideration of the prayer for bail. Mr. Mishra would further urge that
1 SLP (Cri) No. 2690 of 2025 decided on 15 th April 2025. 2 Criminal Appeal No. 1966 of 2025, decided on 15 th April 2025 3 SLP (Cri) No. 4517 of 2025, decided on 2nd May 2025. 4 SLP (Cri) No. 5568 of 2025, decided on 26th May 2025. 5 SLP (Cri) No. 4947 of 2025, decided on 24th July 2025.
-BA-1817-2025.DOC
having regard to the nature and gravity of the accusation and since the
interdict contained in Section 37 of the NDPS Act 1985 operates with
full force, the Applicant cannot be enlarged on bail on the count of long
period of incarceration alone.
12. The Trial could not be commenced as the co-accused have been
adopting dilatory tactics. The prosecution is not responsible for the
delay. Thus, to address the concern of pro-longed period of
incarceration, the Court may make the trial time-bound, urged Mr.
Mishra.
13. I have given careful consideration to the aforesaid submissions.
Since this Court has rejected the first bail Application by recording
elaborate reasons and the Applicant did not succeed before the Supreme
Court, there is no reason to take a different view on the plea for bail on
the merits of the case.
14. On the aspect of entitlement for bail on the count of prolonged
period of incarceration, the legal position is fairly crystallized. A pro-
longed period of incarceration without a realistic prospect of conclusion
of the trial, impairs the right of the accused to speedy trial which is a
facet of the right to life guaranteed under Article 21 of the Constitution
of India. It is well recognized that the stringent restrictions in the matter
of grant of bail under the Special enactments like NDPS Act, Unlawful
Activities (Prevention) Act 1967, Maharashtra Control of Organized
-BA-1817-2025.DOC
Crime Act 1999, etc proceed on the premise that the trial would be
concluded within a reasonable period. In a case where the accused is
incarcerated for an inordinately long period as an under-trial prisoner,
the statutory restrictions in the matter of bail do not preclude the
Constitutional Courts from releasing the accused on bail. In such
situations, it is held that, the statutory restrictions in the matter of grant
of bail melt down and the conditional liberty overrides the statutory
limitations.
15. A profitable reference, in this context, can be made to the
judgment of the Supreme Court in the case of Union of India Vs K.A.
Najeeb,6 wherein the Supreme Court has observed as under:
"17. It is thus clear to us that the presence of statutory restrictions like Section 43D(5) of UAPA perse does not oust the ability of Constitutional Courts to grant bail on grounds of violation of Part III of Page 11 the Constitution. Indeed, both the restrictions under a Statue as well as the powers exercisable under Constitutional Jurisdiction can be well harmonised. Whereas at commencement of proceedings, Courts are expected to appreciate the legislative policy against grant of bail but the rigours of such provisions will melt down where there is no likelihood of trial being completed within a reasonable time and the period of incarceration already undergone has exceeded a substantial part of the prescribed sentence. Such an approach would
6 AIR 2021 SC 713.
-BA-1817-2025.DOC
safeguard against the possibility of provisions like Section 43 D (5) of UAPA being used as the sole metric for denial of bail or for wholesale breach of constitutional right to speedy trial."
(emphasis supplied)
16. In the case of Rabi Prakash Vs The State of Odisha7 wherein the
accused therein was in custody of more than three and half years, on
the accusation of having committed the offences punishable under
Section 20(b)(ii)(c) of the NDPS Act 1985, the Supreme Court observed
as under:
"3. We are informed that the trial has commenced but only 1 out of the 19 witnesses has been examined. The conclusion of trial will, thus, take some more time.
4. As regard to the twin conditions contained in Section 37 of the NDPS Act, learned counsel for the respondent - State has been duly heard. Thus, the 1st condition stands complied with. So far as the 2nd condition re: formation of opinion as to whether there are reasonable grounds to believe that the petitioner is not guilty, the same may not be formed at this stage when he has already spent more than three and a half years in custody. The prolonged incarceration, generally militates against the most precious fundamental right guaranteed under Article 21 of the Constitution and in such a situation, the conditional liberty must override the
7 SLP (Cri) No. 4169 of 2023, decided on 13th July 2023.
-BA-1817-2025.DOC
statutory embargo created under Section 37(1) (b)
(ii) of the NDPS Act."
(emphasis supplied)
17. In Mohd Muslim Alias Hussain Vs State (NCT of Delhi), 8 the
Supreme Court reiterated that the grant of bail on the ground of undue
delay in trial, cannot be said to be fettered by Section 37 of the NDPS
Act given the imperative of Section 436A which is applicable to offences
under the NDPS Act too. The laws which impose stringent conditions for
grant of bail, may be necessary in public interest; yet, if trials are not
concluded in time, the injustice wrecked on the individual is
immeasurable.
18. Reverting to the facts of the case at hand, indeed the gravamen of
accusation against the Applicant is serious. That consideration weighed
with this Court in rejecting the Application for bail, at the initial stage,
by adopting the approach delineated by the Supreme Court in the case
of K.A. Najeeb (Supra). However, after a period of almost 30 months of
the arrest of the Applicant and remote possibiliy of even framing the
charge, in the immediate future, the consideration of gravity of the
accusation cannot be pressed into service with equal force. At this stage,
the constitutional right of the accused to have a speedy trial, which
stands on a higher pedestal than a statutory limitation, deserves due
weight.
8 (2023) 3 SCR 697.
-BA-1817-2025.DOC
19. In circumstances of the case, the prospect of the conclusion of the
trial within a reasonable period appears extremely bleak. As noted
above, the Applications for pre-arrest bail of the two of the co-accused
are, stated to be, yet to be finally decided. The prosecution has not
proceeded against an accused who has been enlarged on pre-arrest bail.
It does not appear that steps have been taken to conclude further
investigation, if any, qua the accused who have been granted pre-arrest
bail, or who are still on interim bail. Though a period of almost 30
months has elapsed, even the charge has not been framed. These hard
facts give heft to the submission of Mr. Khan that it is extremely unlikely
that the trial can commence, much less conclude, within a reasonable
period.
20. Since the prosecution has cited, as of now, as many as 88
witnesses, even if the trial commences within a couple of months from
today, which in itself seems very unlikely, the trial is not likely to
conclude in a reasonably forceable future. Having regard to the nature
of the accusation, the circumstances of the case, and number of accused,
the prosecution may be required to examine a sizable number of
witnesses, even if all the cited witnesses are not examined.
21. In this backdrop, I am of the considered view that, in the facts of
this case, the statutory restrictions in the matter of grant of bail do melt
down and the Applicant deserves to be enlarged on bail on the ground of
-BA-1817-2025.DOC
long period of incarceration, without a realistic prospect of the
conclusion of the trial.
22. Hence, the following order:
:ORDER:
i] The bail application stands allowed. ii] The applicant Gudipati Subrahmanyam be released on bail inNDPS Special Case No.1506 of 2023, arising out of C.R. No.F. No.
CIU/INV-23/2022-23/ACC(G)/E-office and F. No GEN/ INV/ Misc/
229/2023-CIU-O/o COMMR-CUS-GEN-Zone-III-Mumbai, registered at
the instance of SIIB, Export, on furnishing a P.R. Bond in the sum of
Rs.1,00,000/- (one lakh) with one or two sureties in the like amount to
the satisfaction of the learned Special Judge.
iii] The applicant shall mark his presence at the Central Intelligence
Unit, between 10.00 am. to 12.00 noon, on first Monday of every
month, for the period of three years or till conclusion of the trial,
whichever is earlier.
iv] The applicant shall not tamper with the prosecution evidence.
The applicant shall not directly or indirectly make any inducement,
threat or promise to any person acquainted with the facts of the case so
as to dissuade him from disclosing the facts to Court or any police
officer.
v] On being released on bail, the applicant shall furnish his contact
-BA-1817-2025.DOC
number and residential address to the investigating officer and shall
keep him updated, in case there is any change.
vi] The applicant shall surrender his passport before the Special
Court, if not already surrendered. The applicant shall not leave India
without prior permission of the learned Special Judge.
vii] The Applicant shall not indulge in any activity like the activities
for which he has been arraigned in this case.
viii] The applicant shall regularly attend the proceedings before the
jurisdictional Court.
ix] By way of abundant caution, it is clarified that the observations
made hereinabove are confined for the purpose of determination of the
entitlement for bail and they may not be construed as an expression of
opinion on the guilt or otherwise of the applicant and the co-accused
and the trial Court shall not be influenced by any of the observations
made hereinabove.
Application disposed.
[N. J. JAMADAR, J.]
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!