Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vikas Kumar Gupta @ Vicky vs Union Of India And Anr
2025 Latest Caselaw 4737 Bom

Citation : 2025 Latest Caselaw 4737 Bom
Judgement Date : 25 August, 2025

Bombay High Court

Vikas Kumar Gupta @ Vicky vs Union Of India And Anr on 25 August, 2025

Author: Ravindra V. Ghuge
Bench: Ravindra V. Ghuge
    2025:BHC-AS:36428-DB


                                                                                       14-WP-3316-2025.odt



                                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                       CRIMINAL APPELLATE JURISDICTION


JYOTI
                                              WRIT PETITION NO. 3316 OF 2025

RAJESH
MANE Vikas   Kumar Gupta @ Vicky
       Age : 43 years,
Digitally signed
                   R/o. K 56/114-6, Near DAV College
by JYOTI           Ausanganj Rani Fatak, Ausanganj
RAJESH MANE        Varanasi, Uttar Pradesh 221001.                     ... Petitioner
Date:
2025.08.25
19:26:57 +0530             V/s.
                   1.      Union Of India,
                           Through Narcotics Control Bureau
                           Mumbai Zonal Unit.

                   2.     State of Maharashtra
                          Through Public Prosecutor,
                          High Court, Mumbai.                 ... Respondents
                                                 ----------
                   Mr. Anish Pareira a/w. Mr. Taraq Sayed a/w. Ms. Ashwini Achari, for
                   Petitioner.

                   Mr. S. K. Halwasia a/w. Smt. S.S.Halwasia, for Respondent No.1/NCB.

                   Mr. Y. Y. Dabke, Addl. P.P. for the Respondent No.2-State.
                                                    ----------

                                                     CORAM : RAVINDRA V. GHUGE AND
                                                             GAUTAM A. ANKHAD, JJ.

                                         RESERVED ON : 18th AUGUST, 2025.
                                       PRONOUNCED ON: 25th AUGUST, 2025

                   JUDGMENT :

(Per : GAUTAM A. ANKHAD, J.)

1) Rule. Rule is made returnable forthwith and the matter is heard

finally with the consent of parties.

14-WP-3316-2025.odt

2) The Petitioner contends that he was arrested on 27th May 2025 at

11.04 a.m. and produced before the learned Magistrate only on 29 th May 2025.

Such delayed production renders the arrest illegal, entitling the Petitioner to the

following reliefs under Article 226 of the Constitution of India:

(a) This Hon'ble Court in exercise of its extraordinary jurisdiction bestowed upon by the Constitution of India under Article 226 of the Constitution of India, this Hon'ble Court may be pleased to issue Writ in the nature of Mandamus directing the Respondent no.02 to provide for Flight Manifest of Indigo Airline bearing no. 6E-5292 Varanasi to Mumbai dated 27.03.2025.

(b) This Hon'ble Court in exercise of its extraordinary jurisdiction bestowed upon by the Constitution of India under Article 226 of the Constitution of India, this Hon'ble Court may declare the arrest of the Petitioner as illegal and in gross violation of the fundamental rights of the Petitioner guaranteed under Article 21 and 22 of the Constitution of India in relation to F.NO. NCB/MZU/CR-08/registered at the instance of the Narcotics Control Bureau, Mumbai Zonal Unit.

3) The prayer clause (a) seeks a Writ of Mandamus against

Interglobe Aviation Ltd (Indigo Airlines). By an order of 1 st August, 2025,

leave was granted to the Petitioner to delete Respondent No.2 as a party

Respondent. The amendment was carried out by the Petitioner. Upon deletion

of Respondent No.2, prayer clause (a) does not survive.

4) As regards the prayer clause (b), the facts are summarised as

14-WP-3316-2025.odt

follows:

a) On 3rd March 2025, the officials of Respondent No. 1 seized 7,200

bottles of Codeine Phosphate (contraband) from one Jayshankar

Prasad Phoolchand Gaud (original accused no. 1). He was arrested

for offenses under Sections 8(c) read with Sections 21(c), 22(c),

28, and 29 of the Narcotic Drugs and Psychotropic Substances

Act, 1985 (NDPS Act).

b) During investigation, Jayshankar disclosed that the contraband

was meant for Mohammad Husain Khan (original accused no. 2).

A search of accused no. 2's premises led to the recovery of 10,800

Nitrazepam tablets and 120 bottles of Codeine Phosphate.

Accused no. 2 further revealed that these substances had been

supplied by the present Petitioner.

c) On 27th March 2025, Respondent No. 1 issued summons to the

Petitioner under Section 67 of the NDPS Act, calling upon him to

tender his statement. The summons was served at Varanasi and

bears the Petitioner's acknowledgment signature.

5) Mr. Pareira, learned counsel for the Petitioner, submitted that on

27th March 2025, the Petitioner was apprehended by officials of Respondent

14-WP-3316-2025.odt

No.1 at Varanasi. The incident is captured in CCTV footage, screenshots of

which are annexed to the petition. He was first taken from his residence to his

shop, where he was arrested at 11:04 a.m. Thereafter, he was compelled to

book his own ticket for a same-day evening flight to Mumbai. Upon arrival, he

was taken to the office of the Narcotics Control Bureau ("NCB"), where his

statement was recorded. It is falsely shown that the Petitioner is arrested on

28th March 2025 at 14:30 hours. He was finally produced before the learned

Magistrate only on 29th March, 2025. It is contended that the arrest on 27 th

March, 2025 at Varanasi and detention until 29th March, 2025 is illegal, and the

reliefs sought in the petition deserve to be granted. Reliance was placed on the

judgment of a Co-ordinate Bench of this Court in Kaushik R. Thakkar v/s.

State of Maharashtra, 2025 SCC Online Bom 1493, in support of the above

submissions.

6) Mr. Halwasia, learned APP for Respondent No.1, denied these

allegations and relied on the affidavit dated 18 th August 2025 filed by Mr.

Satish Singh, Sub-Inspector, NCB, to oppose the petition. He denied that the

Petitioner was arrested at Varanasi. He submitted that the Petitioner traveled

voluntarily from Varanasi to Mumbai pursuant to the summons, without any

coercion. The statements of accused nos.1 and 2 disclosed the Petitioner's

14-WP-3316-2025.odt

involvement, which the Petitioner has admitted in his own statement recorded

by the NCB. The Petitioner was thereafter arrested on 28th March 2025 at

14:30 hours and produced before the learned Magistrate on 29 th March 2025.

Thus, it was contended that the arrest is valid and the petition is liable to be

dismissed.

7) We are heard the learned counsels for the parties and perused the

records. The Learned APP has drawn our attention to the voluntary statement

recorded on 28th March 2025 under Section 67 of the NDPS Act as well as the

Memo of Arrest dated of the same date recording the Petitioner's arrest at

17:30 hours at the NCB, Mumbai. The statement and the memo of Arrest are

marked as 'X-1' and 'X-2' for identification. We have also considered the

CCTV screenshots annexed at pages 22 to 27 of the Petition.

8) We are unable to accept the submissions advanced by Mr. Pareira,

learned counsel for the Petitioner. The summons issued under Section 67 of the

NDPS Act was served on the Petitioner at Varanasi, who acknowledged receipt

thereof. The Petitioner was thus aware of the purpose and import of the

summons. There is no material on record to substantiate the allegation that he

was arrested on 27th March 2025 at the shop. The CCTV footage from the

14-WP-3316-2025.odt

Varanasi shop does not disclose any element of force or any arrest being made

as alleged by the Petitioner. The Petitioner has booked his own flight tickets

from Varanasi to Mumbai. It would have been a different matter, had NCB

booked his tickets.

9) We find that the Petitioner's statement was then recorded on 28 th

March 2025 at the NCB office, Mumbai. The Memo of Arrest, duly informing

him of the grounds of arrest, records his arrest at 17:30 hours on the same date.

The grounds of arrest are furnished to the Petitioner. The Memo of arrest bears

the Petitioner's acknowledgment signature. He was thereafter produced before

the learned Magistrate on 29th March 2025. We therefore hold that the arrest

was carried out in accordance with due process and does not suffer from any

illegality.

10) The Petitioner's reliance on the judgment of Kashik Thakkar

(supra), is misplaced. The facts in Kaushik Thakkar were entirely different, i.e.

the petitioner therein was taken into custody at 7.00 a.m. on 16 th August, 2024

and was produced before the Magistrate at 1.15 p.m./2.50 p.m. on 17 th August,

2024. Thus, it was held that the fundamental rights of the Petitioner under

Articles 21 and 22 of the Constitution of India were violated. That is not so

here as is discussed above. In the present case, we find the Petitioner has been

14-WP-3316-2025.odt

produced before the learned Magistrate within 24 hours.

11) In view of the above, the Petition is devoid of merit and is

dismissed. We make it clear that our observations are with reference to the

detention and would not influence the Trial Court or affect the merits of the

case.

12) Rule is discharged. There shall be no order of costs.

( GAUTAM A. ANKHAD, J. )                       ( RAVINDRA V. GHUGE, J.)










 

 
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