Citation : 2024 Latest Caselaw 5207 Cal
Judgement Date : 8 October, 2024
IN THE HIGH COURT AT CALCUTTA
CRIMINAL MISCELLANEOUS JURISDICTION
APPELLATE SIDE
CRM (NDPS) 1359 of 2024
In re: An application for bail under Section 439 of the Code
of Criminal Procedure, 1973 / Section 483 of the Bharatiya
Nagarik Suraksha Sanhita, 2023.
-And-
In the matter of: Idul Mia.
.....Petitioner.
Before: The Hon'ble Justice Arijit Banerjee
The Hon'ble Justice Apurba Sinha Ray
For the petitioner : Mr. Md. Wasim Akram, Adv.
For the State : Mr. Antarikhya Basu, Adv.
Mr. Sandip Kundu, Adv.
CAV On : 26.09.2024
Judgment On : 08.10.2024
Arijit Banerjee, J.: -
1.
The petitioner has been charged with offences punishable under
Sections 21C/25/27A/29 of the NDPS Act, 1985. He was arrested on
January 31, 2024. He says that he became entitled to statutory bail on the
181st day since the charge sheet that was submitted on the 177th day
without the FSL report, is not a valid charge sheet. The FSL report was not
submitted, whether by way of a supplementary charge-sheet or otherwise
within 180 days. He had applied for default bail on the 183rd day. The prayer
for bail was rejected by the learned Trial Court. Hence, this present
application for bail.
2. Learned Advocate for the petitioner relied on the following decisions: -
(i) Judgment and order dated 25/08/2023 passed in Rakesh Sha
v. State of West Bengal, CRM (NDPS) 552 of 2023, reported at
2023 SCC OnLine Cal 2463,
(ii) Judgment and order dated 17/01/2023 passed by a Full Bench
of our Court in Subhas Yadav v. State of West Bengal, CRM
146 of 2021 reported at 2023 SCC OnLine Cal 313.
(iii) Learned Advocate for the petitioner further pointed out that the
issue as to whether or not a charge sheet without the FSL report in
a NDPS case can be termed as an 'incomplete Report' under
Section 173 Cr. P.C. is pending before the Hon'ble Supreme Court
in the case of Mohd. Arbaz & Ors. v. State of NCT of Delhi,
Petition(s) for Special Leave to Appeal (Crl.) No(s).8164-
8166/2021.
3. Learned Advocate for the state relied on a decision dated 18/07/2024
of a learned Single Judge of this Court in the case of Jagdish Singh v. The
State of West Bengal and Anr., CRR no. 41 of 2024, in support of his
submission that if the charge sheet contains details required under Section
173 Cr. P.C. and is filed within the period prescribed, it cannot be termed as
incomplete in the absence of FSL report. Learned Counsel said that
supplementary charge sheet has been filed after obtaining FSL report. The
seized articles have tested positive for the presence of narcotics.
4. We have considered the rival contentions of the parties. Before
proceeding any further let us note the provisions of Section 36-A (4) of the
NDPS Act:-
"36-A. Offences triable by Special Courts. - (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, 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 accused beyond the
said period of one hundred and eighty days."
5. Here, one may also note the relevant portion of Sections 167 (1) and
(2) of the Code of Criminal Procedure, 1973:-
"167. Procedure when investigation cannot be completed in
twenty-four hours. (1) Whenever any person is arrested and
detained in custody, and it appears that the investigation cannot
be completed within the period of twenty-four hours fixed by
section 57, and there are grounds for believing that the accusation
or information is well-founded, the officer-in-charge of the police
station or the police officer making the investigation, if he is not
below the rank of sub-inspector, shall forthwith transmit to the
nearest Judicial Magistrate a copy of the entries in the diary
hereinafter prescribed relating to the case, and shall at the same
time forward the accused to such Magistrate.
(2) The Magistrate to whom an accused person is forwarded under
this section may, whether he has or has no jurisdiction to try the
case, from time to time authorise the detention of the accused in
such custody as such Magistrate 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 authorise 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 so, but no Magistrate shall authorise the detention of the
accused person in custody under this paragraph for a total period
exceeding, - [Substituted by Act 45 of 1978, Section 13, for
paragraph (a) (w.e.f. 18-12-1978).]
(i) ninety days, where the investigation relates to an offence
punishable with death, imprisonment for life or imprisonment for a
term of not less than ten years;
(ii) 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 XXXIII for the purposes of that
Chapter;]"
6. We see that Section 167 prescribes the maximum period for which an
accused can be remanded to judicial custody without charge sheet being
filed. Section 36A(4) of the NDPS Act prescribes that reference to "90 days"
in Section 167(2) Cr. P.C. shall be construed as reference to "one hundred
and eighty days" for the purpose of NDPS cases. However, if investigation
cannot be completed within the said period of 180 days, the Special Court
may grant further time up to one year on the report of the public prosecutor
indicating the progress of the investigation and the reasons for detaining the
accused beyond the period of 180 days.
7. Therefore, in an NDPS case, if charge sheet is filed within 180 days
from the date of arrest of the accused, no right of statutory bail accrues in
favour of the accused. The question is, what happens if the charge sheet is
not accompanied by the Forensic Report? Would such a charge sheet satisfy
the requirements of Section 36A (4) of the NDPS Act?
8. On the aforesaid issue, there is divergence of opinion. A Division
Bench of this Court in the case of Rakesh Sha (Supra) held that a charge
sheet submitted within 180 days without the Chemical Examination Report
with an observation that a supplementary charge sheet will be filed in future
with the FSL report is beyond the contemplation of the proviso to Section
36A(4) of the NDPS Act. The Bench observed:- "filing of a charge-sheet
without the Examination Report in relation to an offence under the NDPS
Act is an exercise in futility and raises the presumption of the I.O filing a
cipher only for the sake of closing the first window of the 180 days under the
proviso to 36A(4) of the Act".
9. The Division Bench also observed as follows:-
"The petitioner, before us, on the other hand, has been charged for
commission of an offence under the NDPS Act which requires the
Trial Court to take cognizance of the offence committed under the
Act. This means that the CFSL/Laboratory Report becomes an
essential and integral part of the investigation for establishing the
charges under the NDPS Act. The Chemical Examination Report
therefore becomes the most vital piece of evidence which is
required to be made part of the charge-sheet."
10. The Full Bench decision referred to by learned Advocate for the
petitioner is really not germane to the point involved in the present case. The
issue involved in this case did not arise for consideration in that case.
11. In so far as the case of Jagdish Singh, (supra), is concerned, the
same was a criminal revisional application filed by the accused person for
quashing of the charge sheet which was filed without the FSL report. A
learned Single Judge, noting that the issue as to whether or not in an NDPS
case, a charge sheet filed unaccompanied by the FSL report is a valid charge
sheet, is pending before the Hon'ble Supreme Court, disposed of the
revisional application without passing any order. However, the learned
Judge discussed various decisions of High Courts. It appears that the view
of the Jammu and Kashmir High Court is that merely because the Expert's
Report does not accompany the final report, the charge sheet cannot be said
to be defective or incomplete. If the charge sheet contains details required
under Section 173 Cr. P.C. and is filed within the period prescribed, it
cannot be termed as incomplete, in the absence of FSL report. In this
connection one may refer to the decision of the Jammu and Kashmir and
Ladakh High Court in Abdul Majid Bhat v. UT of J&K
MANU/JK/0285/2022. In that case reliance was placed on the decision of
the Karnataka High Court passed in the case of Mr. Sayyad Mohammad @
Nasim v. State of Karnataka & Anr., Writ Petition No. 5934/2021
decided on 29.03.2022. The Karnataka High Court observed that the
petitioner did not get a right to default bail merely because the Charge Sheet
/ Final Report filed by the Police was without the FSL report.
12. The view of the Bombay High Court also appears to be the same as
the Jammu and Kashmir High Court. A Division Bench of that High Court in
Manas Krishna T.K. v. State the Police Inspector/Officer-In-Charge &
Anr., reported at 2021 SCC OnLine Bom 2955 held that in an NDPS case
a police report containing the details prescribed under Section 173(2) Cr.
P.C. is a complete police report or a charge sheet or a challan even if it is
unaccompanied by a CA/FSL report. If such police report is filed within the
period stipulated in Section 167(2) Cr. P.C., read with Section 36-A(4) of the
NDPS Act, the accused cannot insist on default bail.
13. We, therefore, see that while Jammu and Kashmir High Court as well
as Bombay High Court have taken the view that the right of statutory bail
does not accrue in favour of an accused if a charge sheet containing the
particulars mentioned in Section 167(2) Cr. P.C. is filed within the stipulated
time period, even if the charge sheet is not accompanied by the FSL report.
However, a Division Bench of the Calcutta High Court has taken a contrary
view. Judicial discipline warrants that for the time being, we follow the view
taken by a Coordinate Bench of our Court. The issue is to be finally decided
by the Hon'ble Supreme Court before which the matter is pending.
14. In view of the undisputed fact that in the present case the charge
sheet, although filed within the period of 180 days, was not accompanied by
the FSL report, and that the FSL report was filed as part of a
supplementary charge-sheet filed beyond 180 days from the date of arrest of
the petitioner and after he applied for statutory bail, we have to hold that
upon expiry of 180 days, the petitioner became entitled to statutory
bail/default bail, and the learned Trial Court erred in not extending that
privilege to the petitioner.
15. This petition therefore succeeds.
16. Accordingly, we direct that the petitioner, namely, Idul Mia shall be
released on bail upon furnishing a bond of Rs.25,000/- (Rupees Twenty Five
Thousand) with two sureties of like amount each, one of whom must be
local, to the satisfaction of the learned Judge, Special Court under NDPS
Act, 3rd Court, Malda, subject to condition that the petitioner shall appear
before the learned Trial Court on each and every date of substantive hearing
subject to the provisions of Section 317 of the Code of Criminal Procedure,
1973 / Section 355 of Bharatiya Nagarik Suraksha Sanhita, 2023, and shall
not intimidate the witnesses and/or tamper with evidence in any manner
whatsoever and on further condition that the petitioner, while on bail, shall
not to leave the jurisdiction of Kaliachak P.S., Malda and shall also deposit
his passport, if there be any, with the Trial Court before his release from the
Correctional Home. The petitioner shall also report to the Inspector-in-
Charge of Kaliachak Police Station, Malda, once in a week until further
orders.
17. In the event the petitioner fails to adhere to any of the conditions
stipulated above without any justifiable cause, the learned Trial Court shall
be at liberty to cancel his bail in accordance with law without further
reference to this Court.
18. The application for bail being CRM (NDPS) 1359 of 2024 is accordingly
disposed of.
19. Criminal Section is directed to supply urgent photostat certified copies
of this order to the parties, if applied for, upon compliance of all necessary
formalities.
(Arijit Banerjee, J.)
I agree.
(Apurba Sinha Ray, 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!