Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yash Gupta vs Narcotics Control Bureau
2026 Latest Caselaw 813 Del

Citation : 2026 Latest Caselaw 813 Del
Judgement Date : 12 February, 2026

[Cites 1, Cited by 0]

Delhi High Court

Yash Gupta vs Narcotics Control Bureau on 12 February, 2026

                          $~8
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                            Date of Decision: 12.02.2026

                          +      BAIL APPLN. 3351/2024
                                 YASH GUPTA                                              .....Petitioner
                                                    Through:     Mr. Vikram Hegde, Advocate

                                                    versus

                                 NARCOTICS CONTROL BUREAU                   .....Respondent
                                              Through: Mr. Arun Khatri, SSC with Ms.
                                                       Shelly Dixit, Advocate


                                 CORAM:           JUSTICE GIRISH KATHPALIA

                          J U D G M E N T (ORAL)

1. The accused/applicant seeks regular bail in Crime No. VIII/37/DZU/2023 for offence under Section 8(c)/22/23NDPS Act.

2. This bail application was first listed on 17.09.2024 before the predecessor bench and thereafter continued getting adjourned. Today, for the first time this application has come up before me.

3. Neither the standing counsel for NCB nor the Investigating Officer has appeared. It seems that NCB is not seriously interested in opposing this bail application.

                          BAIL APPLN. 3351/2024                                          Page 1 of 4 pages



                                                                                      GIRISH
                                                                                                  DN: c=IN, o=HIGH COURT OF DELHI,

2.5.4.20=8401dd889b27a77b2f65ffffe4afec4556

COURT OF DELHI,CID - 7047638,

KATHPALIA postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d15570 996b40f80cbd2eee60402c487965ff801e26fa, cn=GIRISH KATHPALIA

Digitally Signed Date: 2026.02.12 17:55:58 -08'00'

By:NEETU N NAIR Signing Date:12.02.2026 18:01:24

4. Broadly speaking, the allegation against the accused/applicant is that from office of the courier company, 1.706 kg Tramadol tablets were recovered. The said quantity is commercial quantity of the recovered contraband, so prosecution invokes Section 37 NDPS Act. The role ascribed to the present accused/applicant is that the seized consignment of contraband was booked by co-accused Ajit on instructions of the accused/applicant.

5. Against the above backdrop, learned counsel for accused/applicant submits that he is in jail since 02.01.2024 and chargesheet already stands filed and trial is ongoing. It is also submitted that all witnesses of prosecution are NCB officials, so there is no possibility of tampering with the evidence if the accused/applicant is released on bail.

6. On behalf of NCB, as mentioned above, learned standing counsel was not present and learned associate counsel had addressed arguments. But at this stage during dictation, learned standing counsel for NCB has appeared through videoconferencing and he submits that his associate counsel present in the courtroom is authorized to address.

7. Learned counsel for NCB contends that the twin tests contemplated under Section 37 NDPS Act have to come into play and accordingly, this bail application deserves to be dismissed. As evidence to establish that it is the accused/applicant who had instructed the co-accused to book the consignment of contraband, learned counsel for NCB seeks to place reliance on printouts of certain WhatsApp chats, filed with index dated 29.01.2026. No other evidence connecting the accused/applicant with the contraband

BAIL APPLN. 3351/2024 Page 2 of 4 pages

DN: c=IN, o=HIGH COURT OF DELHI,

fec45569af3962c6fb4835d435f97626ca cca, ou=HIGH COURT OF DELHI,CID -

KATHPALIA 7047638, postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5 d15570996b40f80cbd2eee60402c48796 Digitally Signed 5ff801e26fa, cn=GIRISH KATHPALIA Date: 2026.02.12 17:55:48 -08'00'

By:NEETU N NAIR Signing Date:12.02.2026 18:01:24 consignment has been referred to.

8. So far as applicability of Section 37 NDPS Act is concerned, no doubt twin conditions would come into play in case of recovery of commercial quantity of contraband. But before such provision is invoked, the Court must be satisfied that there is some reliable evidence to connect the accused with the alleged recovery of the contraband. Where there is no reliable evidence to that effect, denying liberty to the accused under the garb of twin test would be completely unfair.

9. As mentioned above, according to prosecution side apart from the said printouts of WhatsApp chats, there is no other material to connect the accused/applicant with the allegedly recovered contraband. It is nobody's case that the contraband was recovered from possession of or at the instance of the accused/applicant.

10. I have examined those printouts filed with Index dated 29.01.2026. The same are not continuous WhatsApp chats and are simply certain encrypted text prints. Further, all those text prints bear a stamp of SIFS, but learned counsel for NCB expresses unawareness about the full form of SIFS and as to whether it is a government lab. In this regard, learned counsel for accused/applicant submits that SIFS is Sherlock Institute of Forensic Sciences, which is a private lab. Without entering into authenticity of the lab, suffice it to record that the printouts on which reliance is made by NCB prima facie do not appear to be continuous WhatsApp chats. Of course, this aspect shall be tested during trial. But for present purposes, I am unable to

BAIL APPLN. 3351/2024 Page 3 of 4 pages

DN: c=IN, o=HIGH COURT OF DELHI,

5569af3962c6fb4835d435f97626cacca, ou=HIGH COURT OF DELHI,CID - 7047638,

KATHPALIA postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d155 70996b40f80cbd2eee60402c487965ff801e2 Digitally Signed 6fa, cn=GIRISH KATHPALIA Date: 2026.02.12 17:55:37 -08'00'

By:NEETU N NAIR Signing Date:12.02.2026 18:01:24 find sufficient material to connect the accused/applicant with the alleged recovery for invoking the stringent conditions of Section 37 NDPS Act.

11. Not only this, as mentioned above, the NCB also does not appear to be seriously interested in opposing this bail application. At this stage, standing counsel appearing through videoconferencing submits: "This is strange because counsel for NCB is present". But there is no explanation as to why the Investigating Officer has not appeared to assist the learned counsel for NCB and respond as regards connection between the accused/applicant and the allegedly recovered contraband.

12. Considering the above circumstances, I do not find any reason to deprive further liberty to the accused/applicant. Therefore, the bail application is allowed and accused/applicant is directed to be released on bail subject to his furnishing a personal bond in the sum of Rs.10,000/- with one surety in the like amount to the satisfaction of the Trial Court.

13. A copy of this order be immediately transmitted to the concerned Jail Superintendent for informing the accused/applicant.

DN: c=IN, o=HIGH COURT OF DELHI,

GIRISH 2.5.4.20=8401dd889b27a77b2f65ffffe4af ec45569af3962c6fb4835d435f97626cac ca, ou=HIGH COURT OF DELHI,CID -

KATHPALIA 7047638, postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5 d15570996b40f80cbd2eee60402c48796 5ff801e26fa, cn=GIRISH KATHPALIA Date: 2026.02.12 17:55:24 -08'00'

GIRISH KATHPALIA (JUDGE) FEBRUARY 12, 2026/as

BAIL APPLN. 3351/2024 Page 4 of 4 pages

 
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