Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Md. Sakir Ahamad vs The State Of Assam
2023 Latest Caselaw 3326 Gua

Citation : 2023 Latest Caselaw 3326 Gua
Judgement Date : 25 August, 2023

Gauhati High Court
Md. Sakir Ahamad vs The State Of Assam on 25 August, 2023
                                                                            Page No.# 1/4

GAHC010125222023




                           THE GAUHATI HIGH COURT
     (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                             Case No. : Bail Appln./2887/2023

             MD. SAKIR AHAMAD
             S/O ABDUL SATAR
             R/O SORAMAKHALAIKAI
             P.S.- IRENGBAND
              DIST.- THOUBAND
              MANIPUR.

             VERSUS

             THE STATE OF ASSAM
             REP. BY P.P.
             ASSAM.

             ------------
             Advocate for : MS K DAS
             Advocate for : PP
             ASSAM appearing for THE STATE OF ASSAM

                                       BEFORE
             HON'BLE MRS. JUSTICE SUSMITA PHUKAN KHAUND
                                        ORDER

25.08.2023 Heard Mr N N B Choudhury, learned counsel for the petitioner and Mr B Sarma, learned Additional Public Prosecutor, appearing on behalf of the State of Assam.

2. The petitioner, Md Sakir Ahamad, has filed this application under Section 439 CrPC, with a prayer for bail in connection with Garchuk PS Case No. 201/2022, under Sections 420/468 IPC, read with Sections 22(c)/29 of the NDPS Act, 1985.

Page No.# 2/4

3. At present, the petitioner is in trial in connection with NDPS Case No. 334 of 2022, arising out of the same FIR, i.e., Garchuk PS Case No. 201/2022.

4. It is submitted on behalf of the petitioner that he has been languishing in the jail for 342 days. The FIR clearly reveals that the petitioner was not found in possession of the contraband substance seized in connection with this case. The witnesses have not incriminated the petitioners. The petitioner has been roped in connection with this case on misunderstanding.

5. The FIR unfolds that on 28.06.2022, two persons were found loitering near the Assam Meghalaya Border. A secret information was received that the drug peddlers, who were loitering had already delivered the contraband substance at Borni, Roha and Panjabari and they were planning to deliver the NDPS substance at Baragaon Chariali in the morning between 6:00 am to 7:00 am. On receipt of the secret information, the complainant proceeded to Baragaon Chariali on 29.06.2022 at around 05:30 am and apprehended the aforementioned two miscreants, who were approaching on a scooty without a number-plate. A General Diary Entry was registered being GD Entry No. 699 dated 29.06.2022. The complainant was accompanied by the Police staff. As soon as the miscreants noticed the Police, they tried to escape, but the Police apprehended the miscreants at Baragaon Chariali. On searching the miscreants, no substances could be found and the miscreants were brought to the Police Station and on interrogation, they identified themselves as Md. Ishlaoddin and Md Abbas Ali. The accused, Md Ishlaoddin confessed that he made one fake identity card in the name of Manipur Police Department to deal in illegal drug trafficking. A scooty without a number plate was also seized in connection with this case. Both the accused persons admitted that a truck bearing Registration No. MN-06-T-2136 was approaching from Imphal. The truck was loaded with a huge cache of NDPS substances to be transported at different places around the Garchuk area. The Police team then proceeded towards Garchuk near Nezone Hotel. A naka checking was conducted and the truck, a dumper, bearing Registration No. Page No.# 3/4

MN-06-T-2136 approaching from Basistha towards Garchuk with excessive speed was identified by the apprehended persons. The truck was intercepted, but the driver of the vehicle tried to escape. Two persons were found inside the truck at around 02:45 pm. The vehicle was searched and 73000 YABA tablets were recovered from the dumper. Two miscreants, namely, Md. Aboy and Md Sakir Ahmed were apprehended. They were travelling in the vehicle loaded with the contraband substances. The YABA tablets and other articles, including the vehicle was seized in connection with this case.

6. Based on the copies furnished to the petitioner, the learned counsel for the petitioner submitted that the Police has falsely stated that the petitioner is complicit.

7. His statement under Section 161 CrPC does not at all indicate that he had confessed of having carried any contraband substance

8. The learned Additional Public Prosecutor has raised serious objection stating that the Case Diary clearly incriminates that the petitioner is complicit. The FIR itself clearly indicates that the petitioner was in the truck. He was inside the vehicle along with the other accused Md Aboy and they both concealed the NDPS substance in the upper slot of driver cabin of the vehicle, which was thereafter seized by the Police. On their confession, this truck with commercial quantity of contraband was seized.

9. The learned counsel for the petitioner has relied on the decision of the Hon'ble Supreme Court in Rabi Prakash -Vs- The State of Odisha (Bail Application No. 11613/2021); reported in 2023 Live Law (SC) 533; wherein it has been observed that-

"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 1 st 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 mitigates against the most precious fundamental right guaranteed under Article 21 of the Constitution and in such a situation, the conditional liberty must override the statutory embargo created under Section 37(1)(b)(ii) of the NDPS Page No.# 4/4

Act."

10. In the instant case, the petitioner has been languishing in jail for 342 days. This case is not similar to the case of Rabi Prakash (supra). In the case of Rabi Prakash (supra), the petitioners were languishing in the jail for 3 ½ years, and only one witness out of nineteen witnesses was examined, but in the instant case, trial has already commenced. Two witnesses have already been examined.

11. Learned Additional Public Prosecutor has relied upon the Judgment of the Hon'ble Supreme Court in the case of NCB -Vs. Mohit Aggarwal; reported in 2022 SCC OnLine SC 891, wherein it has been observed that-

"In our opinion the narrow parameters of bail available under Section 37 of the Act have not been satisfied in the facts of the instant case. At this stage, it is not safe to conclude that the respondent has successfully demonstrated that there are reasonable grounds to believe that he is not guilty of the offence alleged against him, for him to have been admitted to bail. The length of the period of his custody or the fact that the charge sheet has been filed and the trial has commenced are by themselves not considerations that can be treated as persuasive grounds for granting relief to the respondent under Section 37 of the NDPS Act."

12. In the instant case too, the narrow parameters of bail available under Section 37 of the NDPS Act, have not been satisfied in the facts of the instant case. Trial has commenced and two witnesses have already been examined. At this stage, it is not safe to conclude that the petitioner has successfully demonstrated that there are reasonable grounds to believe that he is not guilty of the offence alleged against him, the important witnesses, such as the complainant are yet to be examined.

13. In view of the foregoing discussions, I am constrained to reject the petition with a prayer for bail, at this juncture.

14. The Bail Application stands disposed of.

JUDGE

Comparing Assistant

 
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