Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suraj Das vs Narcotics Control Bureau
2023 Latest Caselaw 127 Gua

Citation : 2023 Latest Caselaw 127 Gua
Judgement Date : 9 January, 2023

Gauhati High Court
Suraj Das vs Narcotics Control Bureau on 9 January, 2023
                                                                 Page No.# 1/4

GAHC010216102022




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

                         Case No. : Bail Appln./2873/2022

         SURAJ DAS
         S/O- LT. ANIL DAS
         R/O- VILL- SARISA
         SILCHAR ROAD
         P.O. SARISA
         P.S. AND DIST.- KARIMGANJ
         ASSAM
         PIN- 788713


          VERSUS

         NARCOTICS CONTROL BUREAU
         REP. BY SC
         NCB


         ------------
         Advocate for : MR H R CHOUDHURY
         Advocate for : SC
         NCB appearing for NARCOTICS CONTROL BUREAU



                                BEFORE
                   HONOURABLE MR. JUSTICE ROBIN PHUKAN
                                ORDER

09.01.2023

Heard Mr. H.R. Choudhury, learned counsel accused and Mr. S.C. Keyal, learned Standing Counsel, NCB.

Page No.# 2/4

2. This application under Section 439 of the Code of Criminal Procedure, 1973, is preferred by accused, namely, Sri Suraj Das, who has been languishing in jail hazot in connection with the NCB Crime No. 11/2022 under section 8[C] read with sections 21[c]/29 of the NDPS Act, for granting bail.

3. The allegation made in the complaint is that on 09.05.2022, 303 numbers of cartons containing 30,279 bottles of Phensedyl, Codeine based Cough Syrup, were recovered from one TATA Truck bearing registration No. AS- 01-CC-8187, and two persons, namely, Kamal Malakar and Suraj Das have been arrested in connection with the same.

4. Mr. Choudhury, learned counsel for the accused submits that the accused was arrested on 10.05.2022, and since then he has been languishing in jail hazoot for last 234 days. Mr. Choudhury further submits that investigation of the case has already been completed and final complaint has been lodged against the accused and considering the period of detention, it is contended to allow the accused to go on bail.

5. On the other hand Mr. Keyal, learned Standing Counsel, NCB has opposed the petition and submits that within the stipulated time the final complaint has been filed by the complainant on 03.11.2022 and the quantity of contraband substance recovered from the possession of the accused is of commercial quantity and as such, the bar of section 37 of the NDPS Act is applicable herein this case and the accused has failed to satisfy the 2 conditions mentioned in section 37 of the NDPS Act, and therefore, it is contended to dismiss the petition.

Page No.# 3/4

6. Having heard the submission of learned counsel for both the parties I have carefully gone through the petition and the documents placed on record and also perused the scanned copy of the final complaint and other documents received from the learned court below.

7. It appears from the search-cum-seizure list, dated 09.05.2022, that 303 numbers of cartons containing 30,279 bottles of Phensedyl Codeine based Cough Syrup was recovered from the possession of Kamal Malakar and Suraj Das from the TATA Truck bearing registration No. AS-01-CC-8187 and the same bears the signature of Kamal Malakar and Suraj Das.

8. Indisputably the quantity of contraband substance recovered from the possession of the accused is of commercial quantity and as such, the rigors of section 37 of the NDPS Act will come into play here in this case. And from the documents placed on record and also from the submissions of the learned counsel for the accused, this court is unable to derive its satisfaction that there exist any reasonable ground for believing that the accused is not guilty of the offence and that he will not commit similar offence while one bail. The offences are serious in nature and the period of detention i.e. 234 days, cannot be a ground to persuade this court to enlarge the accused on bail, in view of judgment of the Hon'ble Supreme Court in the case of NCB vs. Mohit Agarwal, reported in 2022 0 Supreme SC 619.

9. In view of above, this petition stands dismissed.

9. However, the learned court below is directed to expedite the trial and if Page No.# 4/4

necessary to take recourse of the section 309[1] of the Cr.P.C.

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 : MAIMS

 
 
Latestlaws Newsletter