Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Page No.# 1/3 vs Union Of India
2025 Latest Caselaw 3546 Gua

Citation : 2025 Latest Caselaw 3546 Gua
Judgement Date : 27 February, 2025

Gauhati High Court

Page No.# 1/3 vs Union Of India on 27 February, 2025

Author: Parthivjyoti Saikia
Bench: Parthivjyoti Saikia
                                                                          Page No.# 1/3

GAHC010275452024




                                                                   undefined

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

                               Case No. : Bail Appln./3947/2024

            ASISH DEBBARMA @ ASHISH DEBBARMA AND ANR
            S/O GIRIBALA DEBBARMA
            R/O PURBA CHANDPUR, BAIRAGIPARA, P.O. CHACHUBAZAAR, P.S.
            SIDHAI MOHANPUR
            DIST. WEST TRIPURA, TRIPURA-799211

            2: MITHUN DEBBARMA
             S/O SHRI UTTAM DEBBARMA
            R/O VILL- CHANDAPUR
             235 CHACHUPURA
             GRAM CHANDPUR
             P.O.CHACHU
             BAZAAR
            WEST TRIPURA
             PIN- 799211
            TRIPURA

            VERSUS

            UNION OF INDIA
            REP BY THE STANDING COUNSEL, NARCOTICS CONTROL BUREAU (NCB)



Advocate for the Petitioner   : MR. M BISWAS, MS. A K CHOPHI,A GHOSAL,J SINGPHO

Advocate for the Respondent : SC, NCB,




             Linked Case : Bail Appln./3872/2024
                                                                                    Page No.# 2/3

            GUDDU RAUT @ GUDDU KUMAR
            S/O SHIVJI RAUT

            R/O WARD NO. 9
            P.O. SARISWA
            BAZAR

            P.S. MAJHAULIYA
             SRISWA BAZAR
            P.S. MAJHAULIYA

            DIST. WEST CHAMPARAN
            BIHAR-845454.


             VERSUS

            THE UNION OF INDIA
            REPRESENTED BY THE STANDING COUNSEL
            NARCOTIC CONTROL BUREAU (NCB)


            ------------
            Advocate for : MR SARFRAZ NAWAZ
            Advocate for : SC
            NCB appearing for THE UNION OF INDIA



                                   BEFORE
                  HONOURABLE MR. JUSTICE PARTHIVJYOTI SAIKIA

                                           ORDER

27.02.2025

Heard Mr. M. Biswas and Mr. Sarfraz Nawaz, learned counsels appearing for the petitioners. Also heard Ms. M. Kakati, learned Standing Counsel for the NCB.

Both applications are filed under Section 483 of the BNSS, 2023 whereby the petitioners, namely, (1) Asish Debbarma @ Ashish Debbarma; (2) Mithun Debbarma; and (3) Guddu Raut @ Guddu Kumar have prayed for release on bail, who are facing trial in NDPS Case No. 146/2022, pending in the court of the learned Additional Sessions Judge No. 2, Kamrup (M).

The grounds for releasing the petitioners on bail taken by them are that, nothing was recovered from their possession; that they have detained in custody for more than 3 years 2 Page No.# 3/3

months and the third one is that, for almost one year no witness have been examined by the trial court.

The learned counsel for the petitioners have relied upon the decision that was rendered in the case of Tofan Singh v. State of Tamil Nadu, reported in (2021) 4 SCC 1. Para 158.1 and 158.2 of the said judgment are quoted as under:

" 158.1 That the officers who are invested with powers under Section 53 of the NDPS Act are "police officers" within the meaning of Section 25 of the Evidence Act, as a result of which any confessional statement made to them would be barred under the provisions of Section 25 of the Evidence Act, and cannot be taken into account in order to convict an accused under the NDPS Act.

158.2 That a statement recorded under Section 67 of the NDPS Act cannot be used as a confessional statement in the trial of an offence under the NDPS Act."

I have considered the submissions made by the learned counsel for both sides. Considering the ground taken by the petitioners, more particularly, the fact that the petitioners have spent a considerable time in judicial custody, this court is of the opinion that the petitioners do not deserve to be detained in custody for any further period of time. Hence, the prayer for bail of the petitioners is allowed.

Accordingly, it is directed that the petitioners, namely, (1) Asish Debbarma @ Ashish Debbarma; (2) Mithun Debbarma; and (3) Guddu Raut @ Guddu Kumar, who are facing trial in NDPS Case No. 146/2022, pending in the court of the learned Additional Sessions Judge No. 2, Kamrup (M) shall be released on bail of Rs.25,000/- each with one surety each of like amount to the satisfaction of the learned Additional Sessions Judge No. 2, Kamrup (M).

The bail application is 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