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

Page No.# 1/9 vs The State Of Assam
2025 Latest Caselaw 173 Gua

Citation : 2025 Latest Caselaw 173 Gua
Judgement Date : 5 May, 2025

Gauhati High Court

Page No.# 1/9 vs The State Of Assam on 5 May, 2025

                                                                           Page No.# 1/9

GAHC010091472025




                                                                     2025:GAU-AS:5525

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

                               Case No. : Bail Appln./1389/2025

            DOROBI NARZARY @ SAKAL AND ANR
            S/O- LATE KEJON NARZARY,
            R/O- VILLAGE- NO 1, JORDANPUR, P.S.-KOKRAJHAR,
            DIST.-KOKRAJHAR, BTAD,
            ASSAM-783370

            2: BRAJILTO NARZARY
             S/O- DINA NARZARY

            R/O- VILLAGE- DUMBAZAAR/ SOSHAN KHOLA

            P.S.- GOSSAIGAON

            DIST.- KOKRAJHAR BTAD

             ASSAM-78337

            VERSUS

            THE STATE OF ASSAM
            REPRESENTED BY PP, ASSAM



Advocate for the Petitioner   : MR P K DAS, L. SARKAR,MR. M BARUAH

Advocate for the Respondent : PP, ASSAM,




                                   BEFORE
                    HONOURABLE MRS. JUSTICE MITALI THAKURIA

                                           ORDER

Page No.# 2/9

Date : 05-05-2025

Heard Mr. P.K. Das, the learned counsel for the petitioners. Also heard Mr. D.P. Goswami, the learned Additional Public Prosecutor appearing on behalf of State respondent.

2. This is an application under Section 483 of BNSS, 2023 praying for grant of bail to the accused/petitioners, who have been arrested in connection with Special (NDPS) Case No. 30/2024 corresponding to Kokrajhar P.S. Case No. 128/2024, under Sections 20(b)(ii)C/29 of NDPS Act, 1985.

3. It is submitted by Mr. Das, the learned counsel for the petitioners, that the present accused/petitioner nos. 1 & 2 are behind the bars since last 28.06.2024 and 30.06.2024 respectively. Further it is submitted that the recovery was not from the conscious possession of the accused/petitioners and from the evidence and statement made by the witnesses it is also seen that the recovery was made from a jungle which is not from the house of none of the accused/persons. Further he submitted that 5 witnesses have already been examined in the prosecution and the accused/persons being the permanent residents of the addressed locality will contest the case and appear before the learned Special Judge on each and every date to be fixed by the Court.

4. Mr. Das further submitted that while arresting the present petitioners, the grounds of arrest were also not mentioned in the Arrest Memo as well as in the Notices issued to them under Sections 50 & 50(A) Cr.PC, which is mandatorily required and non-compliance of the same is in violation of Articles 21 & 22(1) of Page No.# 3/9

the Constitution of India. He further submitted that the accused/petitioners were arrested on 28.06.2024 and 30.06.2024, but due to non-mentioning of grounds of arrest in the Arrest Memo as well as in the Notice under Sections 50 & 50(A) Cr.PC, the arrest and the remand itself is illegal. He accordingly submitted that all the full particulars of the offence, which is alleged to have been committed by the accused, should be informed to them at the time of their arrest and otherwise it would be against the mandate of the Constitution of India as well as the statutory provisions which would vitiate the arrest itself.

5. In this context also, Mr. Das, learned counsel for the petitioners, cited the following decisions:

(i) Vihaan Kumar Vs. State of Haryana, reported in 2025 SCC OnLine SC 269.

(ii) Prabir Purkayastha Vs. State (NCT of Delhi), reported in (2024) 8 SCC 254.

6. Mr. Das also submitted that though in the case of commercial quantity, the rigor of Section 37 NDPS Act follows, but in cases where there is violation of the constitutional provision as mandated under Articles 21 & 22 of the Constitution of India, the statutory restriction will not affect the power of the Court to grant bail in such circumstances. More so, non-mentioning of grounds of arrest while issuing the Arrest Memo or Notices under Sections 50 & 50(A) Cr.PC is itself in violation of Article 22(1) of the Constitution of India and hence, without even going into the detail of the merit of the case, the present petitioners are entitled to bail.

Page No.# 4/9

7. Mr. Goswami, learned Additional Public Prosecutor, submitted in this regard that the recovery was made from the conscious possession of the accused/petitioners and it was recovered from backside of the house of petitioner no. 1 Dorobi Narzary @ Sakal, which may be considered as conscious possession. Mr. Goswami further submitted that 5 witnesses have already been examined by the prosecution out of 13 witnesses and thus the case is going in good pace. He submitted that this is not at all a fit case to grant bail to the accused/petitioner only considering the length of detention of the present accused/petitioners. He also submitted that there may not be any written communication for grounds of arrest, but from the materials available in the case record, it is very much evident that the accused was informed about the grounds of arrest orally during investigation and hence, he raised objection in granting bail to the accused/ petitioner.

8. Further, Mr. Goswami submitted that the case is of commercial in nature and hence, rigor of Section 37 NDPS Act will follow wherein the twin condition has to be satisfied that the accused is not guilty of the offence and there has to be a belief that the accused will not repeat or commit the same offence while on bail. But, from the materials available in the Case Record and Case Diary, it cannot be said that the present petitioners are innocent, they have not committed such offence nor there is any probability of committing similar kind of offence if they are released on bail. Thus, he raised vehement objection and submitted that considering the nature and gravity of the offence, it is not at all a fit case to enlarge the accused/petitioners on bail at this stage.

9. After hearing the submissions made by the learned counsels for both Page No.# 5/9

sides, I have also perused the case record and the annexures filed along with the petition, more particularly, the Arrest Memo and the Notices issued to the present accused/petitioners under Sections 50 & 50(A) Cr.PC. It is accordingly seen that while issuing the said Notices, though the names and the addresses of the accused/petitioners along with the case number as well as the Sections under which they were arrested are being mentioned, but admittedly there is no mention about the grounds of arrest in the Notices as well as the Arrest Memo. Thus, it is the admitted position that the grounds of arrest were not intimated to the accused/petitioners or to their family members at the time of their arrest which is a statutory right of an accused and it is also a constitutional mandate that the person should be intimated regarding the grounds of arrest under which he was taken into custody of police.

10. It is the contention of the petitioners that non-communication of the grounds of arrest is in violation of Sections 50 & 50(A) Cr.PC, corresponding to Section 47 of BNSS rendering the arrest and subsequent remand of the accused/petitioners invalid. The accused/petitioners have the fundamental and statutory right to be informed about the grounds of arrest in writing and copy of such written grounds of arrest have to be furnished to the arrested person as a matter of course and without any explanation. Non-supply of written grounds of arrest to the arrested accused/ petitioner would vitiate the arrest even if the case has been charge-sheeted.

11. The Hon'ble Apex Court in the case of Prabir Purkayastha (supra), as relied by the learned counsel for the petitioners, has held in paragraph No. 19, 21 & 48 of the judgment as under:

Page No.# 6/9

"19. Resultantly, there is no doubt in the mind of the Court that any person arrested for allegation of commission of offences under the provisions of UAPA or for that matter any other offence(s) has a fundamental and a statutory right to be informed about the grounds of arrest in writing and a copy of such written grounds of arrest have to be furnished to the arrested person as a matter of course and without exception at the earliest. The purpose of informing to the arrested person the grounds of arrest is salutary and sacrosanct inasmuch as, this information would be the only effective means for the arrested person to consult his Advocate; oppose the police custody remand and to seek bail. Any other interpretation would tantamount to diluting the sanctity of the fundamental right guaranteed under Article 22(1) of the Constitution of India.

21. The right to be informed about the grounds of arrest flows from Article 22(1) of the Constitution of India and any infringement of this fundamental right would vitiate the process of arrest and remand. Mere fact that a charge sheet has been filed in the matter, would not validate the illegality and the unconstitutionality 3 (2000) 8 SCC 590committed at the time of arresting the accused and the grant of initial police custody remand to the accused.

48. It may be reiterated at the cost of repetition that there is a significant difference in the phrase 'reasons for arrest' and 'grounds of arrest'. The 'reasons for arrest' as indicated in the arrest memo are purely formal parameters, viz., to prevent the accused person from committing any further offence; for proper investigation of the offence; to prevent the accused person from causing the evidence of the offence to disappear or tempering with such evidence in any manner; to prevent the arrested person for making inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to the Investigating Officer. These reasons would commonly apply to any person arrested on charge of a crime whereas the 'grounds of arrest' would be required to contain all such details in hand of the Investigating Officer which necessitated the arrest of the accused.

Simultaneously, the grounds of arrest informed in writing must convey to the arrested accused all basic facts on which he was being arrested so as to provide him an opportunity of defending himself against custodial remand and to seek bail. Thus, the 'grounds of arrest' would invariably be personal to the accused and cannot be equated with the 'reasons of arrest' which are general in nature."

12. Further, in the case of Vihaan Kumar (supra), the Hon'ble Apex Court has held has under:

Page No.# 7/9

"14. Thus, the requirement of informing the person arrested of the grounds of arrest is not a formality but a mandatory constitutional requirement. Article 22 is included in Part III of the Constitution under the heading of Fundamental Rights. Thus, it is the fundamental right of every person arrested and detained in custody to be informed of the grounds of arrest as soon as possible. If the grounds of arrest are not informed as soon as may be after the arrest, it would amount to a violation of the fundamental right of the arrestee guaranteed under Article 22(1). It will also amount to depriving the arrestee of his liberty. The reason is that, as provided in Article 21, no person can be deprived of his liberty except in accordance with the procedure established by law. The procedure established by law also includes what is provided in Article 22(1). Therefore, when a person is arrested without a warrant, and the grounds of arrest are not informed to him, as soon as may be, after the arrest, it will amount to a violation of his fundamental right guaranteed under Article 21 as well. In a given case, if the mandate of Article 22 is not followed while arresting a person or after arresting a person, it will also violate fundamental right to liberty guaranteed under Article 21, and the arrest will be rendered illegal. On the failure to comply with the requirement of informing grounds of arrest as soon as may be after the arrest, the arrest is vitiated. Once the arrest is held to be vitiated, the person arrested cannot remain in custody even for a second."

13. In the instant case also, as discussed above, it is seen that there is no mention of grounds of arrest in the Arrest Memo as well as in the Notices issued to the present accused/petitioners under Sections 50 & 50(A) Cr.PC and except the names, addresses and the case numbers, there is no mention about any other particulars of the offence as well as the grounds of arrest. So, from the proviso of Sections 50 & 50(A) Cr.PC corresponding to Section 47 of BNSS, it is seen that there is clear violation of mandate of Article 22(1) of the Constitution of India and in such cases, in spite of the statutory restrictions under Section 37 of the NDPS Act, this Court is of the considered opinion that for the violation of the constitution mandate contained under Article 22(1) of the Constitution of India, the arrest of the petitioners is vitiated and it may be a sufficient ground to consider their bail application in spite of rigor of Section 37 of the NDPS Act which provides the restriction in granting bail in the cases of commercial quantity under the NDPS Act.

Page No.# 8/9

14. More so, the Hon'ble Supreme Court in the case of Vihaan Kumar (supra) has also held that even after filing of the charge-sheet, the arrest and the detention will be considered as unconstitutional being violative of Articles 21 & 22(1) of the Constitution of India. The Hon'ble Supreme Court in paragraph No. 16 of the said judgment has held as under:

"16. An attempt was made by learned senior counsel appearing for 1st respondent to argue that after his arrest, the appellant was repeatedly remanded to custody, and now a chargesheet has been filed. His submission is that now, the custody of the appellant is pursuant to the order taking cognizance passed on the charge sheet. Accepting such arguments, with great respect to the learned senior counsel, will amount to completely nullifying Articles 21 and 22(1) of the Constitution. Once it is held that arrest is unconstitutional due to violation of Article 22(1), the arrest itself is vitiated. Therefore, continued custody of such a person based on orders of remand is also vitiated. Filing a charge sheet and order of cognizance will not validate an arrest which is per se unconstitutional, being violative of Articles 21 and 22(1) of the Constitution of India. We cannot tinker with the most important safeguards provided under Article 22."

15. In view of the entire discussions made above, it is the opinion of this Court that the period of incarceration undergone by the accused/petitioners may not be a good ground for considering his bail application at this stage as the charge already been framed and the trial is about to commence. However, considering the fact that the grounds of arrest were not communicated to the petitioners or mentioned in the Arrest Memo as well as in the Notices issued to the present accused/petitioners under Sections 50 & 50(A) Cr.PC, this Court find it a fit case to extend the privilege of bail to the accused/petitioners.

16. Accordingly, it is provided that on furnishing a bond of Rs. 50,000/- (Rupees fifty thousand) only each with 2 (two) sureties of like amount, provided Page No.# 9/9

that one surety has to be a government servant, to the satisfaction of the learned Additional Sessions Judge, Karimganj, the accused/petitioners, namely, [1] Dorobi Narzary @ Sakal and [2] Brajilto Narzary, be enlarged on bail, subject to the following conditions:

(i) that the petitioners shall appear before the Court of learned Special Judge, Kokrajhar, on each and every date to be fixed by the Court;

(ii) that the petitioners shall not, directly or indirectly, make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to any police officer;

(iii) that the petitioners shall submit his Aadhar Card and PAN Card before the learned Special Judge, Kokrajhar; and

(iv) that the petitioners shall not leave the jurisdiction of the learned Special Judge, Kokrajhar, without prior permission.

17. In terms of above, this 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