Citation : 2025 Latest Caselaw 2433 J&K
Judgement Date : 18 October, 2025
HIGH COURT OF JAMMU & KASHMIR AND LADAKH
AT JAMMU
Case No. Bail App No. 21/2025
CrlM No. 361/2025
CrlM No. 110/2025
Reserved on: 13.10.2025
Pronounced on: 18.10.2025
Uploaded on:18.10.2025
Whether the operative part or
full judgment is pronounced
Sareed Ahmed Ganie
.....Petitioner(s)
Through: Mr. Mehtab Gulzar, Advocate and
Mr. Murtaza Kamaal, Advocate.
Vs
UOI and anr.
..... Respondent(s)
Through: Ms. Vishal Sharma, DSGI with Mr. Sumant Sudan, Advocate
Coram: HON'BLE MR. JUSTICE SANJAY DHAR, JUDGE
(JUDGMENT)
1. The petitioner, through the medium of present petition
has invoked jurisdiction of this Court under Section 483 of BNSS
for grant of bail in a case arising out of Crime No. 15/2024 dated
27.08.2024 for offences under Sections 8/21/22/29 of NDPS Act
registered with NCB Zonal Unit, Jammu.
2. As per case of prosecution, on 26.08.2024 at about 1900
hours, a secret information was received by officials of NCB,
Jammu from a reliable source to the effect that two persons
namely Zahoor Ahmed Shah and Mohammad Abas Bhat are
travelling from Jammu to Delhi in a passenger bus bearing
registration No. HR38B898 along with huge quantity of narcotic
drugs and that the bus will pass from Zamindara Dhaba, Ring
Road between 0500 hrs. to 900 hrs. on 27.08.2024. On the basis
of this information, a team of NCB officials reached the spot and
at about 0630 hrs, on 27.08.2024, bus bearing registration No.
HR 38B8986 was seen coming from Zamindara Dhaba, Ring
Road. The said bus was signaled to stop by NCB officials and
upon questioning of the passengers, one person identified himself
as Zahoor Ahmad Shah and another passenger disclosed his
name as Mohammad Abas Bhat. Both persons were subjected to
search and upon questioning, they disclosed that they are
travelling with a cardboard box in which bag containing drugs
has been kept.
3. From the possession of accued-Zahoor Ahmad Shah and
Mohammad Abas Bhat, NCB officials recovered 220 bottles
containing 100 ml. each of Triprolidine Hydrochloride and
Codeine Phosphate Syrup, 14106 Spasmo Proxyvon Plus
Capsules, 3000 tablets of Alprazolam. Besides this, four red
coloured bottles filled with Codeine Syrup were also recovered.
The recovered drugs were sealed in different lots on spot
whereafter, statement of accused Zahoor Ahmed Shah under
Section 67 of the NDPS Act was recorded. In his statement
recorded under Section 67 of NDPS Act, accused Zahoor Ahmad
Shah disclosed that the seized contraband was supplied to him
by Mohd. Shahbaaz at Jama Masjid Gate No. 1, Delhi on
26.08.2024 and he was about to deliver the seized contraband to
Sareed Ahmad Ganie, the petitioner herein. It was further
disclosed by the accused Zahoor Ahmad Shah that he along with
the petitioner were about the sell the seized contraband in
Anantnag. After recording the statement of Zahoor Ahmed Shah,
he was subjected to arrest and thereafter, statement of accused
Mohammad Abas Bhat under Section 67 of the NDPS Act was
recorded. He also admitted that he is accompanying with Zahoor
Ahmad Shah in connection with transportation of the seized
contraband drugs. He further admitted that seized contraband
drugs were supplied by Mohd. Shahbaaz. Accused Mohammad
Abas Bhat was also arrested thereafter.
4. The seized contraband which was sealed in different lots
was produced before the Chief Judicial Magistrate, Samba and
samples were drawn from these lots which was sealed and sent to
the laboratory at New Delhi for chemical analysis.
5. The petitioner-Sareed Ahmed Ganie was apprehended by
NCB officials on 02.09.2024 and his statement under Section 67
of the NDPS Act was recorded. In his statement, the petitioner
admitted his guilt of receiving and selling of narcotic drugs and
psychotropic substances along with accused Zahoor Ahmad
Shah. He was also subjected to arrest. Thereafter, statement of
accused Mohd. Shahbaaz under Section 67 of the NDPS Act was
also recorded. He also admitted his guilt of being in league with
Zahoor Ahmed Shah and Mohammad Abas Bhat. Accused Mohd.
Shahbaaz was arrested on 09.09.2024
6. Thereafter, five mobile phones recovered from the
aforenamed accused persons were seized and sent to FSL
Chandigarh for data extraction regarding payment details, chats,
text messages. The report is stated to be still awaited. Upon
analysis of the call details of the mobile numbers that were used
by the accused persons, it was found that the accused were in
constant touch with the petitioner who was using mobile cell
phone No. 9596550485 which is registered in his name. It was
found that all the accused were in contact with each other on
24.08.2024 at 08.35.43 in connection with illegal trafficking of
drugs.
7. The investigating agency has concluded that accused
Zahoor Ahmad Shah contacted accused Mohd. Shahbaaz for
procurement of seized contraband and Mohammad Abas Bhat
associated Zahoor Ahmad Shah for carrying the seized
contraband and petitioner Sareed Ahmed Ganie contacted Zahoor
Ahmad Shah for procurement of seized contraband. The
investigating agency further concluded that the accused Zahoor
Ahmad Shah and Mohammad Abas Bhat were carrying 221
bottles of codimust -T codeine based cough syrup, 14106 spasm
proxyvon plus capsules and 3000 Calmpik, 0.5 mg. Alprazolam
from Delhi to Anantnag and they were intercepted by team of
NCB Jammu on 27.08.2024. It was also found that the petitioner
is receiver of seized drugs and he has, besides violating Section 8
of the NDPS Act committed offences under Section 21, 22 and 29
of the NDPS Act.
8. After completion of the investigation, the respondent-
NCB filed complaint before the learned Principal Sessions Judge,
Samba (hereinafter referred to as "trial Court") against the
petitioner and co-accused Zahoor Ahmad Shah, Mohammad Abas
Bhat and Mohd. Shahbaaz. Prior to filing of the complaint before
the learned trial Court during the phase of investigation, the
application of the petitioner for grant of bail was rejected by the
trial Court vide order dated 31.12.2024.
9. The petitioner has sought bail in his favour on the
grounds that the complaint has now been filed against him and
there is no legally admissible material collected by the
investigating agency to connect the petitioner with the alleged
crime. It has been contended that the petitioner has no link with
the other accused persons named in the crime and he has been
implicated only on the basis of his statements recorded under
Section 67 of the NDPS Act and the statement of co-accused
recorded under the same provisions, which are not admissible in
evidence.
10. The respondents have contested the bail application by
filing their reply to the petition in which they have submitted that
the petitioner is involved in offence relating to possession of
commercial quantity of narcotic drugs and therefore, he does not
deserve any leniency. It has been submitted that in view of the
bar created under Section 37 of the NDPS Act, the petitioner
cannot be enlarged on bail at this stage particularly when there is
material on record to suggest that he is involved in the alleged
crime.
11. I have heard learned counsel for the parties and perused
the record including record of the trial Court.
12. So far as grant of bail in a non-bailable offence is
concerned, the principles with regard to same are more or less
settled. The factors like prima-facie or reasonable ground to
believe that the accused has committed the offence, the nature
and gravity of accusation, severity of the punishment in the event
of conviction and danger of the accused absconding or fleeing if
released on bail, character, behaviour, means, position and
standing of the accused, likelihood of the offence being repeated,
reasonable apprehension of the witnesses being influenced and
danger of justice being thwarted by grant of bail are required to
be considered by a Court while granting bail in non-bailable
offences. However, when it comes to offences under NDPS Act, if
the recovery of the contraband substance falls in the commercial
quantity, then besides the aforesaid factors, at the time of
considering the prayer for grant of bail of the accused, the Court
is also required to factor in the provisions contained in Section 37
of the NDPS Act. As per the provisions contained in the said
Section, before releasing an accused on bail, the public
prosecutor has to be given an opportunity to oppose the
application and the Court has to be satisfied that there are
reasonable grounds for believing that he is not guilty of such
offence and that he is not likely to commit any offence and that
he is not likely to commit any offence while on bail.
13. In the light of the aforesaid legal position, let us now
advert to the facts of the present case. Allegation against the
petitioner is that he was acting in conspiracy with the co-accused,
from whom commercial quantity of contraband drugs has been
recovered by NCB Officials on 27.08.2024, when accused Zahoor
Ahmad Shah and Mohammad Abas Bhat were travelling in a bus
from Delhi towards Jammu. It is case of the prosecution that this
consignment of drug was to be delivered to the petitioner. To
connect the accused from whose possession the consignment of
contraband drugs has been recovered with the petitioner, the
prosecution relies upon statement of co-accused Zahoor Ahmad
Shah recorded under Section 67 of the NDPS Act and the
statement of the petitioner recorded under the same provision by
the officials of NCB wherein, both of these accused have admitted
that the seized contraband drugs were meant to be delivered to
the petitioner. The other circumstance on which the prosecution
is relying upon is Call Data Records of the accused, according to
which, the petitioner was in constant touch with the co-accused
particularly on 24.08.2024, a few days prior to the recovery of the
consignment of contraband drugs.
14. The issue as to whether a statement made by an
accused before NCB officials under Section 67 of the NDPS Act is
admissible in evidence is no longer res integra. The Supreme
Court has in a three Judge Bench judgment delivered in the case
of Tofan Singh Vs. State of Tamil Nadu; (2021) 4 SCC 1 held
that the confessional statement recorded under Section 67 of the
NDPS Act by NCB officials will remain inadmissible in the trial of
an offence under the NDPS Act. Therefore, any statement made
by accused Zahoor Ahmad Shah under Section 67 of the NDPS
Act implicating the petitioner or any statement made by the
petitioner implicating himself before the officials of NCB in terms
of Section 67 of the NDPS Act is not admissible in evidence. It has
been clearly held by the Supreme Court that the confessional
statement made by the accused/co-accused before the NCB
official is inadmissible evidence. Thus, the statements of the
petitioner and accused Zahoor Ahmed Shah cannot be considered
while determining the issue relating to involvement of the
petitioner in the alleged crime.
15. The only material that connects the petitioner to the
alleged crime that is left is the CDR which has been collected by
the investigating agency during the investigation of the case. As
per analysis of the CDR, it appears that the petitioner was in
touch with the co-accused during the relevant period. The
question arises as to whether the same would be sufficient to
prima facie hold that the petitioner guilty of having committed the
offence for which he has been booked. In the opinion of this
Court, CDR details showing contact between the petitioner and
co-accused, without there being any voice recording relating to
conversation between them, may not be sufficient to convict the
petitioner for the offence for which he has been booked.
16. In the face of aforesaid nature of material on record
against the petitioner, it can safely be stated that there are
reasonable grounds to believe that the petitioner is not guilty of
offences under Sections 8/21/22 & 29 of the NDPS Act. Thus, he
has been able to carve out a prima facie case for grant of bail.
17. The respondent shave not placed on record any material
to show that the petitioner has been involved in similar offences
in the previous past. There is nothing on record to show that if
the petitioner is enlarged on bail, he is likely to commit similar
18. In view of the aforesaid discussion, the instant bail
application is allowed and the petitioner is admitted to bail
subject to the following conditions:-
i. That he shall furnish two solvent sureties to the
tune of Rs. 1,00,000/- each and personal bond of
the like amount to the satisfaction of the learned
trial Court.
ii. That he shall not make any attempt to contact or
influence any of the prosecution witnesses during
trial either physically or through any other mode.
iii. That he shall appear before the learned trial Court
on each date of hearing.
iv. That he shall not indulge in any similar offence.
v. That he shall surrender his passport, if any,
before the learned trial Court and shall not leave
limits of UT of J&K without prior permission of
the learned trial Court.
19. Anything said in the order shall not be taken as an
expression of opinion on merits of the case.
20. The petition stands disposed of.
(SANJAY DHAR) JUDGE JAMMU 18.10.2025 Tarun/PS Whether order is speaking: Yes Whether order is reportable: Yes
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!