Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Eman Abbas Topiwala vs The State Of Karnataka
2026 Latest Caselaw 3158 Kant

Citation : 2026 Latest Caselaw 3158 Kant
Judgement Date : 10 April, 2026

[Cites 33, Cited by 0]

Karnataka High Court

Sri Eman Abbas Topiwala vs The State Of Karnataka on 10 April, 2026

Author: M.Nagaprasanna
Bench: M.Nagaprasanna
                           1



Reserved on   : 23.03.2026
                                                     R
Pronounced on : 10.04.2026

       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

           DATED THIS THE 10TH DAY OF APRIL, 2026

                          BEFORE

         THE HON'BLE MR. JUSTICE M. NAGAPRASANNA

             CRIMINAL PETITION No.3020 OF 2026

BETWEEN:

SRI EMAN ABBAS TOPIWALA
AGED ABOUT 28 YEARS
S/O MOHAMMED ABBAS HUSEIN AKI TOPIWALA
R/A: 207, 2ND FLOOR
GITANJALI LAKE VIEW APARTMENT
BENIGANAHALLI, KRISHNARAJAPURAM R S
BENGALURU - 560 016.
                                              ... PETITIONER
(BY SRI ABHIMANYU DEVAIAH, ADVOCATE)

AND:

THE STATE OF KARNATAKA
BY DEVANAHALLI POLICE STATION
REPRESENTED BY SPP
HIGH COURT OF KARNATAKA.
                                             ... RESPONDENT

(BY SRI B.N.JAGADEESHA, ADDL.SPP )

     THIS CRIMINAL PETITION IS FILED UNDER SECTION 482 OF
CR.P.C.,/ SECTION 528 OF THE BNSS, 2023 PRAYING TO QUASH
THE FIR, COMPLIANT, CHARGE SHEET AND ENTIRETY OF
                                2



PROCEEDINGS IN SPL.C.NO.1182/2025 FOR OFFENCES P/U/S
20(b), 22(a), 27(B), 25 OF NDPS ACT, 1985 AND SEC.292, 296,
3(5), 111(2) OF BNS, 2023 PENDING BEFORE THE COURT OF THE
VIII ADDL. DISTRICT AND SESSIONS JUDGE AND SPECIAL JUDGE
FOR NDPS CASES AT BENGALURU RURAL DISTRICT, BENGLAURU
IN SO FAR AS THE PETITIONER IS CONCERNED.


     THIS CRIMINAL PETITION HAVING BEEN HEARD AND
RESERVED FOR ORDERS ON 23.03.2026, COMING ON FOR
PRONOUNCEMENT THIS DAY, THE COURT MADE THE FOLLOWING:-


CORAM:     THE HON'BLE MR JUSTICE M.NAGAPRASANNA


                           CAV ORDER


     The petitioner/accused No.12 in Special Case No.1182 of

2025 is before the Court seeking the following prayer:


     "a.   Call for the records in the Special Case No.1182 of 2025
           for offences punishable under Section 20(b), 22(a), 27(B)
           of the Narcotic Drugs and Psychotropic Substances Act,
           1985 and 292, 296 3(5) and 111(2) of the Bharatiya
           Nyaya Sanhita, 2023 pending before the Court of the VIII
           Additional District and Sessions Judge and Special Judge
           for NDPS Cases at Bengaluru Rural District, Bengaluru.

     b.    Quash the FIR, complaint, charge sheet and entirety of
           proceedings in Special Case No.1182/2025 for offences
           punishable under Section 20(b), 22(a), 27(B) 25 of the
           Narcotic Drugs and Psychotropic Substances Act, 1985
           and 292, 296, 3(5) and 111(2) of the Bharatiya Nyaya
           Sanhita, 2023 pending before the Court of the VIII
           Additional District and Sessions Judge and Special Judge
           for NDPS Cases at Bengaluru Rural District, Bengaluru
           insofar as the petitioners are concerned.
                                 3



     c.     Grant such other relief/s as this Hon'ble Court deems fit
            to grant in facts and circumstances of the case."



     2. Heard Sri Abhimanyu Devaiah, learned counsel appearing

for the petitioner and Sri B.N. Jagadeesha, learned Additional State

Public Prosecutor appearing for the respondent.



     3. Facts, in brief, germane are as follows: -


     3.1.   A   suo   motu   complaint    is   registered   before   the

Devanahalli Police Station upon receipt and verification of credible

information that accused No.1 has organized a birthday celebration

without obtaining permission from the jurisdictional authority. The

event is said to have been conducted at a mansion known as

"Ellavoma House" situated near MVM School of Kannamangala

Road, which comes within the jurisdiction of Devanahalli Police

Station. The gathering is said to have taken place between 9.30

p.m. on 24-04-2025 and lasted up to 7.15 a.m. on 25-05-2025.

Approximately, 30 to 35 persons are said to have gathered at the

venue and were allegedly consuming intoxicating substance and

alcohol. They were also engaged in loud dancing to music, thereby
                                 4



disturbing peace and tranquility of the locality. The said gathering

was neither sanctioned nor supported with any lawful permission

and, therefore, did constitute act of illegality and unauthorized

assembly. Upon receipt of the said information, witness No.48 and

another Sub-Inspector of Devanahalli Police Station submitted a

report to the Assistant Commissioner of Police, Devanahalli Police

Station. On perusal of the said report, the Assistant Commissioner

of Police authorized the Police to conduct a raid, search and take

appropriate action.



      3.2.    On      25-05-2025,     based      upon     the    said

report/authorization, a crime comes to be registered in Crime No.68

of 2025 for offences punishable under Sections 20(b), 22(a) and

27(b) of the Narcotic Drugs and Psychotropic Substances Act, 1985

(hereinafter referred to as 'the Act' for short) and Sections 292, 296

and 3(5) of the BNS, alleging that the rave party organizers had

gathered in the said place and have breached the law. No person

was named in the FIR, as it was against unknown persons. The

Police conduct a search, the people gathering there were alleged to

be consuming illicit substance and playing loud music. Upon
                                  5



checking the place, the informant Police found 25 to 30 people

gathered at the party and were selling and consuming cocaine,

ganja and other narcotic substances.



     3.3. The aforesaid complaint which had become a FIR is

transmitted to the jurisdictional Magistrate at 7.15 a.m. on 25-05-

2025. The jurisdictional Magistrate permits conduct of search and

seizure   of   narcotic   substances.   Upon   authorization,   a   team

comprising of a police personnel, two independent witnesses and 5

panch witnesses proceeded to raid the venue in the early morning

hours. The raid was conducted under the supervision of Assistant

Commissioner of Police. At about 2.30 p.m. on 25-05-2025, the

respondent Police along with the medical officer collected blood

samples from all including the petitioner and marked it as Article

Nos. 59 and 60 for forwarding it to the Forensic Science Laboratory.



     3.4. On 25-05-2025 the Police arrest the petitioner/accused

No.12 along with others and released her on the same day, as she

was alleged of consumption of illicit liquor. A Police notice under

Section 67 of the BNSS was issued to the petitioner for questioning
                                 6



and the petitioner was directed to be present before the Police

Station on 27-05-2025 at 10.30 a.m. The blood and urine samples

of all the accused persons were collected, sealed and forwarded to

the   State Forensic Science     Laboratory,   Madiwala,   Bangalore.

Investigation continued. Few of other accused were also taken into

custody. The Forensic Science Laboratory report is submitted on

24-06-2025 which depict that Articles 59 and 60, blood and urine

samples of the petitioner tested positive for consumption of

cocaine.



      3.5. A coordinate Bench of this Court in Criminal Petition

No.8538 of 2025 granted stay of further investigation in Crime

No.68 of 2025 insofar as accused No.6 was concerned who was also

charged of consumption of banned substance. The Police continued

the investigation and file their final report before the jurisdictional

Court for the afore-quoted offences.       The petitioner has been

charge sheeted for the offences under Section 27(b) of the NDPS

Act and Sections 292, 296 and 3(5) of the BNS. The concerned

Court takes cognizance of the offence on 31-12-2025 again for the

afore-quoted offences particularly against the petitioner/accused
                                 7



No.12 and registers Special Case No.1182 of 2025. The petitioner

after taking of cognizance and issuance of summons is before the

Court in the subject petition, seeking quashment of the charge

sheet and entire proceedings against her.


SUBMISSIONS:

PETITIONER:


      4.1. The learned counsel appearing for the petitioner would

submit that the petitioner was present in the gathering. Mere

presence at a social event, in the absence of any participation in the

alleged unlawful activity, would not attract liability under the Act.

The charge sheet does not attribute any specific overt act against

the petitioner. There is no recovery of contraband substance from

her possession. The charge sheet is bereft of material, direct or

proximate or having any nexus with the alleged offences. The

petitioner was merely an attendee and had no conscious possession

nor constructive possession. He would contend that the arrest was

in violation of guidelines laid down in D.K. BASU V. STATE OF

WEST BENGAL which mandates that arrest must be accompanied

by documentation including arrest memo, attestation of witnesses
                                   8



and other mandatory factors. Arrest, according to the learned

counsel, is non est in the eye of law.



      4.2. The learned counsel would submit that Section 51 of the

BNSS/53 of the earlier regime Cr.P.C. permits medical examination,

including collection of blood and urine samples only after lawful

arrest, subject to the prescribed procedural safeguards. In the case

at hand, no material is placed to indicate lawful arrest.       In the

absence of arrest, the extraction of biological sample constitutes an

unlawful   and   invasive   act   rendering   the   procedure   illegal,

unconstitutional and inadmissible in evidence. He would contend

that this grave procedural and constitutional infirmity strikes at the

root of the prosecution and renders continuation of proceedings

against the petitioner, a manifest abuse of the process of law.



STATE:


      5. Per contra, the learned Additional State Public Prosecutor

Sri B.N. Jagadeesha would refute the submissions to contend that

the petitioner has been tested positive for cocaine. Hence, it is

proof of consumption of the said narcotic drug. The petitioner was
                                 9



arrested and then her blood and urine samples were taken.

Therefore, there is no violation of Section 51 of the BNSS. The

Forensic Science Laboratory report showing her sample testing

positive to cocaine are valid. He would submit that all the

submissions made by the learned counsel for the petitioner cannot

become a ground for quashment of proceedings, as the petitioner is

already enlarged on bail. He would seek dismissal of the petition.



      6. I have given my anxious consideration to the submissions

made by the respective learned counsel and have perused the

material on record.    In furtherance whereof, the following issues

would arise for my consideration:


      (i)    Whether the arrest of the petitioner was lawful?


      (ii)   Whether    the    report   pursuant   to   conduct      of
             medical examination under Section 51 of the
             BNSS in the absence of such lawful arrest can be
             relied upon to continue the prosecution against
             the petitioner?


      (iii) Whether the report of such medical examination
             can be relied upon as proof of consumption?
                                 10



I proceed to consider the issues on their seriatim.



ISSUE NO.1:


      Whether the arrest of the petitioner was lawful?


      7. The power to arrest is not an unbridled prerogative,

but a solemn trust reposed in the hands of the State, one

that must be exercised with restrained responsibility and

scrupulous adherence to statutory safeguards.          Where the

offences alleged are punishable with imprisonment of less

than 7 years, the law does not countenance a cavalier

deprivation of liberty. Instead, it mandates a calibrated

approach, one that privileges notice over custody, and

reason over impulse. With the said prelude the issue needs

consideration.



      8. The petitioner is charged for offences under Sections 292,

296, 3(5) of the BNS and 27(b) of the Act, all of which are

punishable with maximum punishment upto 7 years. The provisions

read as follows:
                                 11



Sections 292, 296 of the BNS:

            "292. Punishment for public nuisance in cases not
     otherwise provided for.--Whoever commits a public
     nuisance in any case not otherwise punishable by this Sanhita
     shall be punished with fine which may extend to one thousand
     rupees.
                         ....     ....    ....
          296. Obscene acts and songs.--Whoever, to the
     annoyance of others,--

           (a) does any obscene act in any public place; or


           (b) sings, recites or utters any obscene song, ballad or
               words, in or near any public place,
            shall be punished with imprisonment of either
     description for a term which may extend to three months, or
     with fine which may extend to one thousand rupees, or with
     both."


Section 3(5) of the BNS:

           "3. General explanations. - (1) ....
                        ....   ....    ....

            (5) When a criminal act is done by several persons in
     furtherance of the common intention of all, each of such
     persons is liable for that act in the same manner as if it were
     done by him alone."


Section 27(b) of the Narcotic Drugs and Psychotropic

Substances Act, 1985:

     (b)   where the narcotic drug or psychotropic substance
           consumed is other than those specified in or under clause
           (a), with imprisonment for a term which may extend to
           six months, or with fine which may extend to ten
           thousand rupees, or with both.]
                                 12



      9. What is to be noticed here is, whether the arrest was

lawful considering all the offences against the petitioner are

the ones punishable with less than 7 years of imprisonment.

In cases where offences punishable with imprisonment is

less than 7 years, the accused cannot be arrested strictly.

Instead, a notice under Section 35 of the BNSS must be

served upon the accused. In the case against the petitioner,

before arresting her, she could be taken into custody only if

the conditions under Section 35(1)(b) of the BNSS are met.

Therefore, it becomes necessary to notice Section 35 of the BNSS.

It reads as follows:


            "35. When police may arrest without warrant.--(1)
      Any police officer may without an order from a Magistrate and
      without a warrant, arrest any person--

            (a) who commits, in the presence of a police officer, a
      cognizable offence; or

              (b) against whom a reasonable complaint has been
      made, or credible information has been received, or a
      reasonable suspicion exists that he has committed a cognizable
      offence punishable with imprisonment for a term which may be
      less than seven years or which may extend to seven years
      whether with or without fine, if the following conditions are
      satisfied, namely:--
                             13



      (i)   the police officer has reason to believe on the basis
            of such complaint, information, or suspicion that
            such person has committed the said offence;

      (ii) the police officer is satisfied that such arrest is
           necessary--

      (a) to prevent such person from committing any further
          offence; or

      (b) for proper investigation of the offence; or

      (c)   to prevent such person from causing the evidence of
            the offence to disappear or tampering with such
            evidence in any manner; or

      (d) to prevent such person from making 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 the police officer; or

      (e) as unless such person is arrested, his presence in the
          Court whenever required cannot be ensured,

       and the police officer shall record while making such
arrest, his reasons in writing:

       Provided that a police officer shall, in all cases where the
arrest of a person is not required under the provisions of this
sub-section, record the reasons in writing for not making the
arrest; or

       (c) against whom credible information has been received
that he has committed a cognizable offence punishable with
imprisonment for a term which may extend to more than seven
years whether with or without fine or with death sentence and
the police officer has reason to believe on the basis of that
information that such person has committed the said offence; or

       (d) who has been proclaimed as an offender either under
this Sanhita or by order of the State Government; or
                              14



       (e) in whose possession anything is found which may
reasonably be suspected to be stolen property and who may
reasonably be suspected of having committed an offence with
reference to such thing; or

        (f) who obstructs a police officer while in the execution of
his duty, or who has escaped, or attempts to escape, from
lawful custody; or

       (g) who is reasonably suspected of being a deserter from
any of the Armed Forces of the Union; or

        (h) who has been concerned in, or against whom a
reasonable complaint has been made, or credible information
has been received, or a reasonable suspicion exists, of his
having been concerned in, any act committed at any place out
of India which, if committed in India, would have been
punishable as an offence, and for which he is, under any law
relating to extradition, or otherwise, liable to be apprehended or
detained in custody in India; or

       (i) who, being a released convict, commits a breach of
any rule made under sub-section (5) of Section 394; or

       (j) for whose arrest any requisition, whether written or
oral, has been received from another police officer, provided
that the requisition specifies the person to be arrested and the
offence or other cause for which the arrest is to be made and it
appears therefrom that the person might lawfully be arrested
without a warrant by the officer who issued the requisition.

       (2) Subject to the provisions of Section 39, no person
concerned in a non-cognizable offence or against whom a
complaint has been made or credible information has been
received or reasonable suspicion exists of his having so
concerned, shall be arrested except under a warrant or order of
a Magistrate.

        (3) The police officer shall, in all cases where the arrest
of a person is not required under sub-section (1) issue a notice
directing the person against whom a reasonable complaint has
been made, or credible information has been received, or a
                                       15



        reasonable suspicion exists that he has committed a cognizable
        offence, to appear before him or at such other place as may be
        specified in the notice.

                (4) Where such a notice is issued to any person, it shall
        be the duty of that person to comply with the terms of the
        notice.

               (5) Where such person complies and continues to comply
        with the notice, he shall not be arrested in respect of the
        offence referred to in the notice unless, for reasons to be
        recorded, the police officer is of the opinion that he ought to be
        arrested.

               (6) Where such person, at any time, fails to comply with
        the terms of the notice or is unwilling to identify himself, the
        police officer may, subject to such orders as may have been
        passed by a competent Court in this behalf, arrest him for the
        offence mentioned in the notice.

                (7) No arrest shall be made without prior permission of
        an officer not below the rank of Deputy Superintendent of Police
        in case of an offence which is punishable for imprisonment of
        less than three years and such person is infirm or is above sixty
        years of age."



        10. The interpretation of Section 35(1)(b) need not detain

this Court for long or delve deep into the matter. The Apex Court in

SATENDER         KUMAR       ANTIL          v.   CENTRAL    BUREAU       OF

INVESTIGATION1 considers every aspect of Section 35. The Apex

Court holds as follows:

                                "....        ....    ....
       DISCUSSION
1
    2026 SCC Online SC 162
                               16



       16. An investigation by a police officer generally begins
with the recording of information regarding an offence. It is a
process which is primarily aimed at the ascertainment of facts
and circumstances surrounding an alleged crime and involves
the police officer proceeding to the spot of occurrence to collect
evidence and ends with the formation of an opinion as to
whether, on the basis of the material collected, there is a case to
place the accused before a Magistrate for trial and, if so, taking
the necessary steps for the same by filing a charge-sheet. This
has been succinctly dealt with by this Court in the case of State
of Uttar Pradesh v. Bhagwant Kishore Joshi, (1964) 3 SCR 71 in
the following manner:

      "17. What is investigation is not defined in the Code of
    Criminal Procedure; but in H.N. Rishbud and Inder
    Singh v. State of Delhi [(1954) 2 SCC 934 : (1955) 1 SCR
    1150, 1157-58] this Court has described, the procedure,
    for investigation as follows:

          "Thus, under the Code investigation consists generally of
        the following steps, (1) Proceeding to the spot, (2)
        Ascertainment of the facts and circumstances of the
        case, (3) Discovery and arrest of the suspected offender,
        (4) Collection of evidence relating to the commission of
        the offence which may consist of (a) the examination of
        various persons (including the accused) and the
        reduction of their statements into writing, if the officer
        thinks fit, (b) the search of places of seizure of things
        considered necessary for the investigation and to be
        produced at the trial, and (5) formation of the opinion as
        to whether on the material collected there is a case to
        place the accused before a Magistrate for trial and if so
        taking the necessary steps for the same by the filing of a
        charge-sheet under Section 173."


      This Court, however, has not said that if a police officer
    takes merely one or two of the steps indicated by it, what he
    has     done     must     necessarily  be     regarded     as
    investigation. Investigation,    in   substance,       means
    collection of evidence relating to the commission of the
    offence. The Investigating Officer is, for this purpose,
    entitled to question persons who, in his opinion, are
    able to throw light on the offence which has been
    committed and is likewise entitled to question the
    suspect and is entitled to reduce the statements of
    persons questioned by him to writing. He is also entitled
                             17



    to search the place of the offence and to search other
    places with the object of seizing articles connected with
    the offence. No doubt, for this purpose he has to
    proceed to the spot where the offence was committed
    and do various other things. But the main object of
    investigation being to bring home the offence to the
    offender the essential part of the duties of an
    Investigating Officer in this connection is, apart from
    arresting the offender, to collect all material necessary
    for establishing the accusation against the offender.
    Merely making some preliminary enquiries upon receipt
    of information from an anonymous source or a source of
    doubtful reliability for checking up the correctness of
    the information does not amount to collection of
    evidence and so cannot be regarded as investigation. In
    the absence of any prohibition in the Code, express or
    implied, I am of opinion that it is open to a police officer
    to make preliminary enquiries before registering an
    offence and making a full scale investigation into it..."
                                              (emphasis supplied)

      17. An arrest, being an act done by a police officer
in furtherance of an investigation, is discretionary and
optional to be applied on the facts of a particular case.
Section 35 of the BNSS, 2023 provides for situations
where a person may be arrested by a police officer,
without a warrant.

Section 35 of the BNSS, 2023

        "35. When police may arrest without warrant.--
    (1) Any police officer may without an order from a
    Magistrate and without a warrant, arrest any person--

      (a) who commits, in the presence of a police officer, a
          cognizable offence; or

      (b) against whom a reasonable complaint has been
          made, or credible information has been received,
          or a reasonable suspicion exists that he has
          committed a cognizable offence punishable with
          imprisonment for a term which may be less than
          seven years or which may extend to seven years
                       18



    whether with or without fine, if the following
    conditions are satisfied, namely:--

   (i) the police officer has reason to believe on the
        basis of such complaint, information, or
        suspicion that such person has committed the
        said offence;

   (ii) the police officer is satisfied that such arrest is
         necessary--

     (a) to prevent such person from committing any
          further offence; or
     (b) for proper investigation of the offence; or

     (c) to prevent such person from causing the
          evidence of the offence to disappear or
          tampering with such evidence in any
          manner; or

     (d) to prevent such person from making 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 the police officer; or

     (e) as unless such person is arrested, his
         presence in the Court whenever required
         cannot be ensured,

     and the police officer shall record while making
     such arrest, his reasons in writing:

         Provided that a police officer shall, in all
     cases where the arrest of a person is not
     required under the provisions of this sub-section,
     record the reasons in writing for not making the
     arrest; or

(c) against whom credible information has been received
    that he has committed a cognizable offence punishable
    with imprisonment for a term which may extend to
    more than seven years whether with or without fine or
                           19



       with death sentence and the police officer has reason to
       believe on the basis of that information that such
       person has committed the said offence; or

 (d) who has been proclaimed as an offender either under
     this Sanhita or by order of the State Government; or

 (e) in whose possession anything is found which may
     reasonably be suspected to be stolen property and who
     may reasonably be suspected of having committed an
     offence with reference to such thing; or

 (f) who obstructs a police officer while in the execution of his
      duty, or who has escaped, or attempts to escape, from
      lawful custody; or

 (g) who is reasonably suspected of being a deserter from
     any of the Armed Forces of the Union; or

 (h) who has been concerned in, or against whom a
     reasonable complaint has been made, or credible
     information has been received, or a reasonable
     suspicion exists, of his having been concerned in, any
     act committed at any place out of India which, if
     committed in India, would have been punishable as an
     offence, and for which he is, under any law relating to
     extradition, or otherwise, liable to be apprehended or
     detained in custody in India; or

 (i)   who, being a released convict, commits a breach of any
       rule made under sub-section (5) of Section 394; or

 (j)   for whose arrest any requisition, whether written or
       oral, has been received from another police officer,
       provided that the requisition specifies the person to be
       arrested and the offence or other cause for which the
       arrest is to be made and it appears therefrom that the
       person might lawfully be arrested without a warrant by
       the officer who issued the requisition.

    (2) Subject to the provisions of Section 39, no person
concerned in a non-cognizable offence or against whom a
complaint has been made or credible information has been
received or reasonable suspicion exists of his having so
                              20



    concerned, shall be arrested except under a warrant or order
    of a Magistrate.

        (3) The police officer shall, in all cases where the
    arrest of a person is not required under sub-section (1)
    issue a notice directing the person against whom a
    reasonable complaint has been made, or credible
    information has been received, or a reasonable
    suspicion exists that he has committed a cognizable
    offence, to appear before him or at such other place as
    may be specified in the notice.

       (4) Where such a notice is issued to any person, it
    shall be the duty of that person to comply with the
    terms of the notice.

        (5) Where such person complies and continues to
    comply with the notice, he shall not be arrested in
    respect of the offence referred to in the notice unless,
    for reasons to be recorded, the police officer is of the
    opinion that he ought to be arrested.

       (6) Where such person, at any time, fails to comply
    with the terms of the notice or is unwilling to identify
    himself, the police officer may, subject to such orders as
    may have been passed by a competent Court in this
    behalf, arrest him for the offence mentioned in the
    notice.

         (7) No arrest shall be made without prior permission of an
    officer not below the rank of Deputy Superintendent of Police
    in case of an offence which is punishable for imprisonment of
    less than three years and such person is infirm or is above
    sixty years of age."
                                                (emphasis supplied)

      18. Section 35(1) of the BNSS, 2023, through the use of
the word "may," makes the position of law rather clear that the
power of arrest is discretionary and optional. The power of arrest
under Section 35(1)(a) to Section 35(1)(j) of the BNSS,
2023 are distinct and different from each other, with the
commonality being an offence which is cognizable in nature.
                              21



        19. To    attract  the    power   of   arrest   under
 Section 35(1)(b) of the BNSS, 2023, the conditions
 mentioned thereunder ought to be complied with
 scrupulously.         Section 35(1)(b)(i) and        Section
 35(1)(b)(ii) of the BNSS, 2023 must be read together,
 meaning         thereby       that     compliance       with
 Section 35(1)(b)(i) of the BNSS, 2023 is a sine qua non in
 all cases of arrest.

       20. Section 35(1)(b)(i) of the BNSS, 2023 speaks
 about the "reason to believe" on the part of the police
 officer. Such a reason to believe should be formed on the
 basis of a complaint, information, or suspicion that the
 person concerned has committed the offence. However,
 this alone would not suffice. Additionally, any one of the
 conditions    mentioned     under   Section 35(1)(b)(ii) of
 the BNSS, 2023 must also be satisfied. In other words, it
 is not required that all the conditions mentioned under
 Section 35(1)(b)(ii) of    the BNSS,    2023 should     be
 available, but only the existence of one of them that is
 required.

        21. After being satisfied that there is a necessity of
arrest, a police officer is bound to record his reasons either
for arrest, as provided for under Section 35(1)(b) of
the BNSS, 2023, or for merely issuing a notice under
Section 35(3) of     the BNSS,    2023.   Section 35(1)(b) of
the BNSS, 2023, thus, carves out an exception, with its
inbuilt safeguards.

         22. Suffice it is to state that an investigation can go on
even without an arrest. While undertaking the exercise of
collecting the evidence for the purpose of forming his opinion over
the commission of a cognizable offence, a police officer shall pose
a question, to himself, on the necessity of an arrest. This
safeguard is provided as, in any case, the power to arrest an
accused person is always available with a police officer even after
he records his reasons, in writing, for not doing so at an earlier
stage.

Joginder Kumar v. State of UP, (1994) 4 SCC 260
                             22



        "20...No arrest can be made because it is lawful for
    the police officer to do so. The existence of the power to
    arrest is one thing. The justification for the exercise of it
    is quite another. The police officer must be able to
    justify the arrest apart from his power to do so. Arrest
    and detention in police lock-up of a person can cause
    incalculable harm to the reputation and self-esteem of a
    person. No arrest can be made in a routine manner on a
    mere allegation of commission of an offence made
    against a person. It would be prudent for a police officer
    in the interest of protection of the constitutional rights
    of a citizen and perhaps in his own interest that no
    arrest should be made without a reasonable satisfaction
    reached after some investigation as to the genuineness
    and bona fides of a complaint and a reasonable belief
    both as to the person's complicity and even so as to the
    need to effect arrest. Denying a person of his liberty is a
    serious matter. The recommendations of the Police
    Commission merely reflect the constitutional concomitants of
    the fundamental right to personal liberty and freedom. A
    person is not liable to arrest merely on the suspicion of
    complicity in an offence. There must be some reasonable
    justification in the opinion of the officer effecting the
    arrest that such arrest is necessary and justified. Except
    in heinous offences, an arrest must be avoided if a
    police officer issues notice to person to attend the
    Station House and not to leave the station without
    permission would do."
                                          (emphasis supplied)
      23. Section 35(3) of the BNSS, 2023, once again,
reiterates the object of the enactment that an arrest by a
police officer is not mandatory in all cases. This provision
applies to all cognizable offences. However, insofar as the
offences punishable with imprisonment up to a period of 7
years are concerned, this provision will have to be read
along with Section 35(1)(b) of the BNSS, 2023, and its
proviso which mandates the furnishing of reasons, in
writing, for both, making an arrest and when there is no
requirement to do so. As stated above, the requirement of
not arresting an accused is qua the stage of issuing notice
under Section 35(3) of the BNSS, 2023. Hence, it is amply
clear     that     a    harmonious       construction      of
Section 35(1)(b) and        Section 35(3) of      the BNSS,
2023 needs to be made.
                                23



    Satender Kumar Antil v. Central Bureau of Investigation, 2025
    SCC OnLine SC 1578

            "22. Section 35(4) of the BNSS, 2023 imposes a duty
        on the recipient of the notice to the effect that once the
        notice is served, the person must comply with every
        term    of   the    notice.  Section 35(5) of   the BNSS,
        2023 provides that as long as the person to whom the
        notice is issued, appears as is required and continues to
        comply with the notice, they cannot be arrested in
        relation to the alleged offence. Arrest may be made only
        if the Investigating Agency records specific reasons as
        to why the arrest is necessary."
                                                 (emphasis supplied)

           24. Section 35(5) of the BNSS, 2023 facilitates the
     liberty of a person by imposing an implied prohibition of
     arrest when a person complies with a notice issued under
     Section 35(3) of the BNSS, 2023. This provision reiterates
     the fact that any subsequent arrest, being an exception, is
     warranted only when a police officer forms an opinion for
     such an arrest, which he is duty bound to record, in
     writing, by furnishing adequate reasons."


The Apex Court holds that to attract the power of arrest

under   Section   35(1)(b)     of   the    BNSS,     the   conditions

mentioned therein had to be complied with scrupulously.

Section 35(1)(b)(i) of the BNSS is sine qua non in all cases

of arrest which speaks of reasons to believe on the part of

the police officer and such reasons to believe against the

accused should be formed on the basis of a complaint,

information or suspicion that the person concerned has
                                   24



committed       the   offence.    Additionally,   any    one   of    the

conditions mentioned in Section 35(1)(b)(ii) of the BNSS

also must be satisfied. After being satisfied that there is

necessity of arrest, the Police Officer is bound to record

reasons, either for arrest as provided under Section 35(1)(b)

of the BNSS or for merely issuing a notice under Section

35(3) of the BNSS. What is clearly mandated is that the

reasons for arrest must be recorded and the reason for

issuing a notice instead of arrest also must be recorded.



     11. In the case at hand, the narrative of arrest is

conspicuously barren of the essential legal attributes that

can give legitimacy to such an act. There is neither record of

reasons    to    believe   nor    articulation    of   necessity,    nor

communication of grounds of arrest to the petitioner. Arrest,

in such circumstances, degenerates into empty ritual, away

from the discipline of law and bereft of Constitutional

propriety. Arrest is not a fleeting administrative act; it is a

profound    intrusion      upon   personal   liberty.    It   must   be

preceded by reason, accompanied by transparency and
                                    25



justified by necessity. The absence of these fundamental

elements renders the so called arrest a legal nullity. The Apex

Court considers who is an accused person and which act of a person

can be considered to have been arrested.            The Apex Court in

BALKISHAN A. DEVIDAYAL v. STATE OF MAHARASHTRA2

holds as follows:

                          "........         .........     .........

               70. To sum up, only a person against whom a
        formal accusation of the commission of an offence has
        been made can be a person "accused of an offence"
        within the meaning of Article 20(3). Such formal
        accusation may be specifically made against him in an
        FIR or a formal complaint or any other formal document
        or notice served on that person, which ordinarily results
        in his prosecution in court. In the instant case no such formal
        accusation had been made against the appellant when his
        statement(s) in question were recorded by the RPF officer."

        The Apex Court has expounded upon who may be regarded as

an 'accused' and when a person can be said to have been arrested,

it is only when a formal acquisition-embroidered in an FIR,

complaint or other formal proceeding capable of culminating in

prosecution is made, that person assumes the character of an

accused within the meaning of Article 20(3) of the Constitution.



2
    (1980) 4 SCC 600
                                      26



        12. The aforesaid judgment is followed in DIRECTORATE OF

ENFORCEMENT v. DEEPAK MAHAJAN3. The Apex Court holds as

follows:

                            "........         .........      .........

              81. The essence of the above decisions is that to
        bring a person within the meaning of 'accused of any
        offence', that person must assimilate the character of an
        'accused person' in the sense that he must be accused of
        any offence.
                            ........     .........       .........

               92. A thorough and careful study of all the provisions of
        the Code manifestly discloses that the word 'accused' in the
        Code denotes different meanings according to the context
        in which it is deployed; in that sometimes the said word
        is employed to denote a person arrested, sometimes a
        person against whom there is an accusation, but who is
        yet not put on trial and sometimes to denote a person on
        trial and so on.
                             ........       .........       .........

                94. It may not be out of place to mention here that an
        officer-in-charge of a police station who is empowered under
        Section 156 to investigate on an information received under
        Section 154 or otherwise takes up the investigation by
        proceeding to the spot "for the discovery and arrest of
        the offender when he has reason to suspect the commission of
        an offence" as contemplated under Section 157 of the Code. At
        that stage, the investigating officer does not suddenly jump to a
        conclusion that the person against whom the investigation has
        commenced has committed an offence. But he can arrive at
        such a conclusion only when the investigation consummates to a
        finality on the collection of evidence eliminating all suspicion and
        establishing the commission of the offence. In case the


3
    (1994) 3 SCC 440
                                 27



     investigating officer arrives at a conclusion that no offence is
     made out he forwards his final report to that effect.
                            ........       .........       .........

           98. Thirdly, in the Code different expressions are
     used under various provisions to denote a person
     involving in a criminal proceeding such as 'offender',
     'person', 'accused', 'accused person', "accused of an
     offence" depending on the nature of the proceeding."


This principle finds reaffirmation in DEEPAK MAHAJAN, where the

Apex Court has elucidated, that while expressions 'person',

'offender', 'accused' may be employed across statutory

provisions, the essence remains constant. There must exist

an accusation, in a legally cognizable form, one that carries

the potential of prosecution. Mere suspicion, uncrystallized

into formal accusation, would not suffice. This again bears

lucid interpretation by the Apex Court in DEEPAK MAHAJAN's case

supra in the following paragraphs:

                       "........         .........     .........


           46. The word 'arrest' is derived from the French
     word 'Arreter' meaning "to stop or stay" and signifies a
     restraint of the person. Lexicologically, the meaning of
     the word 'arrest' is given in various dictionaries
     depending upon the circumstances in which the said
     expression is used. One of us, (S. Ratnavel Pandian, J. as he
     then was being the Judge of the High Court of Madras) in Roshan
     Beevi v. Joint Secretary, Government of T.N. [1984 Cri LJ 134 :
                            28



(1984) 15 ELT 289 : 1983 MLW (Cri) 289 (Mad)] had an
occasion to go into the gamut of the meaning of the word 'arrest'
with reference to various textbooks and dictionaries, the New
Encyclopaedia Britannica, Halsbury's Laws of England, A
Dictionary     of     Law by     L.B.     Curzon, Black's     Law
Dictionary and Words and Phrases. On the basis of the meaning
given in those textbooks and lexicons, it has been held that:
       "[T]he word 'arrest' when used in its ordinary and
    natural sense, means the apprehension or restraint or
    the deprivation of one's personal liberty. The question
    whether the person is under arrest or not, depends not
    on the legality of the arrest, but on whether he has been
    deprived of his personal liberty to go where he pleases.
    When used in the legal sense in the procedure
    connected with criminal offences, an arrest consists in
    the taking into custody of another person under
    authority empowered by law, for the purpose of holding
    or detaining him to answer a criminal charge or of
    preventing the commission of a criminal offence. The
    essential elements to constitute an arrest in the above
    sense are that there must be an intent to arrest under
    the authority, accompanied by a seizure or detention of
    the person in the manner known to law, which is so
    understood by the person arrested."


       47. There are various sections in Chapter V of the
Code titled "Arrest of persons" of which Sections 41, 42,
43 and 44 empower different authorities and even private
persons to arrest a person in given situation. Section 41
deals with the power of a police officer to arrest any
person without an order from a Magistrate and without a
warrant. Section 42 deals with the power of a police officer to
arrest any person who in the presence of a police officer has
committed or has been accused of committing a non-cognizable
offence and who refuses on demand "to give his name and
residence or gives a name or residence which such officer has
reason to believe to be false". Section 43 empowers any private
person to arrest any person who in his presence commits a non-
cognizable offence, or any proclaimed offender. Section 44
states that when any offence is committed in the presence of a
Magistrate whether Executive or Judicial, within his local
jurisdiction, he may himself arrest or order any person to arrest
the offender and may thereupon subject to the provisions
contained in the Code as to bail commit the offender to custody."
                                29



In the present case, the FIR was initially registered against

unknown persons, with individuals gradually brought within its fold.

The assertion that the petitioner was arrested and released

on the same day, necessitates a closer examination of what

constitutes arrest, as the Apex Court has clarified arrest

involves the act of taking a person lawful custody under

lawful authority, with an intent to detain them, to answer a

criminal charge, or to prevent the commission of an offence.

The presence of lawful authority and intent, are thus

indispensable.    Measured     against    these   principles,   the

petitioner's alleged arrest, appears to falter on fundamental

grounds.



     13. Jurisprudence has now evolved to firmly establish that

arrest cannot be effectuated without furnishing the grounds thereof.

The communication of reasons is not a mere procedural formality.

Its absence vitiates the very legality of arrest, and once vitiated,

the custody cannot be sustained even for a moment. This position

has been reiterated in KASIREDDY UPENDER REDDY v. STATE
                                    30



OF ANDHRA PRADESH4 as well as in the Seminal Guidelines laid

down in D.K. BASU v. STATE OF WEST BENGAL. The Apex Court

in KASIREDDY UPENDER REDDY supra holds as follows:

                         "........      .........        .........
             18. Thus, the following principles of law could be said to
        have been laid down, rather very well explained, in Vihaan
        Kumar (supra):

          a) The requirement of informing the person arrested of the
              grounds of arrest is not a formality but a mandatory
              constitutional condition.

          b) Once a person is arrested, his right to liberty under Article
              21 is curtailed. When such an important fundamental right
              is curtailed, it is necessary that the person concerned
              must understand on what grounds he has been arrested.

          c) The mode of conveying the information of the grounds of
              arrest must be meaningful so as to serve the true object
              underlying Article 22(1).

          d) 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).

          e) On the failure to comply with the requirement of
              informing the grounds of arrest as soon as may be
              after the arrest, the arrest would stand vitiated.
              Once the arrest is held to be vitiated, the person
              arrested cannot remain in custody even for a
              second.

          f) If the police want to prove communication of the
               grounds of arrest only based on a diary entry, it is
4
    2025 SCC OnLine SC 1228
                                     31



               necessary to incorporate those grounds of arrest in
               the diary entry or any other document. The grounds
               of arrest must exist before the same are informed.

           g) When an arrestee pleads before a court that the
               grounds of arrest were not communicated, the
               burden to prove the compliance of Article 22(1) is
               on the police authorities.
           h) The grounds of arrest should not only be provided to the
               arrestee but also to his family members and relatives so
               that necessary arrangements are made to secure the
               release of the person arrested at the earliest possible
               opportunity so as to make the mandate of Article 22(1)
               meaningful and effective, failing which, such arrest may
               be rendered illegal.
                           ........        .........       .........
               36. If a person is arrested on a warrant, the grounds for
        reasons for the arrest is the warrant itself; if the warrant is read
        over to him, that is sufficient compliance with the requirement
        that he should be informed of the grounds for his arrest. If he is
        arrested without a warrant, he must be told why he has
        been arrested. If he is arrested for committing an offence,
        he must be told that he has committed a certain offence
        for which he would be placed on trial. In order to inform
        him that he has committed a certain offence, he must be
        told of the acts done by him which amounts to the
        offence. He must be informed of the precise acts done by
        him for which he would be tried; informing him merely of
        the law applicable to such acts would not be enough. (See
        : Vimal Kishore Mehrotra (supra))"


       14. Long before the aforementioned judgment/s of the Apex

Court, the Apex Court in D.K. BASU v. STATE OF WEST BENGAL5

has laid down certain guidelines. The guidelines are as follows:

                           "........         .........       .........

5
    (1997) 1 SCC 416
                             32



      35. We, therefore, consider it appropriate to issue
the following requirements to be followed in all cases of
arrest or detention till legal provisions are made in that
behalf as preventive measures:

     (1) The police personnel carrying out the arrest and
  handling the interrogation of the arrestee should bear
  accurate, visible and clear identification and name tags with
  their designations. The particulars of all such police personnel
  who handle interrogation of the arrestee must be recorded in
  a register.

     (2) That the police officer carrying out the arrest of
  the arrestee shall prepare a memo of arrest at the time
  of arrest and such memo shall be attested by at least
  one witness, who may either be a member of the family
  of the arrestee or a respectable person of the locality
  from where the arrest is made. It shall also be
  countersigned by the arrestee and shall contain the
  time and date of arrest.

      (3) A person who has been arrested or detained and is
  being held in custody in a police station or interrogation centre
  or other lock-up, shall be entitled to have one friend or
  relative or other person known to him or having interest in his
  welfare being informed, as soon as practicable, that he has
  been arrested and is being detained at the particular place,
  unless the attesting witness of the memo of arrest is himself
  such a friend or a relative of the arrestee.

     (4) The time, place of arrest and venue of custody of an
  arrestee must be notified by the police where the next friend
  or relative of the arrestee lives outside the district or town
  through the Legal Aid Organisation in the District and the
  police station of the area concerned telegraphically within a
  period of 8 to 12 hours after the arrest.

     (5) The person arrested must be made aware of this right
  to have someone informed of his arrest or detention as soon
  as he is put under arrest or is detained.
                             33



     (6) An entry must be made in the diary at the place of
  detention regarding the arrest of the person which shall also
  disclose the name of the next friend of the person who has
  been informed of the arrest and the names and particulars of
  the police officials in whose custody the arrestee is.

      (7) The arrestee should, where he so requests, be also
  examined at the time of his arrest and major and minor
  injuries, if any present on his/her body, must be recorded at
  that time. The "Inspection Memo" must be signed both by the
  arrestee and the police officer effecting the arrest and its copy
  provided to the arrestee.

     (8) The arrestee should be subjected to medical
  examination by a trained doctor every 48 hours during his
  detention in custody by a doctor on the panel of approved
  doctors appointed by Director, Health Services of the State or
  Union Territory concerned. Director, Health Services should
  prepare such a panel for all tehsils and districts as well.

     (9) Copies of all the documents including the memo of
  arrest, referred to above, should be sent to the Illaqa
  Magistrate for his record.

     (10) The arrestee may be permitted to meet his lawyer
  during interrogation, though not throughout the interrogation.

     (11) A police control room should be provided at all district
  and State headquarters, where information regarding the
  arrest and the place of custody of the arrestee shall be
  communicated by the officer causing the arrest, within 12
  hours of effecting the arrest and at the police control room it
  should be displayed on a conspicuous notice board.

       36. Failure to comply with the requirements
hereinabove mentioned shall apart from rendering the
official concerned liable for departmental action, also
render him liable to be punished for contempt of court
and the proceedings for contempt of court may be
instituted in any High Court of the country, having
territorial jurisdiction over the matter.
                                 34



            37. The requirements, referred to above flow from
     Articles 21 and 22(1) of the Constitution and need to be
     strictly followed. These would apply with equal force to
     the other governmental agencies also to which a
     reference has been made earlier.

           38. These requirements are in addition to the
     constitutional and statutory safeguards and do not detract
     from various other directions given by the courts from
     time to time in connection with the safeguarding of the
     rights and dignity of the arrestee.

            39. The requirements mentioned above shall be forwarded
     to the Director General of Police and the Home Secretary of
     every State/Union Territory and it shall be their obligation to
     circulate the same to every police station under their charge and
     get the same notified at every police station at a conspicuous
     place. It would also be useful and serve larger interest to
     broadcast the requirements on All India Radio besides being
     shown on the National Network of Doordarshan any by
     publishing and distributing pamphlets in the local language
     containing these requirements for information of the general
     public. Creating awareness about the rights of the arrestee
     would in our opinion be a step in the right direction to combat
     the evil of custodial crime and bring in transparency and
     accountability. It is hoped that these requirements would help to
     curb, if not totally eliminate, the use of questionable methods
     during interrogation and investigation leading to custodial
     commission of crimes."



Applying the said principles to the case at hand, it becomes

manifest that the so-called arrest of the petitioner is, on the

face of it, unsustainable in law. There is no material to

demonstrate     that   the    arresting    officer,    recorded     any

reasonable suspicion or credible information linking the
                                 35



petitioner to a cognizable offence. There is a conspicuous

absence of any recorded reasons, justifying the arrest and

equally no evidence that the ground of arrest were even

communicated to the petitioner. A reasonable suspicion is

not mere conjecture or a fleeting possibility. It demands

foundation rooted in due diligence, an exercise of mind by an

officer entrusted with statutory authority. Such foundational

requirements are entirely absent in the case at hand. None,

of the procedural or substantive safeguards, that lend

legitimacy   to   an   arrest   have   been    observed.   In   the

circumstances, the conclusion is inescapable; the arrest of the

petitioner is patently illegal. The first issue, therefore, stands

answered unequivocally in favour of the petitioner.



ISSUE NO.2:

     Whether the report pursuant to conduct of medical

examination under Section 51 of the BNSS in the absence of

such lawful arrest can be relied upon to continue the

prosecution against the petitioner?
                                    36



      15. The extraction of petitioner's blood sample is sought to be

justified on the tenuous and specious premise of the aforesaid

arrest. However, the legality of such an act must be tested against

the   statutory    framework      governing      medical     and    biological

examination of an accused. This domain is now regulated by

Section 51 of the BNSS, corresponding to Section 53 of the

erstwhile CrPC. It is, therefore, apposite to juxtapose the two

provisions. They read as follows:

SECTION 51 OF BNSS                       SECTION 53 OF CRPC

51. Examination of accused by            53. Examination of accused by
medical practitioner at request          medical practitioner at the
of police officer.--(1) When a            request of police officer.--(1)
person is arrested on a charge of        When a person is arrested on a
committing an offence of such a          charge of committing an offence of
nature and alleged to have been          such a nature and alleged to have
committed           under        such    been     committed      under    such
circumstances      that   there   are    circumstances      that   there   are
reasonable grounds for believing         reasonable grounds for believing
that an examination of his person        that an examination of his person
will afford evidence as to the           will afford evidence as to the
commission of an offence, it shall       commission of an offence, it shall
be lawful for a registered medical       be lawful for a registered medical
practitioner, acting at the request of   practitioner, acting at the request of
any police officer, and for any          a police officer not below the rank
person acting in good faith in his       of Sub-Inspector, and for any
aid and under his direction, to make     person acting in good faith in his
such an examination of the person        aid and under his direction, to make
arrested as is reasonably necessary      such an examination of the person
in order to ascertain the facts which    arrested as is reasonably necessary
may afford such evidence, and to         in order to ascertain the facts which
use such force as is reasonably          may afford such evidence, and to
                                      37




necessary for that purpose.                use such force as is reasonably
                                           necessary for that purpose.
(2) Whenever the person of a                   (2) Whenever the person of a
female is to be examined under this        female is to be examined under this
section, the examination shall be          section, the examination shall be
made only by, or under the                 made only by, or under the
supervision of, a female registered        supervision of, a female registered
medical practitioner.                      medical practitioner.
                                               Explanation.--In this section and
   (3) The registered medical              in Sections 53-A and 54,--
practitioner shall, without any                  (a)     "examination"        shall
delay, forward the examination                       include the examination of
report to the investigating officer.                 blood,      blood     stains,
   Explanation.--In this section and                  semen, swabs in case of
Sections 52 and 53,--                                 sexual offences, sputum
      (a)     "examination"        shall             and sweat, hair samples
          include the examination of                 and finger nail clippings
          blood,      blood      stains,             by the use of modern and
          semen, swabs in case of                    scientific        techniques
          sexual offences, sputum                    including DNA profiling
          and sweat, hair samples                    and such other tests
          and finger nail clippings                  which      the     registered
          by the use of modern and                   medical practitioner thinks
          scientific        techniques               necessary in a particular
          including DNA profiling                    case;
          and such other tests                   (b)     "registered      medical
          which      the     registered              practitioner"    means      a
          medical practitioner thinks                medical practitioner who
          necessary in a particular                  possesses any medical
          case;                                      qualification as defined in
      (b)     "registered      medical               clause (h) of Section 2 of
          practitioner"    means       a             the Indian Medical Council
          medical practitioner who                   Act, 1956 and whose
          possesses any medical                      name has been entered in
          qualification     recognised               a State Medical Register.
          under the National Medical
          Commission Act, 2019 (30
          of 2019) and whose name
          has been entered in the
          National Medical Register
          or    a     State     Medical
                                    38




        Register under that Act.




A careful reading of Section 51 of the BNSS and Section 53 of

the CrPC reveals that the power to conduct medical or

biological examination is inextricably linked to a lawful

arrest. The statute is explicit, such examination can be undertaken

only when the person is under arrest and that too upon a request

made by a police officer for such examination. The foundational

requirement, therefore, is the existence of a valid arrest. The

contours    of   what    constitutes    an   'accused'   and   the

circumstances under which an arrest may be deemed to

lawful, have already been exhaustively examined under

issue No. 1. It stands admitted that the petitioner's blood

sample was obtained, in the absence of a lawful arrest, as

the essential procedural safeguards and legal prerequisites

governing arrest were neither observed nor complied with,

rendering the purported arrest invalid in the eye of law.
                                    39



        16. The interpretation of Section 53 of the CrPC, now Section

51 of the BNSS, has been subject to the elucidation of law by the

Apex Court and different High Courts. It becomes opposite to refer

to those elucidations of law.


        16.1. The Apex Court in RITESH SINHA v. STATE OF

UTTAR PRADESH6 holds as follows:

                           "........        .........      .........

               50. It was argued that Section 53 of the Code only
        contemplates medical examination and taking of voice sample is
        not a medical examination. Section 53 talks of examination
        by registered medical practitioner of the person of the
        accused but, does not use the words "medical
        examination". Similarly, Explanation (a) to Section 53 does not
        use the words "medical examination". In my opinion, Section 53
        need not be confined to medical examination. It is pertinent to
        note that in Selvi [(2010) 7 SCC 263 : (2010) 3 SCC (Cri) 1] ,
        this Court was considering whether narco-analysis, polygraph
        examination and the BEAP tests violate Article 20(3) of the
        Constitution. While examining this question, this Court analysed
        Section 53 and stated that because those tests are testimonial in
        nature, they do not fall within the ambit of Section 53 of the
        Code but this Court did not restrict examination of person
        contemplated in Section 53 to medical examination by a medical
        practitioner even though the tests impugned therein were tests
        that were clearly not to be conducted by the medical
        practitioner. It must be remembered that Section 53 is primarily
        meant to serve as aid in the investigation. The examination of
        the accused is to be conducted by a medical practitioner
        at the instance of the police officer, who is in charge of
        the investigation. On a fair reading of Section 53 of the
        Code, I am of the opinion that under that section, the

6
    (2013) 2 SCC 357
                                       40



        medical practitioner can conduct the examination or
        suggest the method of examination."



       16.2. In CHOTKAU v. STATE OF UTTAR PRADESH7 the Apex

Court holds as follows:

                            "........      .........       .........

              74. Section 53(1) of the Code enables a police
        officer not below the rank of Sub-Inspector to request a
        registered medical practitioner, to make such an
        examination of the person arrested, as is reasonably
        necessary to ascertain the facts which may afford such
        evidence, whenever a person is arrested on a charge of
        committing an offence of such a nature that there are
        reasonable grounds for believing that an examination of
        his person will afford evidence as to the commission of an
        offence. Section 53(1) reads as follows:

                "53. Examination of accused by medical practitioner
            at the request of police officer.--(1) When a person is
            arrested on a charge of committing an offence of such a
            nature and alleged to have been committed under such
            circumstances that there are reasonable grounds for believing
            that an examination of his person will afford evidence as to the
            commission of an offence, it shall be lawful for a registered
            medical practitioner, acting at the request of a police officer
            not below the rank of Sub-Inspector, and for any person
            acting in good faith in his aid and under his direction, to make
            such an examination of the person arrested as is reasonably
            necessary in order to ascertain the facts which may afford
            such evidence, and to use such force as is reasonably
            necessary for that purpose.""




        16.3. In MUNNA PANDEY v. STATE OF BIHAR8, the Apex

Court holds as follows:

7
    (2023) 6 SCC 742
                                      41



                            "........         .........    .........

              28. Section 53(1)CrPC enables a police officer not
        below the rank of Sub-Inspector to request a registered
        medical practitioner, to make such an examination of the
        person arrested, as is reasonably necessary to ascertain
        the facts which may afford such evidence, whenever a
        person is arrested on a charge of committing an offence of
        such a nature that there are reasonable grounds for
        believing that an examination of his person will afford
        evidence as to the commission of an offence."



       16.4.   The   High    Court    of   Telangana   at   Hyderabad     in

KOKKIRIGADDA DEVARAJ v. STATE OF ANDHRA PRADESH9

holds as follows:

                            "........         .........    .........

               11. So, by virtue of the amendment, the term
        'examination' imbibes in itself DNA profiling also among other
        tests. Since Section 53 appears in the Chapter-V of Cr.
        P.C. under the heading "Arrest of Persons" and since
        phraseology such as "when a person is arrested on a
        charge of committing an offence examination of his
        person will afford evidence as the commission of an
        offence etc., is employed, one can understand that the
        examination of such arrested person takes place during
        the course of investigation.

                12. Then, we have judicial pronouncements to the effect
        that though a person is not in custody and he is on bail, still
        concerned Court on the request of the Investigating Officer can
        direct the accused to undergo the test mentioned in Section 53
        to facilitate the investigation."


8
    (2024) 18 SCC 728
9
    2018 SCC OnLine Hyd.2261
                                    42



       16.5. The High Court of Madras in THANIEL VICTOR v.

STATE10 has held as follows:

                          "........         .........     .........

                 27. The Andhra Pradesh High Court in Ananth
        Kumar v. State of Andhra Pradesh, 1977 Crl LJ 1797 had
        occasion to consider the scope of S. 53 Cr. P.C. The Court held
        that under the new Code, provision had been made for
        the medical examination of the arrested person at the
        instance of a police officer of a proper rank and also at
        the instance of the arrested person himself, and such
        examination necessarily formed part of investigation as
        defined in S. 2(4) of the Code. The Court also took the view
        that examination of a person by a Medical Paractitioner must
        logically take in examination, by testing his blood, sputum,
        semen, urine, etc. which cannot be held to be outside the scope
        of S. 53 of the Code. As the section itself contemplated, even
        reasonable force can be used to subject the arrested to medical
        examination, though it may discomfort him. The opinion
        expressed by me earlier is echoed in this ruling of the Andhra
        Pradesh High Court. Where it has been held that release of an
        arrested person on bail cannot take away the reality of
        the situation and the arrested person does not cease to
        be an arrested person or an accused person for the
        purpose of Ss. 53 and 54 of the Code. On the question of
        imposition of conditions, while directing release on bail of the
        accused, the learned Judge held that the condition "otherwise in
        the interests of Justice" contemplated in Section 437(3)(c) Cr.
        P.C. can be imposed. The Court further held that direction could
        be given by a Court, subjecting a person released on bail, for
        medical examination, since it was a condition necessary for
        investigation."



In RITESH SINHA, the Apex Court in paragraph 50 delineates the

scope on limitations of such powers. Similarly in CHOTKAU and

10
     1990 SCC OnLine Mad 126
                                      43



MUNNA PANDEY, the Apex Court reiterates the necessity of strict

adherence to statutory safeguards before subjecting an individual to

medical examination. The High Court of Telangana and the High

Court of Madras have echoed these principles, underscoring that

such examinations cannot be conducted as a matter of routine or

convenience, but only upon the satisfaction of legally mandated

conditions.



       17.    A    harmonious    reading,   a   blend    of    these   judicial

pronouncements yields a singular unmistakable principle, even a

medical or biological examination cannot be undertaken unless the

Investigating Officer, records reasonable grounds demonstrating

that   such       examination   is   imperative,   for   the    purposes    of

investigation. Upon such satisfaction, a formal request must be

made to the registered medical practitioner, who may then proceed

with the examination, but crucially, only of a person who has been

lawfully arrested.


       18. In the case at hand, the very substratum of this

process - a lawful arrest, is conspicuously absent. The

petitioner was never arrested in accordance with law.
                                44



Consequently, the subsequent act of subjecting her to

medical/biological examination lacks legal foundation. Thus,

the collection of petitioner's blood sample far from being a

lawful investigative step, stands vitiated as an act, in clear

transgression     of    statutory    mandate.      The     medical

examination, having been concluded in the absence of valid

arrest and without adherence to prescribed safeguards,

inevitably collapses under the weight of legal scrutiny,

rendering it unsustainable in law.



ISSUE NO.3:


     Whether the report of such medical examination can be

relied upon as proof of consumption?



     19. The gravamen of the charge against the petitioner is the

alleged consumption of cocaine. This allegation rests entirely upon

a medical report. However, the medical report itself is not an

independent or unimpeachable piece of evidence. It is a direct

product of procedurally tainted process. The procedural aberration,

in turn finds its genesis in an arrest that has already been held to
                                   45



be illegal. Apart from this infirm medical report, there exists no

other material, either by way of allegation or evidence or any

corroboration linking the petitioner to consumption of any narcotic

substance. There is no recovery of contraband from her possession.

There is no independent corroboration. In such circumstances, the

very foundation required to invoke Section 27(b) of the Act stands

conspicuously absent. Section 27(b) as noticed supra, contemplates

punishment      for   consumption   of   a   narcotic   substance.   The

jurisprudence, surrounding the provision, is both consistent

and instructive. Courts across the country have repeatedly

held that the sine qua non for establishing consumption is

credible and legally obtained evidence, most commonly in

the form of a valid medical or forensic report based on a

biological sample.



        19.1. It now becomes apposite to refer to the judgments of

the courts of the country. This Court in HANUMANTHA v. STATE

OF KARNATAKA11 has held as follows:

                          "........        .........     .........

11
     2024 SCC OnLine Kar 10634
                                      46



              10. Section 27 of the Act reads as follows:

               "27. Punishment for consumption of any narcotic
            drug or psychotropic substance.--Whoever consumes any
            narcotic drug or psychotropic substance shall be punishable,--

               (a) where  the   narcotic   drug   or   psychotropic
            substance consumed is cocaine, morphine, diacetyl-
            morphine or any other narcotic drug or any psychotropic
            substance as may be specified in this behalf by the
            Central Government by notification in the Official
            Gazette, with rigorous imprisonment for a term which
            may extend to one year, or with fine which may extend
            to twenty thousand rupees, or with both; and

               (b) where the narcotic drug or psychotropic substance
            consumed is other than those specified in or under clause (a),
            with imprisonment for a term which may extend to six
            months, or with fine which may extend to ten thousand
            rupees, or with both."
                                                        (Emphasis supplied)

          Section 27 makes it an offence of any person consuming
       any narcotic drugs or psychotropic substance. The
       punishment that is imposable is one year with or without
       fine. But, nonetheless, it is an offence under the Act. If
       consumption has to be proved, the primary evidence would
       be the presence of contraband substance in the blood
       sample. The blood sample is drawn and sent to FSL and the
       report of FSL indicates no contraband substance of any kind in the
       blood samples of the petitioners. The charge sheet, therefore,
       with mala fide intention, is deliberately filed by the Station House
       Officer and the Police Sub-Inspector of Varthur Police Station."



        19.2. The High Court of Kerala in DEON JOSEY v. STATE OF

KERALA12 has held as follows:


12
     Crl.M.C.No.3609 of 2023 decided on 27-06-2023
                                     47



                           "........         .........     .........

              8. Section 27 would apply only when the person is
        found consuming any narcotic drug or psychotropic
        substance. No material has been collected by the
        investigating officer to substantiate that the petitioner
        was consuming a narcotic drug or a psychotropic
        substance. In that view of the matter, the continuance of
        proceedings against the petitioner is a clear abuse of
        process.

              9. For the aforesaid reasons, the petitioner is entitled to
        succeed. All further proceedings as against him in C.C.No.786 of
        2022 on the file of the Additional Chief Judicial Magistrate Court
        (Economic Offences), Ernakulam, is quashed."


       19.3. Again, the High Court of Kerala in ANURAG SHAJI v.

STATE OF KERALA13 has held as follows:

                           "........         .........     .........

              4. The short point raised by the petitioner is that
        without a chemical analysis report, there is no chance for
        a successful prosecution and hence the continuation of
        the prosecution case against the petitioner is an abuse of
        process of court. This Court directed the public
        Prosecutor to get instructions whether any expert opinion
        is obtained to show that the beedi used by the petitioner
        is a narcotic substance. The Public Prosecutor after
        getting instructions submitted that no analysis report is
        obtained in this case.

              5. In the light of the above submission of the Public
        Prosecutor that there is no analysis report, the
        continuation of the prosecution against the petitioner is
        an abuse of process of court. No materials has been
        collected by the Investigating Officer to substantiate that
        the petitioner was consuming a narcotic drug or

13
     Crl.M.C.No.9931 of 2023 decided on 5-12-2023
                                    48



        psychotropic substance. The same view was taken by this
        Court in the order dated 27.06.2023 in Crl. M.C No. 3609/2023.
        In the light of the same this Criminal Miscellaneous Case can be
        allowed."



       19.4. The State of Telangana in CHALLAPALLY BHARGAV

SAI v. STATE OF TELANGANA14 has held as follows:

                          "........         .........     .........

                  17 . As extracted supra, to make out an offence
        under Section 27 of NDPS Act, consumption of narcotic
        drug or psychotropic substance is to be made out. It is
        settled law that to bring home the contents of Section 27
        of NDPS Act against petitioner, the individual must be
        tested positive for arty of the banned substance uncler
        NDpS Act. It is the responsibility of the State to establish
        that petitioner/accused is under the influence of any oi
        the   banned     substance.In     the   absence    of  any,
        documentary evidence/test, an adverse inference can be
        drawn."

                                  (Emphasis supplied at each instance)


This Court in HANUMANTHA supra has recognized this principle

and the High Court of Kerala in DEON JOSEY and again in the case

of ANURAG SHAJI has emphatically held that in the absence of

material demonstrating consumption, the prosecution cannot be

sustained under Section 27. Similarly, the High Court of Telangana

in CHALLAPALLY           supra has held that the consumption of a

14
     Crl.P.No.15414 of 2024 decided on 16-04-2025
                                 49



narcotic or psychotropic substance can be established, only where

the individual tests positive for such substance.



      20. Thus, the legal position is unambiguous. The

fulcrum of Section 27(b) is consumption. The fulcrum of

providing such      consumption      is the   blood   sample.   The

legitimacy of such blood sample is contingent upon a lawful

medical examination. The medical examination in turn, is

governed by Section 51 of the BNSS, which can be set into

motion, only upon the lawful arrest. In the present case, this

chain stands irreparably broken at its very inception. The arrest

itself has been found to be unlawful. Consequently, the

medical examination conducted pursuant thereto is vitiated.

The blood sample being a derivative of that illegality stands

tainted and the medical report founded upon the tainted

sample, cannot be accorded any evidentiary value. In the

absence of a legally obtained forensic report, it is wholly

inconceivable as to how the petitioner can be compelled to

undergo the rigors and ordeal of a criminal trial. To permit

such prosecution to continue would be to sanction a process built
                                    50



entirely upon illegality. Accordingly, the proceedings initiated

against the petitioner, solely predicated on the alleged consumption

of cocaine, under Section 27(b) of the Act, cannot be sustained and

would merit obliteration.



SUMMARY OF FINDINGS:



      (1)   Section   51 of the         BNSS,   which   governs   medical
            examination can be invoked only upon the existence of
            a lawful arrest.     In the absence of such arrest, the
            collection of a blood sample is impermissible in law.


      (2)   A lawful arrest necessitates strict compliance with
            statutory safeguards including communication of the
            grounds of arrest, recording of reasons and adherence
            to all mandatory procedural requirements. Where a
            blood sample is produced pursuant to an illegal arrest,
            the resulting medical and forensic report stands vitiated
            and cannot be relied upon by the prosecution.

      (3)   The   charge    is   solely    founded   upon   the   alleged
            consumption of a narcotic substance, as inferred from
            the blood sample. Once the blood sample itself is held
            to be illegally obtained, the very substratum of the
            prosecution     case        collapses,   consequently,    the
                                    51



                continuation of proceedings against the petitioner would
                amount to an abuse of the process of the law and
                cannot be permitted.



        21. For aforesaid reasons, the following:


                                 ORDER

(i) Criminal Petition is allowed.

(ii) Proceedings in Special Case No.1182 of 2025 pending before VIII Additional District and Sessions Judge and Special Judge for NDPS cases at Bangalore Rural District and all actions leading to the said special case stand quashed qua the petitioner/accused No.12.

(iii) It is made clear that the observations made in the course of the order are only for the purpose of consideration of the case of petitioner under Section 482 of Cr.P.C. and the same shall not bind or influence the proceedings against other accused.

Consequently, I.A.No.2 of 2026 also stands disposed.

SD/-

(M.NAGAPRASANNA) JUDGE Bkp CT:MJ

 
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