Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sam Benny vs State Of Kerala
2025 Latest Caselaw 5961 Ker

Citation : 2025 Latest Caselaw 5961 Ker
Judgement Date : 23 August, 2025

Kerala High Court

Sam Benny vs State Of Kerala on 23 August, 2025

Author: Bechu Kurian Thomas
Bench: Bechu Kurian Thomas
B.A.No.9695 of 2025                 1



                                                    2025:KER:64124

              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

          THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

   SATURDAY, THE 23RD DAY OF AUGUST 2025 / 1ST BHADRA, 1947

                      BAIL APPL. NO. 9695 OF 2025

            CRIME NO.12/2024 OF Thrissur E.E., Thrissur

  AGAINST THE ORDER/JUDGMENT DATED 04.07.2025 IN Bail Appl.

              NO.8168 OF 2025 OF HIGH COURT OF KERALA

PETITIONER/ACCUSED NO.4:

             SAM BENNY
             AGED 27 YEARS
             S/O BENNY K.P, KAITHAVALAPPIL HOUSE,
             NAYARAMBALAM PO, ERNAKULAM, PIN - 682509


             BY ADV SRI.K.V.SABU


RESPONDENT/COMPLAINANT:

             STATE OF KERALA
             REPRESENTED BY PUBLIC PROSECUTOR,
             HIGH COURT OF KERALA, PIN - 682031

             BY NOUSHAD K.A., PP


      THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
23.08.2025, THE COURT ON THE SAME DAY PASSE THE FOLLOWING:
 B.A.No.9695 of 2025                       2



                                                               2025:KER:64124

                      BECHU KURIAN THOMAS, J.
                ......................................................
                          B.A.No.9695 of 2025
                  ...................................................
               Dated this the 23rd day of August, 2025

                                      ORDER

This bail application is filed under section 483 of the

Bharatiya Nagarik Suraksha Sanhita, 2023 (for short 'BNSS').

2. Petitioner is the fourth accused in Crime No.12 of 2024

of the Excise Enforcement and Anti Narcotic Special Squad,

Thrissur, which is now pending as S.C.No.1038 of 2024 before the

Additional Sessions Court-IV, Thrissur, registered for the offences

punishable under Sections 22(c), 29, 60(3) and 27A of the Narcotic

Drugs and Psychotropic Substances Act, 1985 [for brevity, 'NDPS

Act'].

3. According to the prosecution, on 09.02.2024, the

accused were found in possession of 100 grams of

Methamphetamine and the 4th accused is alleged to have financed

the procurement of the said contraband and thereby the accused

committed the offences alleged. Petitioner was arrested on

09.05.2024 and he has been in custody since then.

2025:KER:64124

4. Heard Adv.K.V.Sabu, the learned Counsel for the

petitioner as well as Sri.Noushad K.A., the learned Public

Prosecutor.

5. The learned counsel for the petitioner submitted that

the petitioner has been in custody since 09.05.2024. It was

submitted that the grounds for arrest were not communicated to

the petitioner or his relatives at the time of his arrest.

6. The learned Public Prosecutor opposed the bail

application and submitted that the grounds for arrest were

communicated to the petitioner at the time of his arrest. It was

also submitted that since the contraband seized from the

petitioner was a commercial quantity, the rigour under Section 37

of NDPS Act will apply and hence petitioner ought not to be

released on bail.

7. Though prima facie there are materials on record to

connect the petitioner with the crime, since petitioner has raised

the question of absence of communication of the grounds for his

arrest, this Court is obliged to consider the said issue.

8. In the decisions in Pankaj Bansal v. Union of India

2025:KER:64124

and Others, [(2024) 7 SCC 576], Prabir Purkayastha v. State

(NCT of Delhi) [(2024) 8 SCC 254] and Vihaan Kumar v.

State of Haryana [AIR 2025 SC 1388], it has been held that the

requirement of informing a person of grounds for arrest is a

mandatory requirement of Article 22(1) and also that the said

information must be provided to the arrested person in such a

manner that sufficient knowledge of the basic facts constituting

the grounds must be communicated to the arrested person

effectively in the language which he understands.

9. In a recent decision in Shahina v. State of Kerala

[2025 KHC Online 706], this Court has also considered the

impact of the aforesaid principles in relation to offences alleged

under the NDPS Act and held that the grounds for arrest must be

communicated.

10. On a perusal of Annexure A1 arrest memo, it is noticed

that there is specific reference indicating the role of the petitioner

in providing financial assistance to the first accused for purchasing

the narcotic drugs. Hence, it is seen that the grounds for arrest

have been communicated to the arrestee. However, in Annexure

2025:KER:64124

A2, which is the arrest intimation, there is no reference to the

grounds for arrest, except for mentioning the provisions of law as

Section 27A of the NDPS Act. In the decision in Vihaan Kumar

(supra), it has been observed that the grounds for arrest must be

communicated to the relatives as well. This Court has considered

the proposition in the decision in Shahina (supra) as well. In view

of the failure to provide the grounds for arrest to the relatives of

the petitioner, I am satisfied that there is a failure to communicate

the grounds for arrest. In such circumstances, petitioner's arrest is

vitiated.

11. Petitioner has been in custody from 09.05.2024

onwards. Since the grounds for arrest have not been

communicated, petitioner is entitled to be released on bail.

In the result, this application is allowed on the following

conditions:-

(a) Petitioner shall be released on bail on him executing a bond for Rs.1,00,000/- (Rupees One Lakh only) with two solvent sureties each for the like sum to the satisfaction of the court having jurisdiction.

2025:KER:64124

(b) Petitioner shall co-operate with the trial of the case.

(c) Petitioner shall not intimidate or attempt to influence the witnesses; nor shall he attempt to tamper with the evidence.

(d) Petitioner shall not commit any similar offences while he is on bail.

(e) Petitioner shall not leave the State of Kerala without the permission of the jurisdictional Court.

In case of violation of any of the above conditions or if any

modification or deletion of the conditions are required, the

jurisdictional Court shall be empowered to consider such

applications if any, and pass appropriate orders in accordance with

law, notwithstanding the bail having been granted by this Court.

Sd/-

BECHU KURIAN THOMAS JUDGE

sp/23/08/2025

2025:KER:64124

APPENDIX OF BAIL APPL. 9695/2025

PETITIONER ANNEXURES

Annexure A1 A COPY OF THE ARREST MEMO DT.9.5.2024 OF THIS PETITIONER Annexure A2 COPY OF THE ARREST INTIMATION DT.9.5.2024 Annexure A3 COPY OF THE REPORT DT.9.5.2024 BY THE ASSISTANT EXCISE COMMISSIONER SUBMITTED BEFORE THE LEARNED JFCM COURT-I, VADAKKANCHERY Annexure A4 A COPY OF THE STATEMENT OF THE 1ST ACCUSED RECORDED BY THE ASSISTANT EXCISE COMMISSIONER ON 3.5.2024 Annexure A5 COPY OF THE STATEMENT OF THE 2ND ACCUSED DT.3.5.2024 Annexure A6 COPY OF THE STATEMENT OF THE 3RD ACCUSED DT.3.5.2024 Annexure A7 A COPY OF THE STATEMENT DT.9.5.2024 OF THIS PETITIONER, RECORDED BEFORE THE ASSISTANT EXCISE COMMISSIONER

 
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