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

Abhinav P.N vs State Of Kerala
2025 Latest Caselaw 5964 Ker

Citation : 2025 Latest Caselaw 5964 Ker
Judgement Date : 23 August, 2025

Kerala High Court

Abhinav P.N vs State Of Kerala on 23 August, 2025

Author: Bechu Kurian Thomas
Bench: Bechu Kurian Thomas
                                                    2025:KER:64322


           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. 9916 OF 2025

        CRIME   NO.56/2025   OF   KUNNAMANGALAM   POLICE   STATION,

KOZHIKODE AGAINST THE ORDER/JUDGMENT DATED 25.04.2025 IN BAIL

APPL. NO.5439 OF 2025 OF HIGH COURT OF KERALA.

PETITIONER:

          ABHINAV P.N.,
          AGED 24 YEARS,
          S/O. KAMALAKARAN, SHIVAGANGA HOUSE,
          UMMALATHUR, P.O. VELLIPARAMBA,
          KOZHIKKODE DISTRICT, PIN - 673 008.


          BY ADVS.
          SRI.P.MOHAMED SABAH
          SRI.LIBIN STANLEY
          SMT.SAIPOOJA
          SRI.SADIK ISMAYIL
          SMT.R.GAYATHRI
          SRI.M.MAHIN HAMZA
          SHRI.ALWIN JOSEPH
          SHRI.BENSON AMBROSE



RESPONDENTS:

    1     STATE OF KERALA,
          REPRESENTED BY THE PUBLIC PROSECUTOR,
          HIGH COURT OF KERALA, ERNAKULAM DISTRICT,
          PIN - 682 031.

    2     THE STATION HOUSE OFFICER,
          KUNNAMANGALAM POLICE STATION, KUNNAMANGALAM P.O,
 Bail Appl. No.9916 of 2025
                                                             2025:KER:64322
                                          -2-

                KOZHIKODE DISTRICT, PIN - 673 571.

                SRI. NOUSHAD K. A. (PP)


        THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
23.08.2025,           THE    COURT   ON   THE   SAME   DAY   DELIVERED   THE
FOLLOWING:
 Bail Appl. No.9916 of 2025
                                                                   2025:KER:64322
                                           -3-

                       BECHU KURIAN THOMAS, J.
                       --------------------------------------
                        Bail Appl. No.9916 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 second accused in Crime No.56 of 2024

of Kunnamangalam Police Station, Kozhikode, registered for the

offences punishable under sections 22(c) and 29 of the Narcotic

Drugs and Psychotropic Substances Act, 1985 (for short 'NDPS Act').

3. According to the prosecution on 21.01.2025, the accused

were found in possession of 221.89 grams of MDMA for the purpose

of sale and thereby committed the offences alleged. Petitioner was

arrested on 21.01.2025, and he has been in custody since then.

4. The learned counsel for the petitioner submitted that the

petitioner has been in custody since 21.01.2025. It was submitted

that the grounds for arrest were not communicated to the petitioner

or his relatives at the time of his arrest.

5. The learned Public Prosecutor opposed the bail

application and submitted that the grounds for arrest were

2025:KER:64322

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.

6. 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.

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

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

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

Haryana [2025 SCC Online SC 269], it has been held that the

requirement of informing a person of grounds of 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.

8. 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

2025:KER:64322

communicated.

9. On a perusal of the record of investigation, it is noticed

that the grounds for arrest have not been communicated to the

petitioner. The arrest memo contains only the provisions of law while

there is no arrest intimation given to the relatives of the petitioner.

In such circumstances, I am satisfied that the grounds for arrest have

not been communicated as contemplated by law.

10. Petitioner has been in custody from 21.01.2025

onwards. Since the grounds for arrest were not communicated to the

petitioner soon after his arrest, 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.

(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.

2025:KER:64322

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 ADS

2025:KER:64322

APPENDIX OF BAIL APPL. 9916/2025

PETITIONER ANNEXURES

Annexure 1 TRUE COPY OF THE FIRST INFORMATION REPORT IN CRIME NO. 56/2025 OF KUNNAMANGALAM POLICE STATION, KOZHIKODE DISTRICT.

Annexure 2 TRUE COPY OF THE SEIZURE MAHAZAR IN CRIME NO. 56/2025 OF KUNNAMANGALAM POLICE STATION, KOZHIKODE DISTRICT.

Annexure 3 TRUE COPY OF THE ARREST MEMO IN CRIME NO.

56/2025 OF KUNNAMANGALAM POLICE STATION, KOZHIKODE DISTRICT.

Annexure 4 TRUE COPY OF THE ORDER DATED 20.02.2025 IN CRL MP NO. 199/2025 PASSED BY THE COURT OF THE SPECIAL JUDGE (NDPS ACT CASES), VATAKARA.

Annexure 5 TRUE COPY OF THE ORDER DATED 25.04.2025 IN BAIL APPL. NO.5439 OF 2025 ON HIGH COURT.

 
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