Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shaji T.A vs State Of Kerala
2025 Latest Caselaw 7099 Ker

Citation : 2025 Latest Caselaw 7099 Ker
Judgement Date : 24 June, 2025

Kerala High Court

Shaji T.A vs State Of Kerala on 24 June, 2025

Author: P.B.Suresh Kumar
Bench: P.B.Suresh Kumar
​        ​    ​    ​     ​     ​      ​      ​   ​




                                                     2025:KER:45234


              IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                   PRESENT
             THE HONOURABLE MR. JUSTICE P.B.SURESH KUMAR
                                      &
              THE HONOURABLE MR.JUSTICE JOBIN SEBASTIAN
        TUESDAY, THE 24TH DAY OF JUNE 2025 / 3RD ASHADHA, 1947
                       WP(CRL.) NO. 416 OF 2025
PETITIONER:

        SHAJI T.A​
        AGED 51 YEARS​
        S/O ALI, HOUSE NO.3/40A, NELLIUKADAVU,
        FORT KOCHI, ERNAKULAM DISTRICT, PIN - 682001

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

RESPONDENTS:

    1    STATE OF KERALA​
         REPRESENTED BY THE CHIEF SECRETARY, SECRETARIAT,
         THIRUVANANTHAPURAM, PIN - 695001

    2    THE ADDITIONAL CHIEF SECRETARY TO GOVERNMENT OF KERALA ​
         (HOME DEPARTMENT), SECRETARIAT, THIRUVANANTHAPURAM - 695001

    3    THE DISTRICT POLICE CHIEF​
         ERNAKULAM RURAL, SUB JAIL ROAD, PERIYAR NAGAR,
         ALUVA, ERNAKULAM DISTRICT - 683101

    4    THE SUPERINTENDENT​
         CENTRAL PRISON, POOJAPPURA,
         THIRUVANATHAPURAM DISTRICT - 69501
 ​       ​       ​          ​   ​   ​    ​    ​   ​



WP(CRL.) No. 416 of 2025               :2:


                                                     2025:KER:45234


       BY ADVS. ​
       SRI.K.A.ANAS, GOVERNMENT PLEADER


THIS WRIT PETITION (CRIMINAL) HAVING BEEN COME UP FOR
HEARING ON 20.06.2025, THE COURT ON 24.06.2025 DELIVERED
THE FOLLOWING:
 ​       ​       ​          ​   ​     ​    ​    ​    ​



WP(CRL.) No. 416 of 2025                 :3:


                                                            2025:KER:45234


                                   JUDGMENT

Jobin Sebastian, J.

​ This writ petition is directed against an order of detention dated

14.11.2024 passed against one Sanoob ('detenu' for the sake of brevity),

under Section 3(1) of the Prevention of Illicit Traffic in Narcotic Drugs and

Psychotropic Substances Act, 1988 ('PITNDPS Act' for brevity). The

petitioner herein is none other than the father of the detenu. After

considering the opinion of the Advisory Board, the said order stands

confirmed by the Government vide order dated 27.01.2025, and the

detenu has been ordered to be detained for a period of one year with

effect from the date of detention.

​ 2.​ The records reveal that a proposal was submitted by the

District Police Chief, Ernakulam Rural, the 3rd respondent, on 23.08.2024,

seeking initiation of proceedings against the detenu under Section 3(1) of

the PITNDPS Act before the jurisdictional authority, the 2nd respondent.

Altogether, five cases in which the detenu was involved have been

considered by the jurisdictional authority for passing the impugned order

of detention.

3. Out of the five cases considered, the case registered with respect ​ ​ ​ ​ ​ ​ ​ ​ ​

2025:KER:45234

to the last prejudicial activity against the detenu is Crime No.344/2024 of

Chengamanad Police Station. The detenu is arrayed as the 2nd accused in

the said case. The allegation in the said case is that on 06.05.2024, the

accused Nos. 1 to 3 were found possessing and transporting 100 gms of

MDMA in a car in violation of the provisions of the NDPS Act.

4.​ We heard Smt. Saipooja, the learned counsel appearing for

the petitioner, and Sri. K.A. Anas, the learned Government Pleader.

​ 5.​ The learned counsel for the petitioner would submit that

Ext.P2 order was passed without proper application of mind and on

improper consideration of facts. According to the counsel, as the

detention order was passed while the detenu was under judicial custody in

connection with the last prejudicial activity, it was incumbent upon the

jurisdictional authority, to explain on the basis of what material it came

into a conclusion that there is possibility of the detenu being released on

bail in connection with the last prejudicial activity. According to the

counsel, the jurisdictional authority passed the impugned order without

taking note of the fact that the chance of getting bail to the detenu is too

remote in this case as commercial quantity of contraband was allegedly

recovered and as the rigour contained under Section 37 of NDPA Act to ​ ​ ​ ​ ​ ​ ​ ​ ​

2025:KER:45234

grant bail is applicable in this case. Relying on the decision in

Kamarunnissa v. Union of India And Another, [1991 (1) SCC 128]

the learned counsel contended that an order of detention can be validly

passed against a person who is already in judicial custody in connection

with another case only on satisfaction of the triple test mentioned in

Kamarunissa's case (cited supra) by the Hon'ble Supreme Court.

​ 6.​ Per contra, Sri. K.A. Anas, the learned Government Pleader,

submitted that even in cases wherein the person is in judicial custody, a

detention order can validly be passed if the satisfaction of the authority is

properly adverted to in the order. According to the Government Pleader, it

was after being fully aware of the fact that the detenu was under judicial

custody in connection with the last prejudicial activity, the present order of

detention was passed. Moreover, the learned Government Pleader would

submit that in the impugned order itself, it is mentioned that the detenu

had submitted a bail application before the District and Sessions Court-II,

Ernakulam, and if the detenu is released on bail, he may involve in similar

criminal activities and hence, it cannot be said that the impugned order is

vitiated by non-application of mind.


        7.​     While considering the rival contentions, the first and foremost
 ​       ​       ​          ​   ​   ​    ​     ​      ​






                                                            2025:KER:45234


aspect that cannot be overlooked is that, in the case at hand, the

proceedings for taking action under the PITNDPS Act were initiated and

the final order of detention was passed while the detenu was in judicial

custody in connection with the last prejudicial activity. In the last case,

the detenu was arrested on 06.05.2024. The quantity of contraband

involved in this case is commercial quantity. By relying on the copy of the

status report of the said case, the learned counsel submitted that the bail

application filed by the detenu seeking bail in the case registered with the

last prejudicial activity has already been dismissed by the Additional

District and Sessions Court-II, Ernakulam on 12.11.2024. In the impugned

order dated 14.11.2024, it is mentioned that the detenu is under judicial

custody in connection with the last prejudicial activity.

8.​ Undisputedly, a detention order can validly be passed even

when the detenu is in judicial custody in connection with the last

prejudicial activity. There is no law that precludes the competent authority

from passing a detention order against a person who is under judicial

custody. However, as rightly pointed out by the learned counsel for the

petitioner, when a detention order was passed against a person who is

under judicial custody, the authority that passed the said order should be ​ ​ ​ ​ ​ ​ ​ ​ ​

2025:KER:45234

aware of the fact that the detenu was in judicial custody while passing

such an order. In the case at hand, the fact that the detenu is in judicial

custody in connection with the last prejudicial activity is specifically

adverted to in the impugned order. Therefore, it cannot be said that the

authority that passed the impugned order was unaware of the judicial

custody of the detenu in connection with the last prejudicial activity, and

the counsel for the petitioner also does not have such a contention.

9.​ While coming to the contention of the learned counsel for the

petitioner that in cases where the detenu is in judicial custody, detention

order can validly be passed only on the satisfaction of the triple test laid

down by the Supreme Court in Kamarunnissa's case(cited supra), it is to

be noted that in the said decision, the Hon'ble Supreme Court observed as

noted below:

"Even in the case of a person in custody a detention order can validly be passed (1) if the authority passing the order is aware of the fact that he is actually in custody (2) if he has reason to believe on the basis of reliable materials placed before him (a) that there is a real possibility of his being released on bail and (b) that on being so released he would in probability indulged in prejudicial activity and (3) if it is essential to detain him to prevent him from doing so. If the authority passes an order after recording his satisfaction in this regard such an order would be valid."

A similar view has been taken by the Hon'ble Supreme Court in ​ ​ ​ ​ ​ ​ ​ ​ ​

2025:KER:45234

Veeramani v. The State of Tamil Nadu [1994 (2) SCC 337] and in

Union of India v. Paul Manickam [2003 (8) SCC 342].

10.​ Keeping in mind the above proposition of law laid down by the

Hon'ble Supreme Court, while coming to the case at hand, it can be seen

that, in the impugned order, it is specifically mentioned that the bail

applications filed by the detenu seeking bail in the last case registered

against him is pending before the Additional District and Sessions Court-II,

Ernakulam and if he released on bail, he might commit similar crimes

again. The said vague statement in the impugned order does not disclose

that, on the basis of what materials, the competent authority that passed

the order, entered a satisfaction that there is a real possibility of the

detenu being released on bail. Notably, in the impugned order, it is

nowhere stated that the competent authority has reason to believe that

there is a real possibility of the detenu being released on bail. On the

other hand, what is mentioned in the order is that if the detenu is released

on bail, he would involve in criminal activity again. Though the detaining

authority was cognizant that the detenu was in judicial custody, there is no

mention of the awareness of the authority, on the basis of reliable

materials that there is a real possibility of the detenu being released on ​ ​ ​ ​ ​ ​ ​ ​ ​

2025:KER:45234

bail.

11. At this juncture, it is significant to note that the contraband

seized, in connection with the last case registered against the detenu

under the NDPS Act, is commercial quantity. Therefore, the rigor

contained under Section 37 of the NDPS Act to grant bail is squarely

applicable in that case. As commercial quantity of contraband is involved,

the detenu will get bail only if he satisfies the twin conditions mentioned

under Section 37 of the NDPS Act. A plain reading of Section 37 of NDPS

demonstrate that a person accused of an offence under Section 19, 24 and

27(a) of the Act and also for offences involving commercial quantity shall

not be released on bail, unless the court is satisfied that there are

reasonable grounds for believing that he is not guilty of such offence and

that he is not likely to commit any offence. In the case at hand, as the

commercial quantity of contraband is involved, the above rigor contained

under Section 37 of the NDPS Act in granting bail is squarely applicable.

Moreover, the twin condition mentioned in Section 37 is not disjunctive but

conjunctive. Therefore, in order to get bail in a case in which commercial

quantity of contraband is seized, an accused should satisfy the court that

there are reasonable grounds to believe not only that he is not guilty of ​ ​ ​ ​ ​ ​ ​ ​ ​

2025:KER:45234

such an offence but also that he is not likely to commit any offence while

on bail. In the case at hand, the detenu is a history-sheeter registered

with five NDPS cases. Therefore, if he is released on bail, there is every

likelihood of him repeating similar offence. Therefore, it would be highly

unlikely that he would satisfy the court that, if released on bail, he would

not commit any offence while on bail. At this juncture, it is appropriate to

note that in Dheeraj Kumar v. State of Uttar Pradesh [2023 (3) SCC

online 918], the Hon'ble Supreme Court held that if a person has criminal

antecedents, he fails to qualify the second limb under Section 37 of the

NDPS Act. Therefore, a bare statement in the impugned order that if the

detenu is releasd on bail, he would involve in criminal activity again is not

sufficient to establish that the competent authority has reason to believe

that there is a real possibility of the detenu being released on bail in the

case last registered against him. If there were cogent materials to arrive

at a conclusion that the detenu might be released on bail, then the same

should have been clearly indicated in the order. In the absence of the

same, we have no hesitation to hold that the objective as well as the

subjective satisfaction arrived at by the competent authority to pass the

impugned order of detention is vitiated.

 ​       ​        ​         ​   ​       ​       ​    ​     ​






                                                                 2025:KER:45234


12.​ In the result, this Writ Petition is allowed and the Ext.P2 order

of detention is set aside. The Superintendent of Central Prison,

Poojappura, Thiruvananthapuram, is directed to release the detenu, Sri.

Sanoob, forthwith, if his detention is not required in connection with any

other case.

​ The Registry is directed to communicate the order to the

Superintendent of Central Prison, Poojappura, Thiruvananthapuram,

forthwith. ​

​ ​ ​ ​ ​ ​ ​ ​ Sd/-

​       ​        ​         ​   ​       ​       ​    P.B. SURESH KUMAR
                                   ​   ​       ​    ​     JUDGE       ​
​            ​   ​

​       ​        ​         ​   ​       ​       ​    ​       Sd/-
​       ​        ​         ​   ​       ​       ​    JOBIN SEBASTIAN
                                                         JUDGE



ANS
 ​       ​       ​          ​     ​    ​    ​     ​   ​






                                                            2025:KER:45234


                           APPENDIX OF WP(CRL.) 416/2025

PETITIONER EXHIBITS

Exhibit P1                     TRUE COPY OF THE PROPOSAL DATED 23.08.2024
                               SUBMITTED BY RESPONDENT NO.3 TO INITIATE
                               ACTION UNDER SECTION 3(1) OF PREVENTION OF
                               ILLICIT TRAFFIC IN NARCOTIC DRUGS AND
                               PSYCHOTROPIC SUBSTANCES ACT, 1988 BEFORE

Exhibit P2                     TRUE COPY OF THE DETENTION ORDER DATED
                               14.11.2024 PASSED BY THE RESPONDENT NO.2
 

 
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