Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Basheer . A.M vs State Of Kerala
2026 Latest Caselaw 1794 Ker

Citation : 2026 Latest Caselaw 1794 Ker
Judgement Date : 19 February, 2026

[Cites 19, Cited by 0]

Kerala High Court

Basheer . A.M vs State Of Kerala on 19 February, 2026

Author: Kauser Edappagath
Bench: Kauser Edappagath
                                                             2026:KER:15026


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

            THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH

     THURSDAY, THE 19TH DAY OF FEBRUARY 2026/30TH MAGHA, 1947

                      BAIL APPL. NO. 817 OF 2026

  CRIME NO.28/2025 OF MANANTHAVADY EXCISE RANGE OFFICE, WAYANAD

  AGAINST THE ORDER/JUDGMENT IN SC NO.416 OF 2025 OF ADDITIONAL

   DISTRICT COURT & SESSIONS COURT - I & RENT CONTROL APPELLATE

                          AUTHORITY, KALPETTA

PETITIONER/ACCUSED NO.3:

            BASHEER .A.M.
            AGED 45 YEARS, S/O ABDUL KHADER . M.
            MODEST VILLA, CHEROOR ROAD, RAHMATH NAGAR.
            CHENGALA. P.O. KASARGOD, PIN - 671541

            BY ADVS.
            SHRI. AJMAL V. A.
            SMT.A.C.ARFANA
            SMT.FATHIMA V.A.




RESPONDENT/COMPLAINANT:

            STATE OF KERALA
            REPRESENTED BY PUBLIC PROSECUTOR
            HIGH COURT OF KERALA THROUGH EXCISE RANGE OFFICE,
            MANANTHAVADI, WAYANAD DISTRICT, PIN - 670645

            BY ADV.
            SRI.K.A. NOUSHAD, SR. PP


     THIS   BAIL   APPLICATION   HAVING    COME   UP   FOR   ADMISSION   ON
19.02.2026, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 BAIL APPL. NO. 817 OF 2026
                                      2
                                                             2026:KER:15026


                                ORDER

This application is filed under Section 483 of the

Bharatiya Nagarik Suraksha Sanhita, 2023 (for short,

BNSS), seeking regular bail.

2. The applicant is the accused No.3 in

Crime No.28/2025 of Excise Range Office, Mananthavady,

Wayanad District. The offences alleged are punishable

under Sections 22(c) and 29 of the Narcotic Drugs and

Psychotropic Substances Act, 1985 ('the NDPS Act' for

short).

3. The prosecution case, in short, is that on

19.03.2025 at about 07.05 a.m., the accused Nos.1 and 2

were found in possession and transporting 6.987 gms of

MDMA while travelling in the KIA Carens Car bearing

Reg.No.KL-01-CY-6215 at Tholpetty Excise Checkpost,

Thirunelveli VIllage, Mananthavady Taluk, in contravention

of the provisions of the NDPS Act. The Investigating officer,

after taking the custody of the accused Nos.1 and 2 had

seized 285 gms of MDMA from the vehicle. It is alleged that

accused Nos.1 to 3 had purchased 300 gms of MDMA for an

amount of Rs.3 lakhs from Bangalore and out of which 7 BAIL APPL. NO. 817 OF 2026

2026:KER:15026

gms of MDMA were concealed in the car and the remaining

285 gms of MDMA were concealed inside the dicky of the

car. Thus, all the accused have committed the

aforementioned offences.

4. I have heard Sri. Ajmal V.A., the learned

counsel for the applicant and Sri. K.A.Noushad, the learned

Senior Public Prosecutor. Perused the case diary.

5. The learned counsel appearing for the

applicant submitted that the requirement of informing the

arrested person of the grounds of arrest is mandatory

under Article 22(1) of the Constitution of India and Section

47 of the BNSS and inasmuch as the applicant was not

furnished with the grounds of arrest, his arrest was illegal

and is liable to be released on bail. On the other hand, the

learned Senior Public Prosecutor submitted that all legal

formalities were complied with in accordance with Chapter

V of the BNSS at the time of the arrest of the applicant. It is

further submitted that the alleged incident occurred as part

of the intentional criminal acts of the applicant and hence

he is not entitled to bail at this stage.

6. The applicant was arrested on 06.12.2025 BAIL APPL. NO. 817 OF 2026

2026:KER:15026

and since then he is in judicial custody.

7. Though prima facie there are materials on

record to connect the applicant with the crime, since the

applicant has raised a question of absence of

communication of the grounds of his arrest, let me consider

the same.

8. Chapter V of BNSS, 2023 deals with the

arrest of persons. Sub-section (1) of Section 35 of BNSS

lists cases when police may arrest a person without a

warrant. Section 47 of BNSS clearly states that every

police officer or other person arresting any person without

a warrant shall forthwith communicate to him full

particulars of the offence for which he is arrested or other

grounds for such arrest. Article 22(1) of the Constitution of

India provides that no person who is arrested shall be

detained in custody without being informed, as soon as

may be, of the grounds for such arrest. Thus, the

requirement of informing the person arrested of the

grounds of arrest is not a formality but a mandatory

statutory and constitutional requirement. Noncompliance

with Article 22(1) of the Constitution will be a violation of BAIL APPL. NO. 817 OF 2026

2026:KER:15026

the fundamental right of the accused guaranteed by the

said Article. It will also amount to a violation of the right to

personal liberty guaranteed by Article 21 of the

Constitution.

9. The question whether failure to

communicate written grounds of arrest would render the

arrest illegal, necessitating the release of the accused, is

no longer res integra. The Supreme Court in Pankaj

Bansal v. Union of India and Others [(2024) 7 SCC

576], while dealing with Section 19 of the Prevention of

Money Laundering Act, 2002, has held that no person who

is arrested shall be detained in custody without being

informed, as soon as may be, of the grounds for such

arrest. It was further held that a copy of written grounds of

arrest should be furnished to the arrested person as a

matter of course and without exception. In Prabir

Purkayastha v. State (NCT of Delhi) [(2024) 8 SCC

254], while dealing with the offences under the Unlawful

Activities Prevention Act,1967 (for short, 'UAPA'), it was

held that any person arrested for an allegation of

commission of offences under the provisions of UAPA or for BAIL APPL. NO. 817 OF 2026

2026:KER:15026

that matter any other offence(s) has a fundamental and a

statutory right to be informed about the grounds of arrest

in writing and a copy of such written grounds of arrest has

to be furnished to the arrested person as a matter of

course and without exception at the earliest. It was

observed that the right to be informed about the grounds

of arrest flows from Article 22(1) of the Constitution of

India, and any infringement of this fundamental right would

vitiate the process of arrest and remand.

10. In Vihaan Kumar v. State of Haryana

and Others (2025 SCC OnLine SC 269), the Supreme

Court, while dealing with the offences under IPC, reiterated

that the requirement of informing the person arrested of

the grounds of arrest is not a formality but a mandatory

constitutional requirement. It was further held that if the

grounds of arrest are not informed, as soon as may be after

the arrest, it would amount to the violation of the

fundamental right of the arrestee guaranteed under Article

22(1) of the Constitution, and the arrest will be rendered

illegal. It was also observed in the said judgment that

although there is no requirement to communicate the BAIL APPL. NO. 817 OF 2026

2026:KER:15026

grounds of arrest in writing, there is no harm if the grounds

of arrest are communicated in writing and when arrested

accused alleges non-compliance with the requirements of

Article 22(1) of the Constitution, the burden will always be

on the Investigating Officer/Agency to prove compliance

with the requirements of Article 22(1).

11. In Kasireddy Upender Reddy v. State

of Andhra Pradesh (2025 SCC OnLine SC 1228), the

Supreme Court held that reading out the grounds of arrest

stated in the arrest warrant would tantamount to

compliance of Art.22 of the Constitution. It was further held

that when an acused person is arrested on warrant and it

contains the reason for arrest, there is no requirement to

furnish the grounds for arrest separately and a reading of

the warrant to him itself is sufficient compliance with the

requirement of informing the grounds of his arrest. In

State of Karnataka v. Sri Darshan (2025 SCC OnLine SC

1702), it was held that neither the Constitution nor the

relevant statute prescribes a specific form or insists upon a

written communication in every case. Substantial

compliance of the same is sufficient unless demonstrable BAIL APPL. NO. 817 OF 2026

2026:KER:15026

prejudice is shown. It was further held that individualised

grounds are not an inflexible requirement post Bansal and

absence of written grounds does not ipso facto render the

arrest illegal unless it results in demonstrable prejudice or

denial of an opportunity to defend. However, in Ahmed

Mansoor v. State (2025 SCC OnLine SC 2650), another

two Judge Bench of the Supreme Court distinguished the

principles declared in Sri Darshan (supra) and observed

that in Sri Darshan (supra), the facts governing are quite

different in the sense that it was a case dealing with the

cancellation of bail where the chargesheet had been filed

and the grounds of detention were served immediately.

Recently, in Mihir Rajesh Shah v. State of

Maharashtra and Another (2025 SCC OnLine SC 2356),

the three Judge Bench of the Supreme Court held that

grounds of arrest must be informed to the arrested person

in each and every case without exception and the mode of

communication of such grounds must be in writing in the

language he understands. It was further held that non

supply of grounds of arrest in writing to the arrestee prior

to or immediately after arrest would not vitiate such arrest BAIL APPL. NO. 817 OF 2026

2026:KER:15026

provided said grounds are supplied in writing within a

reasonable time and in any case two hours prior to the

production of arrestee before the Magistrate.

12. A Single Bench of this Court in Yazin S.

v. State of Kerala (2025 KHC OnLine 2383) and in

Rayees R.M. v. State of Kerala (2025 KHC 2086) held

that in NDPS cases, since the quantity of contraband

determines whether the offence is bailable or non bailable,

specification of quantity is mandatory for effective

communication of grounds. It was further held that burden

is on the police to establish proper communication of the

arrest. In Vishnu N.P. v. State of Kerala (2025 KHC

OnLine 1262), another Single Judge of this Court relying on

all the decisions of the Supreme Court mentioned above

specifically observed that the arrest intimation must

mention not only the penal section but also the quantity of

contraband allegedly seized.

13. The following principles of law emerge

from the above mentioned binding precedents.

(i) The constitutional mandate of informing the

arrestee the grounds of arrest is mandatory in all offences BAIL APPL. NO. 817 OF 2026

2026:KER:15026

under all statutes including offences under IPC/BNS.

(ii) The grounds of arrest must be

communicated in writing to the arrestee in the language he

understands.

(iii) In cases where the arresting officer/person is

unable to communicate the grounds of arrest in writing

soon after arrest, it be so done orally. The said grounds be

communicated in writing within a reasonable time and in

any case at least two hours prior to the production of the

arrestee for the remand proceedings before the Magistrate.

(iv) In NDPS cases, specification of quantity of

the contraband seized is mandatory for effective

communication of grounds of arrest.

(v) In case of non compliance of the above,

the arrest and the subsequent remand would be rendered

illegal and the arrestee should be set free forthwith.

(vi) The burden is on the police to establish

the proper communication of grounds of arrest.

(vii) The filing of charge sheet and cognizance

of the order cannot validate unconstitutional arrest.

I went through the case diary. It shows that the BAIL APPL. NO. 817 OF 2026

2026:KER:15026

grounds of arrest were intimated to the applicant and all

formalities in accordance with Chapter V of BNSS have

been complied with. The notice served on the applicant

under Section 47 of BNSS shows that at the time of his

arrest, the specific grounds and reasons for arrest were

communicated to him. The notice served on the relative of

the applicant would also show that the specific grounds for

arrest were communicated to him as well. Therefore, the

applicant is not entitled to be released on bail. The bail

application is, accordingly, dismissed.

Sd/-

DR. KAUSER EDAPPAGATH JUDGE ARK BAIL APPL. NO. 817 OF 2026

2026:KER:15026

APPENDIX OF BAIL APPL. NO. 817 OF 2026

PETITIONER ANNEXURES

ANNEXURE A1 TRUE COPY OF THE CRIME AND OCCURRENCE REPORT IN NDPS CR.NO: 28/2025

ANNEXURE A2 TRUE COPY OF THE ORDER PASSED BY THE LEARNED SESSION'S JUDGE IN CRL.M.C. NO: 976 OF 2025

ANNEXURE A3 TRUE COPY OF THE ORDER PASSED BY THE LEARNED SESSION'S JUDGE IN B A. NO: 58 OF 2026

ANNEXURE A4 TRUE COPY OF THE PROSECUTION RELIES UPON A DOCUMENT STYLED AS NOTICE OF INFORMATION OF ARREST UNDER SECTION 48 OF THE BHARATIYA NAGARIK SURAKSHA SANHITA, 2023,

ANNEXURE A5 TRUE COPY OF THE INTERNAL ARREST NOTE PREPARED BY THE EXCISE OFFICER

ANNEXURE A6 TRUE COPY OF THE SEIZURE MAHAZAR DATED 19.03.2025

ANNEXURE A7 TRUE COPY OF THE SEIZURE MAHAZAR DATED 25.03.2025

 
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