Citation : 2026 Latest Caselaw 956 Ker
Judgement Date : 30 January, 2026
2026:KER:7692
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH
FRIDAY, THE 30TH DAY OF JANUARY 2026 / 10TH MAGHA, 1947
BAIL APPL. NO. 14734 OF 2025
CRIME NO.60/2025 OF MALAPPURAM EXCISE RANGE OFFICE
AGAINST THE ORDER DATED 27.11.2025 IN CRMP NO.3698 OF
2025 OF SPECIAL COURT (ATROCITIES AGAINST SC/ST), MANJERI
PETITIONER/ACCUSED:
MUHAMMED SAHALM,
AGED 30 YEARS
S/O. ASSAINAR, PALLIYALI HOUSE, VELIMUKKU DESOM,
MUNNIYUR VILLAGE, TIRURANGADI TALUK,
MALAPPURAM DISTRICT, PIN - 676306
SRI.K.RAKESH
SRI.RAJESH BABU CHELAT
RESPONDENTS/STATE & COMPLAINANT:
1 STATE OF KERALA,
REPRESENTED BY THE PUBLIC PROSECUTOR, HIGH COURT
OF KERALA, ERNAKULAM, KOCHI, PIN - 682031
2 THE EXCISE INSPECTOR,
EXCISE RANGE OFFICE, MALAPPURAM,
MALAPPURAM DISTRICT, PIN - 676505
SRI.M.C.ASHI, SR.PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
30.01.2026, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
2026:KER:7692
BAIL APPL. NO. 14734 OF 2025
2
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 sole accused in Crime No.60/2025
of Malappuram Excise Range Office, Malappuram District. The
offence alleged is punishable under Section 22(c) read with
Section 25 of the Narcotic Drugs and Psychotropic Substances Act,
1985 (for short 'NDPS Act').
3. The prosecution case, in short, is that on 02.10.2025,
the applicant was found in possession of 131.659 grams of
methamphetamine in contravention of the NDPS Act and Rules
and thereby committed the offence.
4. I have heard Sri.K.Rakesh, the learned counsel for the
applicant and Sri.M.C.Ashi, 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 2026:KER:7692 BAIL APPL. NO. 14734 OF 2025
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 02.10.2025 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 2026:KER:7692 BAIL APPL. NO. 14734 OF 2025
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 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 2026:KER:7692 BAIL APPL. NO. 14734 OF 2025
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 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 2026:KER:7692 BAIL APPL. NO. 14734 OF 2025
also observed in the said judgment that although there is no
requirement to communicate the 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 accused 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 prejudice is shown. It was further held that 2026:KER:7692 BAIL APPL. NO. 14734 OF 2025
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 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.
2026:KER:7692 BAIL APPL. NO. 14734 OF 2025
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 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 2026:KER:7692 BAIL APPL. NO. 14734 OF 2025
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.
14. I went through the case diary. It shows that the 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 grounds of arrest have
been intimated to the wife of the applicant as well. Therefore, the 2026:KER:7692 BAIL APPL. NO. 14734 OF 2025
applicant is not entitled to be released on bail.
The bail application is, accordingly, dismissed.
Sd/-
DR. KAUSER EDAPPAGATH JUDGE
NP 2026:KER:7692 BAIL APPL. NO. 14734 OF 2025
APPENDIX OF BAIL APPL. NO. 14734 OF 2025
PETITIONER ANNEXURES
Annexure A A TRUE COPY OF THE GROUND OF ARREST SERVED TO THE PETITIONER AT THE TIME OF HIS ARREST DATED 2-10-2025 Annexure B A TRUE COPY OF THE ORDER IN B.A.NO.7732/2025 OF THIS HON'BLE COURT DATED 17-7-2025 Annexure C A TRUE COPY OF THE ORDER IN CRL.M.P.NO.3698/2025 PASSED BY THE SPECIAL COURT FOR SC/ST (POA) ACT & NDPS ACT CASES, MANJERI DATED 27-11-2025
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!