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

Mustafa Mehboob vs The State Of Madhya Pradesh
2021 Latest Caselaw 4081 MP

Citation : 2021 Latest Caselaw 4081 MP
Judgement Date : 9 August, 2021

Madhya Pradesh High Court
Mustafa Mehboob vs The State Of Madhya Pradesh on 9 August, 2021
Author: Rajeev Kumar Dubey
                                                                        1                          MCRC-26146-2021
                                              The High Court Of Madhya Pradesh
                                                        MCRC-26146-2021
                                                      (MUSTAFA MEHBOOB Vs THE STATE OF MADHYA PRADESH)

                                     8
                                     Jabalpur, Dated : 09-08-2021
                                             Heard through Video Conferencing.
                                             Shri Kaushtubh Singh, Advocate for the applicant.
                                             Shri Arun Dixit, PL for the respondent/State.

Case diary perused.

T his is first bail application under Section 439 Cr.P.C. Applicant

Mustafa Mehboob was arrested on 7/5/2021 in Crime No. 138/2021 registered at Police Station Dhanpuri, Distt. Shahdol (M.P.) for the offence punishable under Sections 8, 21, 22 of NDPS Act and 5/13 of Drugs Control Act.

A s per prosecution case, on 6/5/2021 on an information of the informant, police stopped the scooter bearing registration no. MP18E4700 which was being driven by the applicant and seized 20 bottles of Onerex Cough syrup (100 ml. each) containing codeine phosphate (Narcotic Substance) which was illegally being carried by the applicant with him in a

sack.

Learned counsel for the applicant submits that the applicant has not committed any offence and has falsely been implicated in the offence. Applicant has no criminal past and the Investigating Officer did not comply with the provision of Section 50 and other Sections of the NDPS Act. He has been in custody since 7/5/2021 and the conclusion of trial will take time, hence prayed for release of the applicant on bail.

Learned counsel for the respondent/State opposed the prayer and submitted that Police seized 20 bottles of Onerex Cough syrup (100 ml. each) containing codeine phosphate a manufacturing drug from the possession of the applicant. So, looking to the provision of Section 37 of the NDPS Act, Signature Not Verified SAN the applicant should not be released on bail.

Digitally signed by REENA HIMANSHU SHARMA Date: 2021.08.10 11:44:58 IST 2 MCRC-26146-2021 Hon'ble Apex Court in the case of Mohd. Sahabuddin Vs. State of Assam, (2012) 13 SCC 491 observed as under :-

" 12. As pointed out by us earlier, since the appellants had no documents in their possession to disclose as to for what purpose such a huge quantity of Schedule H drug containing narcotic substance was being

transported and that too stealthily, it cannot be simply presumed that such transportation was for therapeutic practice as mentioned in the Notifications dated 14-11-1985 and 29-1-1993. Therefore, if the said requirement meant for therapeutic practice is not satisfied then in the event of the entire 100 ml content of the cough syrup containing the prohibited quantity of codeine phosphate is meant for human consumption, the same would certainly fall within the penal provisions of the NDPS Act calling for appropriate punishment to be inflicted upon the appellants. Therefore, the appellants' failure to establish the specific conditions required to be satisfied under the above referred to notifications, the application of the exemption provided under the said notifications in order to consider the appellants' application for bail by the courts below does not arise."

Hon'ble Apex Court in the case of State of Punjab Vs. Rakesh Kumar, 2018 SCC OnLine SC 2651 after relying earlier judgment of Hon'ble Apex Court passed in the case of Union of India Vs. Sanjeev V. Deshpande, (2014) 13 SCC 1 held that dealing in narcotic drugs and psychotropic substances is permissible only when such dealing is for medical purposes or scientific purposes. Further, the mere fact that the dealing in narcotic drugs and psychotropic substances is for a medical or scientific purpose does not by itself lift the embargo created under Section 8(c). Such a dealing must be in the manner and extent provided by the provision of the Act, rules or orders made thereunder. Sections 9 and 10 enable the Central and the State Governments respectively to make rules permitting and regulating various aspects (contemplated under Section 8(c), of dealing in

Signature Not Verified SAN narcotic drugs and psychotropic substances).

Digitally signed by REENA HIMANSHU SHARMA Date: 2021.08.10 11:44:58 IST 3 MCRC-26146-2021 In light of the above judgements of the Apex Court, henceforth, if anyone is found in possession of cough syrup or medicine containing Codeine Phosphate without valid documents, then the case will come under the stringent provisions of the NDPS Act.

According to the Central Government notification dated 18.11.2009 the total Mixture recovered from the applicant will have to be taken into account without calculating the percentage of a narcotic drug and psychotropic substance separately to calculate the small and commercial quantity limit. Therefore, by application of the aforesaid notification, the percentage of a narcotic drug and psychotropic substance shall be inseparable and the whole contraband seized has to be taken into consideration that whether the same

falls within the small quantity or commercial quantity or an intermediate quantity. The said notification was further upheld by Apex Court in the case of Harjit Singh vs. State of Punjab, (2011) 4 SCC 441 wherein it is held that under the notification the whole quantity of material recovered in form of the mixture has to be considered for the purpose of imposition of punishment.

The Apex Court in the case of Heera Singh Vs. Union of India, 2020 SCC Online SC 382 held that in case of seizure of mixture of Narcotic Drugs or Psychotropic Substances with one or more neutral substance(s), the quantity of neutral substance(s) is not to be excluded and to be taken into consideration along with actual content by weight of the offending drug, while determining the "small or commercial quantity" of the Narcotic Drugs or Psychotropic Substances.

It is alleged that the police seized 20 bottles (100 ml. each) of Onerex Cough syrup containing Codeine Phosphate (manufactured drugs), so looking to the provisions of Section 37 of the N.D.P.S. Act, this Court is not inclined to grant bail to the applicant.

Accordingly, M.Cr.C. is rejected. However, the applicant is free to

Signature Not Verified SAN revive the prayer after recording the statements of independent witnesses.

Digitally signed by REENA HIMANSHU
SHARMA
Date: 2021.08.10 11:44:58 IST
                                           4             MCRC-26146-2021
                                              (RAJEEV KUMAR DUBEY)
                                                     JUDGE
                                     rv




Signature Not Verified
  SAN




Digitally signed by REENA HIMANSHU
SHARMA
Date: 2021.08.10 11:44:58 IST
 

 
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