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

Satish Tiwari vs The State Of Madhya Pradesh
2021 Latest Caselaw 2556 MP

Citation : 2021 Latest Caselaw 2556 MP
Judgement Date : 21 June, 2021

Madhya Pradesh High Court
Satish Tiwari vs The State Of Madhya Pradesh on 21 June, 2021
Author: Rajeev Kumar Dubey
                                                                     1                               MCRC-19735-2021
                                           The High Court Of Madhya Pradesh
                                                     MCRC-19735-2021
                                                    (SATISH TIWARI Vs THE STATE OF MADHYA PRADESH)


                                   Jabalpur, Dated : 21-06-2021
                                         Heard through Video Conferencing.
                                         Shri K.S. Baghel, learned counsel for the applicant.
                                         Shri Sanjeev Kumar Singh learned PL for the respondent/State.

Heard with the aid of case diary.

This is second bail application filed by the applicant under Section 439 of Cr.P.C.

Applicant Satish Tiwari was arrested on 14/10/2020 in Crime No.698/2020 registered at Police Station Churhat, District Sidhi (M.P.) for the offence punishable under Sections 8, 21 of NDPS Act, 5/13 of Drugs Control Act.

The first bail application of the applicant has been dismissed as withdrawn with the liberty to file afresh after recording the statement of material witnesses by this Court vide order dated 29/1/2021 passed in M.Cr.C.No.44300/2020 A s per prosecution case, on 14/10/2020 on the information of informant police apprehended the applicant and seized 22 bottles of Onerex Cough syrup (100 ml. each) containing codeine phosphate (Narcotic Substance) which was illegally kept by the applicant in his possession.

Learned counsel for the applicant submits that the applicant has not committed any offence and has falsely been implicated in the offence. It is further submitted that the applicant has no criminal past. He has been in custody since 14/10/2020 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 22 bottles of Onerex Cough syrup (100 ml. each) containing codeine phosphate were seized from the possession of the applicant and the applicant was not having documents to keep the same in his possession. So looking to the provisions of Section 37 of the NDPS Act, the applicant should not be released on bail.

Hon'ble Apex Court in the case of Mohd. Sahabuddin Vs. State of Assam, (2012) 13 SCC 491 observed as under :-

" 1 2 . 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 Signature Not Verified SAN transportation was for therapeutic practice as mentioned in the Notifications Digitally signed by VARSHA SINGH Date: 2021.06.21 17:51:19 IST 2 MCRC-19735-2021 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 narcotic drugs and psychotropic substances).

I n 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 o f 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.

Signature Not Verified
  SAN                                      The Apex Court in the case of Heera Singh Vs. Union of India,
Digitally signed by VARSHA SINGH
Date: 2021.06.21 17:51:19 IST
                                                                      3                          MCRC-19735-2021

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 22 bottles (100 ml. each) of Onerex C o ugh 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.

(RAJEEV KUMAR DUBEY) JUDGE

VS

Signature Not Verified SAN

Digitally signed by VARSHA SINGH Date: 2021.06.21 17:51:19 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