Citation : 2026 Latest Caselaw 2375 Mad
Judgement Date : 7 May, 2026
Crl.O.P.No.11901 of 2026
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 07.05.2026
CORAM
THE HON'BLE MRS.JUSTICE L.VICTORIA GOWRI
Crl.O.P.No.11901 of 2026
Narendran Alias Naren
S/o Janakiraman ... Petitioner/A2
Vs.
State, Represented
The Inspector of Police,
D-1 Triplicane Police Station,
Chennai
( Cr.No.112/2026) ... Respondent/Complainant
PRAYER : Criminal Original Petition filed under Section 483 of Bharatiya
Nagarik Suraksha Sanhita, 2023, to enlarge the petitioner on bail in Crime No.112
of 2026 on the file of Inspector of Police, D-1 Triplicane Police Station, Chennai.
For Petitioner : Mr.K.P.Sathish Kumar
For Respondent : Mr.V.J.Priyadarsana
Government Advocate (Crl.Side)
ORDER
The petitioner, who was arrested and remanded to judicial custody on
02.04.2026, for the offence punishable under Sections 8(c) r/w 20(b) (ii)(B) and
https://www.mhc.tn.gov.in/judis
29(1) of the NDPS Act in Connection with Crime no. 112 of 2026, registered on
the file of the respondent, seeks bail.
2. The case of the prosecution is that the petitioner was found to be in
illegal possession of 1.250 kgs of Ganja. Hence, the case.
3.The learned counsel for the petitioner would submit that the petitioner is
no way connected with the above case and he has been falsely implicated in this
case. The petitioner is in judicial custody from 02.04.2026 and hence, further
custody of the petitioner is not required. He further submitted that the petitioner,
without prejudice to his rights, is ready to deposit a sum of Rs.10,000/- to any
welfare scheme of the Government or any other organization. Hence, he prayed
for grant of bail to the petitioner.
4.The learned Government Advocate (Criminal Side) appearing for the
respondent police, while opposing for grant of bail to the petitioner, reiterated the
prosecution case and submitted that the petitioner has got no previous cases.
5.Heard both sides and perused the materials available on record.
https://www.mhc.tn.gov.in/judis
6.Considering the facts and circumstances of the case, the submissions
made by the learned counsels on either side and the period of incarceration
undergone by the petitioner, this Court is inclined to grant bail to the petitioner
with certain conditions.
7.Accordingly, the petitioner is ordered to be released on bail on his
executing a bond for a sum of Rs.10,000/- (Rupees Ten Thousand only) with
two sureties, each for a like sum to the satisfaction of the II Metropolitan
Magistrate Court, Egmore Chennai, and on further conditions that:
[a] the sureties shall affix their photographs and Left Thumb Impression in the Application for Surety ship [Judicial Form No.46 annexed to 'The Criminal Rules of Practice, 2019']. The learned Magistrate shall obtain a copy of any one of the identity proofs to ensure their identity;
[b] The petitioner shall deposit a sum of Rs.10,000/- (Rupees Ten Thousand only) (Non refundable) towards the account of CANCER INSTITUTE (WIA), Adayar, Savings Bank Account maintained at Andhra Bank, Madhya Kailash Branch, Cancer Institute(WIA), Dr.S.Krishnamurthi Campus, Sardar Patel Road, Chennai-36, bearing SB Account No.149710011005477, IFS Code No.ANDB0001497, Branch Name and Code 1497, MICR No.600011049 and to produce the Bank Challan before the II Metropolitan Magistrate Court, Egmore Chennai, and the receipt shall be produced at the time of executing the bond;
https://www.mhc.tn.gov.in/judis
[c] the petitioner shall report before the respondent Police daily at 10.30 a.m., for a period of three weeks; thereafter as and when required for interrogation;
[d] the petitioner shall make himself available for interrogation by a Police Officer as and when required;
[e] the petitioner shall not directly or indirectly cause any threat to the de facto complainant and witnesses;
[f] the petitioner to give an undertaking that if required for being identified by witnesses during investigation or for police custody beyond the first fifteen days, he shall comply to the directions as may be given by the Court in this regard;
[g] On breach of any of the aforementioned conditions, the learned Magistrate/Trial Court is entitled to pass appropriate orders against the petitioner in accordance with law as if the aforementioned conditions have been imposed and the petitioner released on bail by the learned Magistrate/Trial Court himself as laid down by the Hon'ble Supreme Court in P.K.Shaji vs. State of Kerala [(2005)13 SCC 283];
[h] If the accused thereafter absconds, a fresh FIR can be registered under Section 269 of B.N.S.
07.05.2026
smn/vv
https://www.mhc.tn.gov.in/judis
Note :
1. Registry is directed to forthwith upload this order in the Official Website of this Court.
2. All concerned to act on this order being uploaded in Official Website of this Court without insisting on certified hard copies. To be noted, this order when uploaded in the official website of this Court will be watermarked and will also have a QR code.
To
1.The learned II Metropolitan Magistrate Court, Egmore Chennai
2.The Inspector of Police, D-1 Triplicane Police Station, Chennai
3. The Puzhal Prison, Chennai
4.The Public Prosecutor, High Court of Madras.
https://www.mhc.tn.gov.in/judis
L.VICTORIA GOWRI J.
smn/vv
07.05.2026
https://www.mhc.tn.gov.in/judis
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!