Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Dilip Kumar Sahani vs The State Of Tripura
2025 Latest Caselaw 1478 Tri

Citation : 2025 Latest Caselaw 1478 Tri
Judgement Date : 11 December, 2025

[Cites 26, Cited by 0]

Tripura High Court

Sri Dilip Kumar Sahani vs The State Of Tripura on 11 December, 2025

                    HIGH COURT OF TRIPURA
                           AGARTALA

                         B.A. No.107 of 2025

Sri Dilip Kumar Sahani,
S/O Ganesh Sahani, resident of Gobhatta, P.S. Budhuchak, Dist.
Bhagalpur, Bihar.
                                              ......... Applicant(s)
On behalf of
Smti. Rupa Devi,
W/O Sri Dilip Kumar, resident of Gobhatta, P.S. Budhuchak, Dist.
Bhagalpur, Bihar.
                                       ......... Accused person(s)
                            -Versus-
The State of Tripura,
Represented by the Principal Secretary to the Government of Tripura.
                                                 ........ Respondent(s)

                         B.A. No.108 of 2025

Sri Pappu Kumar Yedav @ Banu Mandal,
S/O Kokay Mandal, resident of Damelighat, P.S. Mirganj, Dist. Purnia,
Bihar.
                                                   ......... Applicant(s)
On behalf of
Smti. Ruchi Kumari,
W/O Sri Pappu Kumar Yedav, resident of Damelighat, P.S. Mirganj, Dist.
Purnia, Bihar.
                                         ......... Accused person(s)
                            -Versus-
The State of Tripura,
Represented by the Principal Secretary to the Government of Tripura.
                                                 ........ Respondent(s)

                         B.A. No.109 of 2025

Smt. Chanda Devi,
W/O Ranjit Kumar Sahni, resident of Gobhatta, P.S. Budhuchak, Dist.
Bhagalpur, Bihar.
                                                   ......... Applicant(s)
On behalf of
Sri Ranjit Kumar Shahani,
S/O Sri Ganesh Shahani, resident of Gobhatta, P.S. Budhuchak, Dist.
Bhagalpur, Bihar.
                                        ......... Accused person(s)
                            -Versus-
The State of Tripura,
Represented by the Principal Secretary to the Government of Tripura.
                                                 ........ Respondent(s)
                                    Page 2 of 20




                            B.A. No.110 of 2025

Sri Pappu Mandal,
S/O Bucho Mandal, resident of Naugachia, Bhagalpur, P.S. Naugachia,
Dist. Bhagalpur, Bihar.
                                                           ......... Applicant(s)
On behalf of
Smti. Laxmi Devi,
W/O Sri Pappu Mandal, resident              of   Naugachia,   Bhagalpur,   P.S.
Naugachia, Dist. Bhagalpur, Bihar.
                                                      ......... Accused person(s)
                               -Versus-
The State of Tripura,
Represented by the Principal Secretary to the Government of Tripura.
                                                         ........ Respondent(s)

                            B.A. No.111 of 2025

Sri Salendar Maldar,
S/O Godo Sahni, resident of Bhagalpur, P.S. Bhagalpur, Dist. Bhagalpur,
Bihar.
                                                 ......... Applicant(s)
On behalf of
Smti. Pinki Devi,
W/O Sri Salendar Maldar, resident of Bhagalpur, P.S. Bhagalpur, Dist.
Bhagalpur, Bihar.
                                         ......... Accused person(s)
                               -Versus-
The State of Tripura,
Represented by the Principal Secretary to the Government of Tripura.
                                                         ........ Respondent(s)

For the Applicant(s)           :      Mr. Debajit Biswas, Advocate.
For the Respondent(s)          :      Mr. Raju Datta, P.P.
Date of hearing and            :      11th December, 2025.
delivery of
Judgment & order
                                       YES       NO
Whether fit for reporting      :        √



          HON'BLE MR. JUSTICE S. DATTA PURKAYASTHA
                       JUDGMENT & ORDER (ORAL)

All the bail applications are heard together and are being

disposed of by this common judgment as all the bail applications

have arisen out of the same police case.

[2] On 13.07.2025, WSI Sumitra Debbarma while

performing vehicle checking duty at Trishabari area noticed that

five passengers with their luggages got down from one passenger

vehicle to go to Teliamura Railway Station. Seeing the police all of

them stopped their movement. Out of suspicion, the informant with

other police personnel cordoned them, informed SDPO, Teliamura

and asked for presence of one Executive Magistrate to cause

search. Accordingly, SDPO, Teliamura and one Executive Magistrate

arrived there and on search total 32Kg of ganja was recovered from

the possession of said five accused persons namely, Ranjit Kumar

Shahani, Ruchi Kumari, Pinki Devi, Laxmi Devi and Rupa Devi, on

behalf of all of whom the present bail applications are filed.

[3] The individual possession of ganja by said five accused

persons, as alleged in the FIR, are as follows:

Sl. Name of the accused Quantity of alleged ganja No. person recovered

1. Ranjit Kumar Shahani 6kg 750 gm from one luggage and further 6kg from another white colour bag, total 12.750 gm

2. Ruchi Kumari 5kg 250 gm

3. Pinki Devi 5kg 250 gm

4. Laxmi Devi 5kg 250 gm

5. Rupa Devi 3kg 500 gm

All the packets so found from said accused persons were

wrapped with brown colour adhesive tape.

[4] Police arrested them and after that FIR was registered

by said WSI Sumitra Debbarma. SI Rajendra Reang completed the

investigation and submitted the charge sheet against all of them

under Section 20(b)(ii)(C)/29 of the Narcotic Drugs and

Psychotropic Substance Act, 1985 (for short NDPS Act).

[5] Mr. Debajit Biswas, learned counsel for the applicants

submits that the investigating officer as well as the learned Special

Judge have committed error in taking the seized articles into

consideration collectively, treating the same to be of commercial

quantity, though all the accused persons were allegedly found to

have possessed intermediate quantity of such ganja individually.

According to Mr. Biswas, learned counsel, in absence of any

meeting of mind and materials of criminal conspiracy, collective

weight of the total seized ganja cannot be taken into consideration

and as everyone was allegedly found to have possessed

intermediate quantity of the same, the rigors of Section 37 of NDPS

Act will not be applicable. Therefore, learned counsel submits, all

the accused petitioners are entitled to get bail. Mr. Biswas, learned

counsel also relies on some decisions which will be discussed in the

relevant paragraphs.

[6] Mr. Raju Datta, learned P.P., on the other hand, submits

that all the accused persons arrived at Teliamura Railway Station

together by the same vehicle for boarding in the same train to go

to Bihar and during interrogation also they admitted that they came

from Bihar together to collect such ganja. Therefore, there were

prima facie materials to presume existence of criminal conspiracy

amongst them.

[7] The core questions fall for consideration in these bail

applications are- whether, in view of the materials collected by the

investigating officer, the alleged ganja as were recovered and

seized from each of the accused person are required to be counted

collectively or individually and whether the accused petitioners are

entitled to get bail. Before adverting to the facts of the case, it is

necessary to examine the position of law in this regard.

[8] Section 35 of the NDPS Act deals with presumption of

culpable mental state of an accused person involved in any

prosecution for commission of any offence under the Act. Said

provision envisages that in any prosecution for offence under the

Act which requires a culpable mental state of the accused, Court

shall presume the existence of such mental state but it shall be a

defence for the accused to prove the fact that he had no such

mental state with respect to the act charged as an offence in that

prosecution. In explanation provided in that Section it is further

enumerated that "culpable mental state" includes intention motive,

knowledge of a fact and belief in, or reason to believe, a fact. Sub-

section (2) of Section 35 further provides that for the purpose of

Section 35, a fact is said to be proved only when the Court believes

it to exist beyond a reasonable doubt and not merely when its

existence is established by a preponderance of probability. Hon'ble

Supreme Court in Bhola Singh vs. State of Punjab; (2011) 11

SCC 653 has held that as this section imposed a heavy reverse

burden on an accused, the condition for the applicability of this and

other related sections would have to be spelt out on facts and it

was only after the prosecution had discharged the initial burden to

prove the foundational facts that Section 35 would come into play.

[9] Section 29 of the Act provides for punishment for

abetment and criminal conspiracy. As per sub-section (1) of Section

29 whoever abets, or is a party to a criminal conspiracy to commit

an offence punishable under this Chapter, shall, whether such

offence be or be not committed in consequence of such abetment

or in pursuance of such criminal conspiracy, and notwithstanding

anything contained in section 116 of the Indian Penal Code, be

punishable with the punishment provided for the offence.

[10] Section 45 of the Bharatiya Nyaya Sanhita, 2023 (for

short BNS) defines abetment. According to said provision a person

abets the doing of a thing, who--

(a) instigates any person to do that thing; or

(b) engages with one or more other person or persons in

any conspiracy for the doing of that thing, if an act or

illegal omission takes place in pursuance of that

conspiracy, and in order to the doing of that thing; or

(c) intentionally aids, by any act or illegal omission, the

doing of that thing.

[11] Section 61 of BNS similarly defines criminal conspiracy

in the following manner:

―61. (1) When two or more persons agree with the common object to do, or cause to be done-

(a) an illegal act; or

(b) an act which is not illegal by illegal means, such an agreement is designated a criminal conspiracy:

Provided that no agreement except an agreement to commit an offence shall amount to a criminal conspiracy unless some act besides the agreement is done by one or more parties to such agreement in pursuance thereof. Explanation.--It is immaterial whether the illegal act is the ultimate object of such agreement, or is merely incidental to that object.

(2) Whoever is a party to a criminal conspiracy,-

(a) to commit an offence punishable with death, imprisonment for life or rigorous imprisonment for a term of two years or upwards, shall, where no express provision is made in this Sanhita for the punishment of such a conspiracy, be punished in the same manner as if he had abetted such offence;

(b) other than a criminal conspiracy to commit an offence punishable as aforesaid shall be punished with imprisonment of either description for a term not exceeding six months, or with fine or with both.‖

[Corresponding to old provision of erstwhile Section 120A of IPC]

[12] While interpreting said provision Hon'ble Supreme Court

in Shivnarayan Laxminarayan Joshi vs. State of Maharashtra;

(1980) 2 SCC 465 held that a conspiracy is always hatched in

secrecy and it is impossible to adduce direct evidence of the same.

The offence can be only proved largely from the inferences drawn

from acts or illegal omission committed by the conspirators in

pursuance of a common design. In the same line, in the case of

Kehar Singh vs. State (Delhi Admn.); (1988) 3 SCC 609, the

Hon'ble Apex Court further held as follows:

"275. Generally, a conspiracy is hatched in secrecy and it may be difficult to adduce direct evidence of the same. The prosecution will often rely on evidence of acts of various parties to infer that they were done in reference to their common intention. The prosecution will also more often rely upon circumstantial evidence. The conspiracy can be undoubtedly proved by such evidence direct or circumstantial. But the court must enquire whether the two persons are independently pursuing the same end or they have come together in the pursuit of the unlawful object. The former does not render them conspirators, but the

latter does. It is, however, essential that the offence of conspiracy requires some kind of physical manifestation of agreement. The express agreement, however, need not be proved. Nor actual meeting of two persons is necessary. Nor it is necessary to prove the actual words of communication. The evidence as to transmission of thoughts sharing the unlawful design may be sufficient........................................................‖

[13] In Mohd. Usman Mohd. Hussain Maniyar vs. State

of Maharashtra; (1981) 2 SCC 443 it is also again reiterated

that for an offence under Section 120-B, the prosecution need not

necessarily prove that the perpetrators expressly agreed to do or

cause to be done the illegal act and the agreement may be proved

by necessary implication.

[14] Later on in K.R. Purushothaman vs. State of Kerala;

(2005) 12 SCC 631 also the Hon'ble Supreme Court observes that

to constitute a criminal conspiracy, meeting of minds of two or

more persons for doing an illegal act or an act by illegal means is

the first and primary condition and it is not necessary that all the

conspirators must know each and every detail of conspiracy.

Neither is it necessary that every one of the conspirators takes

active part in the commission of each and every conspiratorial acts.

It is further held that the agreement amongst the conspirators can

be inferred by necessary implication and in most of the cases, the

conspiracies are proved by the circumstantial evidence, as the

conspiracy is seldom an open affair. As a matter of caution, it is

also further observed that it is incumbent on the Court to keep in

mind the well-known rule governing circumstantial evidence viz.

each and every incriminating circumstance must be clearly

established by reliable evidence and the circumstances proved

must form a chain of events from which the only irresistible

conclusion about the guilt of the accused can be safely drawn, and

no other hypothesis against the guilt is possible. (emphasis laid)

[15] In State (NCT of Delhi) v. Navjot Sandhu; (2005)

11 SCC 600 also it was observed that in reaching the stage of

meeting of minds, two or more persons share information about

doing an illegal act or a legal act by illegal means. This is the first

stage where each is said to have knowledge of a plan for

committing an illegal act or a legal act by illegal means. Among

those sharing the information some or all may form an intention to

do an illegal act or a legal act by illegal means. Those who do form

the requisite intention would be parties to the agreement and

would be conspirators but those who drop out cannot be roped in

as collaborators on the basis of mere knowledge unless they

commit acts or omissions from which a guilty common intention

can be inferred. It was further observed that mostly, the

conspiracies are proved by circumstantial evidence and usually both

the existence of the conspiracy and its objects have to be inferred

from the circumstances and the conduct of the accused. Similar

caution was also reiterated that every incriminating circumstance

must clearly be established by reliable evidence and the

circumstances so proved must form a chain of events from which

the only irresistible conclusion about the guilt of accused can be

safely drawn and no other hypothesis against the guilt is possible.

[16] Similar view was also again expressed in Sudhir

Shantilal Mehta vs. CBI; (2009) 8 SCC 1 that the existence of

the conspiracy and its objective can be inferred from the

surrounding circumstances and the conduct of the accused. But the

incriminating circumstances must form a chain of events from

which a conclusion about the guilt of the accused could be drawn.

[17] From the above said decisions of the Hon'ble Supreme

Court, it is quite clear that direct evidence of conspiracy is hard to

be made available as it always hatched in secrecy and therefore,

same is required to be inferred from the acts or illegal omission of

the accused conspirator. Above the same, the existence of

conspiracy, if any, is required to be examined in the given facts and

circumstances of each case and the Court is to examine whether

existence of meeting of minds of two or more persons for doing

such an illegal act or lawful act by illegal means are available in the

materials collected during investigation and evidences adduced

thereafter. Therefore, what has been decided by the Court in the

light of available evidences in a particular case may not

straightaway be applied in another case where the involved facts

and circumstances are different.

[18] Mr. Debajit Biswas, learned counsel relies on a decision

of Hon'ble Supreme Court in the case of Nadeem Ahamed vs.

State of West Bengal in a criminal appeal arising out of SLP

(Crl.) No(s).9446-9447 of 2025 decided on 05.08.2025

wherein one police officer based on a secret information that two

male persons would be coming to supply heroin in the evening of

the same day at Pragati Maidan, proceeded to the scheduled

location to keep an watch and ultimately detained two persons on

pointing towards them by his source. From the co-accused, police

officer recovered 130 gms of suspected heroin whereas from

Nadeem Ahamed, 125 gms of such suspected heroin was

recovered. In that backdrop, it was observed by the Hon'ble

Supreme Court that merely because the two accused, walking side

by-side, were apprehended simultaneously, and both were carrying

narcotic drug concealed on their body, said coincidental happening

(emphasis laid), by itself, would not give rise to an inference that

either of them had the knowledge about the contraband being

carried by the other.

[19] Mr. Biswas, learned counsel also relies on another

decision of Bombay High Court in the case of Aryan Shah Rukh

Khan vs. the Union of India and another; Criminal Bail

Application No.3624 of 2021 decided on 28.10.2021 wherein

the appellants were apprehended while they were about to board or

had already boarded (emphasis laid) in a cruise from Mumbai to go

to Goa. From two accused persons namely, Arbaaz and Munmun 6

grams and 5 grams of charas respectively were recovered. Accused

Aryan and accused Arbaaz were students whereas accused

Munmum was working in the field of modelling. High Court

observed that accused Aryan was not found in possession of any

objectionable substance. The High Court also further observed that

applicant Nos.1 and 2 were travelling together whereas applicant

No.3 had an independent travel plan which had no connection with

the travel of Applicant Nos. 1 & 2 and even after going through the

Whats-App chats extracted from the phone of applicant No.1,

nothing objectionable could be noticed to suggest that all the three

applicants alongwith other accused persons were in agreement to

have meeting of minds and therefore, there was absence of

material on record of such meeting of minds with other accused

who were named in the offence in question.

[20] Mr. Biswas, learned counsel further refers to an order of

Jammu and Kashmir High Court dated 07.04.2025 in the case of

Abdul Hamid vs. Union Territory of J&K and another; Bail

App No.261 of 2024 wherein one car was detained by police

during Naka checking wherein three persons including driver was

found. On physical frisking, 104.89 gms of suspected heroin was

found from the person who was sitting on the rear seat and from

the driver, 106.86 gms of heroin was recovered. Finally, the High

Court while examining the facts of the case observed that the

contraband found from the possession of the applicant was less

than commercial quantity and granted him bail.

[21] Mr. Biswas, learned counsel further relies on two

decisions of a Coordinate Bench of this Court which are Sri Binod

Sahni and others vs. the State of Tripura; B.A. No.83 of 2025

decided on 26.09.2025 and Sri Umeshwar Prasad Singh vs.

the State of Tripura; B.A. No.104 of 2025 decided on

10.11.2025. In Sri Binod Sahni's case, four female accused

were apprehended at Agartala Railway Station and intermediate

quantity of ganja was recovered from the possession of each of

them. In that case, investigation was not completed and charge

sheet was not submitted when that bail application was being

heard. While examining the materials so collected by the

investigating officer till that date, the Court observed that there

was no material for application of Section 29 in said case and that

in the seizure list, individual possession of ganja by each of the

accused was shown and not the collective possession. If the

investigating officer could show in the seizure list that collectively

23kg 625g of dry ganja was found from the possession of the

accused persons, in that case, it could have been believed that

Section 20(b)(ii)(C) would be attracted. May be for that reason

learned Bench proceeded further to observe that even if it was

assumed that 23kg 625g of dry ganja was recovered collectively

from the accused and if the case was ended in charge-sheet, in

that case at the time of framing of charge the concerned Court was

to indicate the amount of contraband items recovered from the

possession of each one of the accused persons and not total

quantum of contraband items recovered.

[22] In Sri Umeshwar Prasad Singh, 8.185 kg of ganja

was recovered from the applicant accused and further 14.360 kg

was recovered from another accused when they were detained at

Agartala Railway Station before departure of Tejas Rajdhani

Express on the particular date of incident. In the factual position of

that case, the Court observed that there was no scope on the part

of prosecution to sustain that the present accused had possessed

contraband item of commercial quantity and therefore, the Court

did not accept applicability of joint possession or collective

possession of commercial quantity of ganja by the two accused

persons in the said case.

[23] Section 29(1) of the NDPS Act clearly envisages that

whoever abets, or is a party to a criminal conspiracy to commit an

offence punishable under the Chapter, shall, notwithstanding

anything contained in section 116 of the Indian Penal Code, be

punishable with the punishment provided for the offence and

therefore, such conspirator is required to be charged for the

principle offence. If there are three persons involved in a

conspiracy for transportation of commercial quantity of contraband

items and thereafter commercial quantity of such contraband item

is recovered from one person and intermediate quantity of item is

recovered from another and nothing is recovered from the third

one, still, all will be charged for commission of illegal transportation

of total quantity of such contraband item i.e. for transportation of

commercial quantity, otherwise Court will not be able to frame any

charge against the third accused from whom no such contraband

was recovered.

[24] In Nadeem Ahamed (Supra), as discussed above, two

persons were detained and 130 gms of heroin was recovered from

one and 125 gms was recovered from another i.e. with recovery of

total 255 gms collectively. The Trial Court convicted the accused

persons. The High Court declined to condone the delay in filing the

appeal thereagainst. The Hon'ble Supreme Court in that backdrop

observed that if at all prosecution intended to bring home the

charge of conspiracy, and club the contraband recovered from both

the accused persons together (emphasis laid), then positive proof

to support the charge of conspiracy had to be presented. Such

observation of Hon'ble Supreme Court otherwise means that where

there are positive proof of conspiracy, the whole quantity of the

contrabands recovered from all the accused persons shall be

clubbed together. The relevant paragraph No.23 of the said case

wherein such discussions were made are reproduced hereunder:

―23. If at all the prosecution intended to bring home the charge of conspiracy, and club the contraband recovered from both the accused persons together, then positive proof to support the charge of conspiracy had to be presented. Such proof could not be substituted with mere inferences or conjectures. Positive and tangible evidence was necessary to establish, beyond reasonable doubt, that both accused persons had prior knowledge of the contraband in the other's possession. However, upon carefully analysing the evidence available on record, we find that, apart from the bald allegation that both the accused were seen walking together and were searched one after the other, not even a semblance of evidence was led by the prosecution, which can substantiate the charge of prior conspiracy between the two accused persons.‖

In K.R. Purushothaman (Supra) also it is held that it

is not necessary that everyone of the conspirators takes active part

in the commission of each and every conspirational act. Therefore,

in view of the above, it is immaterial whether all the conspirators

are in possession of such narcotic item or who is possessing how

much of it's quantity. Hence, such observation in Sri Binod Sahni

(Supra) only to the extent that while framing the charge, the

concerned Court is to indicate the amount of contraband recovered

from the possession of each of the accused persons and not the

total quantum of contraband items recovered, is not in the line of

observations made by the Hon'ble Supreme Court in Nadeem

Ahamed (Supra) and K.R. Purushothaman (Supra) and

therefore, same will be treated as observations made in the

contexts of that case and not as a binding precedent or as a

general rule.

[25] In another decision of Hon'ble Supreme Court in the

case of Amarsingh Ramjibhai Barot vs. State of Gujarat;

(2005) 7 SCC 550, the relevant facts involved therein were that

based on the information received from secret source that two

persons namely, Amarsingh and Danabhai, having particular

physical descriptions, were likely to come from village Dhima to

Deesa town through Tharad Cross Roads carrying opium. The police

arrived at the relevant place and maintained a watch. After some

time a jeep from village Dhima arrived there and two persons

alighted from the said jeep and were found to have physical

descriptions matching with those given by the source. When they

were entering into a hotel, they were intercepted and ultimately,

920 grams of liquid opium (posedoda) was recovered from

Amarsingh and 4.250 kg of opium was recovered from Danabhai.

Apart from the offences under Sections 15, 17 and 18, they were

also charged with Section 29 of the NDPS Act. They were convicted

for jointly possessing those items. Both of them filed appeal before

the High Court but during pendency of the appeal, Danabhai

expired and his appeal abated. The High Court while dealing with

the appeal filed by Amarsingh observed that conviction of

Amarsingh under Sections 17 and 18 read with Section 29 of the

NDPS Act was not correct, but he was liable to be convicted under

Section 21(c) read with Section 29 of the Act, for individually being

in possession of 920 grams of opium and for being, in conspiracy

with the deceased, jointly in possession of 4.250 kgs of the

prohibited substance of opium which collectively was categorized as

commercial quantity and accordingly, the appellant was punished

for 10 years rigorous imprisonment with fine of Rs. 1 lakh. The

High Court also observed that even if, only the quantity of 920

grams recovered from the appellant alone were to be considered

then also it would warrant conviction under Section 21(c) wherein

the minimum sentence is of 10 years' rigorous imprisonment plus

fine of Rs. 1 lakh.

[26] In appeal, Hon'ble Supreme Court finally observed that

920 gm of liquid substance falls within the category of

"manufactured drug" in view of provision of Section 2 (xi) of the

Act and therefore, the offence proved against the appellant was

Section 21(c) of the NDPS Act for illicit possession of manufactured

drug and thereby maintained the conviction and sentence on that

score. So far the conviction rendered by the High Court with the aid

of Section 29 of the NDPS is concerned, the Hon'ble Supreme Court

observed that there was no evidence to suggest that there was any

such abetment or criminal conspiracy within the meaning of Section

29 of the NDPS Act in said case. It was also further observed that

the appellant and Danabhai were found together, but individually

carrying the recovered substances and therefore, it was not

possible for the High Court to take the view that Section 29 was

attracted. The fact of said case of Amarsingh Ramjibhai Barot

(Supra) is to some extent similar to the case in the hand that in

both cases, the accused persons got down from the same vehicle

before they were intercepted.

[27] On consideration of the materials collected by the

investigating officer in the case diary till filing of charge sheet, it

transpires that all the above said five accused persons came near

Teliamura Railway Station by a common passenger vehicle and

alighted from it with their respective bags wherefrom such

contraband items were recovered. Further materials available are

that seeing the police personnel, they stopped from further

movement and were looking to their own bags. After they were

detained and searched, the seized items were recovered. But

certain deficiencies are also noticed in the investigation. The

investigation officer failed to collect materials as to whether all of

them boarded in the said vehicle from a single a point or from

different places. The investigating officer failed to examine the

driver of the said vehicle. There is also no material to justify the

claim of the investigating officer that on the same day they

boarded into the train on 09.07.2025 from Bihar and that they

stayed together somewhere at Sidhai, Mohanpur area. No prima

facie materials is also collected by the investigating officer about

their destination(s) on return. Therefore, considering all these

aspects and also in view of the observations made by the Hon'ble

Supreme Court in Amarsingh Ramjibhai Barot (Supra), prima

facie, it is observed that ingredients of Section 29 of the NDPS Act

is missing in this case. The evidences so collected by the

investigating officer is deficient regarding the meeting of minds of

the accused persons for doing such illegal act. If individual quantity

as recovered from each of the accused is taken into consideration,

said quantity comes within the category of intermediate quantity.

[28] The investigating officer in his charge-sheet has prayed

for custodial trial of all the accused persons on the ground that

there is no relative of said accused persons in the State of Tripura

and therefore, if released on bail, they will abscond and they may

commit similar offences further. So far the former part of

apprehension is concerned, same may be taken care of while

granting bail, but so far the latter part of apprehension is

concerned, there is no material placed by the investigating officer

to draw any such presumption.

[29] Considering all these aspects, all the bail applications

are allowed. The accused petitioners namely, Rupa Devi, Ruchi

Kumari, Ranjit Kumar Shahani, Laxmi Devi and Pinki Devi shall be

released on bail on furnishing bond by each of them for

Rs.1,00,000/- (Rupees one lakh) with one surety each to the

satisfaction of the learned Special Judge, Khowai with the following

conditions that:

(i) the accused persons will not leave the jurisdiction

of learned Special Judge without prior permission of said Court.

(ii) after being released on bail, within 15 days

therefrom, they will inform learned Special Judge about their place

of residence in Tripura.

(iii) they will not try to influence in any manner any

witness of the case and will regularly appear before the Court to

face trial.

In case of violation of any of the above said conditions,

learned Special Judge will be at liberty to cancel the bail following

the due procedure of law.

With the above said observations and directions, all the

bail applications are disposed of.

Send a copy of this order immediately to learned Special

Judge, Khowai.

Re-consign the case diary to learned P.P. with copy of

this order.

Interim order, if any, stands vacated.

It is, however, clarified that whatever observations are

made hereinabove, are made only for limited purpose for deciding

the merit of the bail applications and such observations will have no

bearing in the trial of the case.

Pending application(s), if any, also stands disposed of.

JUDGE

Rudradeep RUDRADEEP BANERJEE Digitally signed by RUDRADEEP BANERJEE Date: 2025.12.11 17:31:17 +05'30'

 
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