2021 INSC 0834 Petition for Special Leave to Appeal (Criminal) No. 5703 OF 2021 REPORTABLE IN THE SUPREME COURT OF INDIA EXTRAORDINARY APPELLATE JURISDICTION PETITION FOR SPECIAL LEAVE TO APPEAL (CRL.) NO. 5703 OF 2021 BHARAT CHAUDHARY ….. PETITIONER VERSUS UNION OF INDIA ….. RESPONDENT AND PETITION FOR SPECIAL LEAVE TO APPEAL (CRL.) NO. 8919 OF 2021 RAJA CHANDRASEKHARAN ….. PETITIONER VERSUS THE INTELLIGENCE OFFICER, DIRECTORATE OF REVENUE INTELLIGENCE ….. RESPONDENT O R D E R HIMA KOHLI J. 1. By this common order, we propose to dispose of two Petitions for Special Leave to Appeal filed against the common judgment and order dated 15 th July, 2021 passed by the learned Single Judge of the High Court of Madras. SLP(Crl) No. 5703/2021 has been filed by Bharat Chaudhary Page 1 of 11 Petition for Special Leave to Appeal (Criminal) No. 5703 OF 2021 [A-4] who is aggrieved by the reversal of the bail order dated 02 nd November, 2020 granted in his favour by the learned Special Judge, EC & NDPS Cases, Chennai whereas Raja Chandrasekharan [A-1] has challenged the dismissal of the bail application filed by him under Section 439 of the Criminal Procedure Code. 2. The case set up by the prosecution is that on specific information received by the Directorate of Revenue Intelligence, Chennai Zonal Unit 1 , Officers of DRI had seized about 1,37,665 tablets of different types collectively weighing 90Kgs. (approx.) described as psychotropic substances from the following four locations, all situated in Chennai: (i) Office of M/s. Aviation Star Express, Ekkattuthangal, a Franchisee of M/s DHL Express India Private Limited; (ii) 2 Destination, a Franchisee of M/s S.T. Courier; (iii) residence of Raja Chandrasekharan [A-1]; and (iv) office premises of M/s. DHL Express India Private Limited. 3. Believing the tablets seized from the aforesaid premises to be composed of psychotropic substances covered under the provisions of the Narcotic Drugs and Psychotropic Substances Act, 1985 2 read with the 1 For short ‘the DRI’ 2 For short ‘the NDPS Act’ Page 2 of 11 Petition for Special Leave to Appeal (Criminal) No. 5703 OF 2021 Customs Act, the DRI conducted investigation and summoned M.V. Srinivasan [A-2] – Director of M/s 2 Destination and Propreitor of M/s S.T. Courier; Raja Chandrasekharan [A-1] – Proprietor of Ascure Pure Herbals; M. Ashok Kumar [A-3] - employee of A-1 and after recording their statements, booked them for the offences under Section 8(c) punishable under Sections 22(c), 25, 28 and 29 of the NDPS Act and arrested them on 18 th October, 2019. Based on the statements made by A-1 and A-3 that they had colluded with suppliers in Nagpur and Rajasthan and procured tablets composed of psychotrophic substances for exporting and sending through courier service to customers in USA under the guise of herbal tablets, on orders received from Bharat Chaudhary [A-4], officers of DRI, Jaipur Unit conducted a search at his residence at Jaipur on 16 th March, 2020 and seized some incriminating material. Thereafter, he was arrested on 17 th March, 2020 for contravening the provisions of Section 8(c) punishable under Sections 22(c), 24 and 29 of the NDPS Act. On being granted transit bail by the learned Chief Metropolian Magistrate, Jaipur, A-4 was produced before the NDPS Court at Chennai on 19 th March, 2020 and remanded on the same day. 4. Vide order dated 2 nd November, 2020, the learned Special Judge, EC & NDPS Cases, Chennai granted bail to Bharat Chaudhary[A-4]. The Page 3 of 11 Petition for Special Leave to Appeal (Criminal) No. 5703 OF 2021 reasons that weighed with the said Court for granting bail to A-4 were that :- (i) he was not found to be in possession of any psychotropic substance and no contraband was recovered from his residence or office during the search; (ii) the electronic gagets/devices that were seized from the office of A-4 had been sent for obtaining a scientific report which was still awaited; (iii) while 1,37,665 tablets were seized from four different locations in Chennai between 15 th October, 2019 and 18 th October, 2019, officers of the DRI had gone to Jaipur to arrest A-4 after five months, solely on the basis of the statement made by A-1 under Section 67 of the NDPS Act; (iv) there was no live link established against A-4, a resident of Jaipur of having connived with the other accused, A-1 to A-3 who were all residing in Chennai and arrested from there. (v) the test reports in respect of the seized material were awaited and it was not established whether the tablets which, as per the accused were sexual enhancement tablets, would qualify either as a narcotic or psychotrophic substance so as to fall within the ambit of the NDPS Act; Page 4 of 11 Petition for Special Leave to Appeal (Criminal) No. 5703 OF 2021 (vi) The first test report received by the DRI on 21 st November, 2019, revealed that the tablets were actually sexual enhancement drugs and not covered under the NDPS Act and the test report in respect of 26 tablets sent to CFSL, Hyderabad, was still awaited. 5. Being mindful of the recent verdict of a Three Judge Bench of this Court in Tofan Singh v. State of Madras 3 wherein as per the majority decision, a confessional statement recorded under Section 67 of the NDPS Act has been held to be inadmissible in the trial of an offence under the NDPS Act, the learned Special Judge, EC & NDPS Cases, Chennai granted bail to Bharat Chaudhary [A-4]. On the DRI challenging the aforesaid order before the High Court of Madras, the bail order granted in favour of A-4 has been cancelled by the learned Single Judge with scathing remarks made against the learned Special Judge. Citing the same reasons as have been given in the case of A4, the bail application moved by A1 has also been rejected. 6. The learned Single Judge has faulted the Special Judge, EC & NDPS Cases] for having conducted a roving enquiry to grant bail to A-4. It has been held that the ruling in Tofan Singh’s case, does not bar the Prosecuting Agency from recording the statement of the co-accused for the purpose of apprehending the other accused in the offence. Observing that 3 [2021] 4 SCC 1 Page 5 of 11 Petition for Special Leave to Appeal (Criminal) No. 5703 OF 2021 it was not on the basis of the statement of A-4 that he has been arrested and detained, but rather on the basis of the information furnished by A-1 to A-3 who have implicated him as a person involved in the offence and for arranging supply of contraband, it was held that absence of any evidence to establish a link between A-1, A-3 and A-4 could not form the basis for granting any relief to A-4. As for the observation of the Special Judge, EC & NDPS Cases that the test reports received by the prosecuting agency on 22 nd November, 2019 revealed that many of the tablets were sexual enhancement drugs and not covered under the NDPS Act, the High Court opined that the test reports did not totally negate the fact that the seized contraband goods were not narcotic substances. Much emphasis was laid on the total quantity of the contraband seized and it was held that once the test reports showed that some of the tablets contained narcotic substances, it was sufficient to refuse bail to A-4. Critical of the approach of the trial Court that held that since the test reports were not filed by the prosecuting agency along with the complaint, the benefit ought to enure in favour of A- 4, the High Court observed that, by the time the Special Judge, EC & NDPS Cases had pronounced the order on 2 nd November, 2020, test reports were available and ought to have been taken into consideration. 7. Appearing for Bharat Chaudhary [A-4], Mr. Gopal Shankaranarayanan, learned Senior Advocate has assailed the impugned Page 6 of 11 Petition for Special Leave to Appeal (Criminal) No. 5703 OF 2021 order contending that there was no good reason for the High Court to have cancelled the bail granted to A-4 by the learned Special Judge, EC & NDPS cases. He submitted that a grave error has been committed by the High Court by completely overlooking the fact that not a single tablet was recovered from the possession of A-4; that the tablets were seized from the premises of A-1 to A-3 and some of the extracted samples sent for testing showed that a large number of the seized pills were sex enhancement drugs and not contraband; that the seized contraband had not been produced or sampled before the Magistrate and that A4 has been dragged into the matter solely on the basis of the confession/statements made by Raja Chandrasekaran [A-1] under Section 67 of the NDPS Act, despite the fact that in a recent judgment of this Court in Tofan Singh (supra), the majority view is that a confessional statement is not admissible in evidence which view has been followed in Criminal Appeal No. 1273 of 2021 titled “Sanjeev Chandra Agarwal vs. Union of India”, decided on 25 th October, 2021. 8. Mr. Anand Grover, learned Senior counsel appearing on behalf of Raja Chandrasekharan [A-1] has argued that the High Court has fallen into an error by rejecting the bail application of A-1 without considering the submission made that no commercial quantity of the psychotropic substance had been proved so far. The test reports produced by the Page 7 of 11 Petition for Special Leave to Appeal (Criminal) No. 5703 OF 2021 prosecution showed that the Ayurvedic/herbal medicines seized were meant for sex enhancement which do not fall under the ambit of the NDPS Act and that Standing Order 1/89 issued by the Government of India under Section 52A of the NDPS Act has been completely disregarded inasmuch as the samples were not drawn on the spot and/or recovered from the premises of A-1, nor were the samples drawn in the office of DRI in the presence of the accused and the Panchas. It was canvassed that the sanctity and integrity of the seizure made is highly doubtful on account of failure on the part of the prosecuting agency to follow the procedure prescribed in Sections 42 and 52 of the NDPS Act. It was also argued that the information received and recorded in the present case, was in respect of the alleged export of the psychotropic substances from the premises of M/s Aviation Star Express, a franchisee of M/s. DHL Express Limited and there is no mention of A-1 or his premises in the information referred to under Section 42 of the NDPS Act. 9. Per contra , Ms. Aishwarya Bhati, learned Additional Solicitor General appearing for DRI has supported the impugned judgment and vehemently argued that A-4 is the mastermind behind the entire criminal conspiracy and he, in connivance with A-1, has been supplying contraband to A-1 to A- 3, for being illegally exported abroad under the garb of sex enhancement tablets. She alluded to the 71 samples sent for testing and the test report Page 8 of 11 Petition for Special Leave to Appeal (Criminal) No. 5703 OF 2021 of CRCL, Chennai dated 18 th December, 2019 confirming the presence of narcotic substances along with male potency increment drugs and strenuously argued that the nexus between A-4 and A-1 to A-3 is not only established through the statements of A-1 to A-3 recorded under Section 67 of the NDPS Act, but also from the documents in the form of printouts of the data downloaded from the moblie phone and laptop of A-4, in particular, the Whatsapp chats and bank transactions between A-1 and A-4. Submitting that since the twin tests laid down under Section 37 of the NDPS Act in respect of commercial quantity for grant of bail have not been satisfied, the impugned order does not deserve interference. 10. After carefully examining the arguments advanced by learned counsel for the parties and having cursorily glanced at the records, we are of the opinion that the impugned order cancelling the bail granted in favour of Bharat Chaudhary [A-4], is not sustanabile in view of the fact that the records sought to be relied upon by the prosecution show that one test report dated 6 th December, 2019, two test reports dated 17 th December, 2019 and one test report dated 21 st December, 2019 in respect of the sample pills/tablets drawn and sent for testing by the prosecuting agency conclude with a note appended by the Assistant Commercial Examiner at the foot of the reports stating that “ quantitative analysis of the samples could not be carried out for want of facilities ”. In the absence of any clarity Page 9 of 11 Petition for Special Leave to Appeal (Criminal) No. 5703 OF 2021 so far on the quantitative analysis of the samples, the prosecution cannot be heard to state at this preliminary stage that the petitioners have been found to be in possession of commercial quantity of psychotropic subtances as contemplated under the NDPS Act. Further, a large number of the tablets that have been seized by the DRI admittedly contain herbs/medicines meant to enhance male potency and they do not attract the provisions of the NDPS Act. Most importantly, none of the tablets were seized by the prosecution during the course of the search conducted, either at the office or at the residence of A-4 at Jaipur, on 16 th March, 2020. Reliance on printouts of Whatsapp messages downloaded from the mobile phone and devices seized from the office premises of A-4 cannot be treated at this stage as sufficient material to establish a live link between him and A-1 to A-3, when even as per the prosecution, scientific reports in respect of the said devices is still awaited. 11. In the absence of any psychotropic substance found in the conscious possession of A-4, we are of the opinion that mere reliance on the statement made by A-1 to A-3 under Section 67 of the NDPS Act is too tenuous a ground to sustain the impugned order dated 15 th July, 2021. This is all the more so when such a reliance runs contrary to the ruling in Tofan Singh (supra) . The impugned order qua A-4 is, accordingly, quashed and set aside and the order dated 2 nd November, 2020 passed by the learned Page 10 of 11 Petition for Special Leave to Appeal (Criminal) No. 5703 OF 2021 Special Judge, EC & NDPS Cases, is restored. As for Raja Chandrasekharan [A-1], since the charge sheet has already been filed and by now the said accused has remained in custody for over a period of two years, it is deemed appropriate to release him on bail, subject to the satisfaction of the trial Court. 12. Before parting with the cases, it is clarified that the prima facie observations made hereinabove are limited to considering the relief of regular bail prayed for by the petitioners and nothing expressed hereinabove shall be treated as an observation on the merits of the case, i.e., CC No.0000037/2020, pending trial. The petitions for special leave to appeal are disposed of in the above terms. ................................. CJI. [N. V. RAMANA] .................................. .J. [SURYA KANT] ................................... J. [HIMA KOHLI] New Delhi, December 13, 2021 Page 11 of 11