High Court Punjab-Haryana High Court

State Of Haryana vs Sandeep Kumar on 22 January, 2009

Punjab-Haryana High Court
State Of Haryana vs Sandeep Kumar on 22 January, 2009
Crl. Appeal No.495-DBA of 2008                              1
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                            Crl. Appeal No.495-DBA of 2008
                            Date of Decision : 22.01.2009

State of Haryana                                  ...Appellant

                            Versus

Sandeep Kumar                                     ....Respondent

                            Crl. Appeal No.2409-SB of 2007

Kulbir Singh                                      ...Appellant

                            Versus

State of Haryana                                  ....Respondent

                            Crl. Appeal No.2469-SB of 2007

Babli @ Tarsem Singh                              ...Appellant

                            Versus

State of Haryana                                  ....Respondent

CORAM:HON'BLE MR. JUSTICE K.S.GAREWAL
     HON'BLE MR. JUSTICE SHAM SUNDER

Present: Mr. S.S.Pattar, Senior Deputy Advocate General, Haryana,
         for the appellant, in Criminal Appeal No.495-DBA of 2008.

         Mr. Pankaj Midha, Advocate,
         for Sandeep Kumar-respondent, in
         Criminal appeal No.495-DB of 2008.

         Mr. Satnam Singh Gill, Advocate,
         for Kulbir Singh, appellant,
         in Criminal Appeal No.2409-SB of 2007.

         Mr. S.S.Siao, Advocate,
         with Ms. Shweta Bawa, Advocate,
         for Babli @ Tarsem Singh-appellant, in
         Criminal Appeal No.2469-SB of 2007.
 Crl. Appeal No.495-DBA of 2008                               2
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007


          Mr. S.S.Pattar, Senior Deputy Advocate General, Haryana,
          for the respondent, in Criminal Appeal Nos.2409-SB of 2007 &
          2469-SB of 2007.

SHAM SUNDER, J.

This judgment shall dispose of Criminal Appeal No.495-DBA

of 2008, filed by the State of Haryana, against the judgment of acquittal

dated 25.8.2007, of Sandeep Kumar, Criminal Appeal No.2409-SB of

2007, filed by Kulbir Singh, appellant, and Criminal Appeal No.2469-SB

of 2007, filed by Babli @ Tarsem Singh, appellant, against the judgment

of conviction dated 25.8.2007, and the order of sentence dated

27.8.2007, rendered by the Special Judge, Jind, vide which he convicted

Kulbir Singh and Babli @ Tarsem Singh, accused/appellants, for the

offence, punishable under Section 15 of the Narcotic Drugs &

Psychotropic Substances Act, 1985 (hereinafter called as ‘the Act’ only)

and sentenced them, to undergo rigorous imprisonment, for a period of

ten years each, and to pay a fine of Rs.1 lac each, and in default of

payment of the same, to undergo rigorous imprisonment for another

period of six months each, for having been found in possession of 280

kgs. poppy-husk, (falling within the ambit of commercial quantity),

without any permit or licence. As stated above, Sandeep Kumar, accused,

was acquitted vide the aforesaid judgment, by the trial Court.

2. The facts of the prosecution case, as summarized, proceeded in

the manner, that on 3.5.2006, a V.T.message was received in Police

Station Garhi, from the Deputy Superintendent of Police, Narwana. The

message was to the effect, that one Scorpio vehicle having 2/3 occupants,

was found moving under suspicious circumstances, and a picket be held,
Crl. Appeal No.495-DBA of 2008 3
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

with a view to check the same. On receipt of this message, Dalbir Singh,

ASI, Police Station Garhi, alongwith other police officials reached Data

Singhwala, in Govt. Jeep, bearing No.HR-21 B-8395, driven by Suresh

Kumar, Constable. At that place, the other police officials met the police

party. Thereafter, Dalbir Singh, ASI, held a picket. One Scorpio vehicle

(silver coloured), bearing No.HR-37 B-4278, came from Narwana side.

On seeing the police party, the vehicle all of a sudden stopped. As soon

as it stopped, two persons alighted from the back side of the said vehicle.

The driver of the said vehicle got down from the driver’s seat. All of

them fled towards the fields. Dalbir Singh, ASI, and the other police

officials got suspicious, about the conduct of the occupants of the said

vehicle, who after getting down therefrom, started running. They were

asked to stop, but they did not do so. They were chased. While running

two of them put off their shoes. However, at a distance of about half

kilometer, all of them were apprehended. One of them, disclosed his

name as Sandeep Kumar, who was driving the vehicle, whereas, the

remaining two persons, disclosed their names as Babli @ Tarsem Singh

S/o Gurmel Singh and Kulbir Singh S/o Nikka Singh. Babli @ Tarsem

Singh and Kulbir Singh, who put off their shoes, while running, sustained

injuries, in the fields, where the wheat crop was lying. Thereafter, they

were brought near the aforesaid vehicle. The vehicle was checked. It

was found containing 06 gunny bags and 02 plastic bags. Dalbir Singh,

ASI, suspected that the bags aforesaid, contained contraband. Notice

under Section 50 of the Act, was served upon them, as to whether, they

wanted the search of the bags, to be conducted, in the presence of a
Crl. Appeal No.495-DBA of 2008 4
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

Gazetted Officer, or a Magistrate. They, however, opted that they wanted

the search to be conducted, in the presence of a Gazetted Officer.

Thereafter, Dalbir Singh, ASI, called the DSP, Narwana, to the spot, who

reached there. He directed Dalbir Singh, ASI, to conduct the search of

the gunny and plastic bags. The gunny and the plastic bags, were taken

out of the vehicle aforesaid. On search, each gunny bag, was found

containing 40 kgs. poppy-husk, whereas each plastic bag, was found

containing 20 kgs. poppy-husk. Two samples of 100 grams, from each of

the gunny and the plastic bags, were taken out, and the remaining poppy-

husk, was kept in the same gunny and plastic bags. The samples, gunny

and the plastic bags, containing the remaining poppy-husk, were

converted into parcels, duly sealed, and taken into possession, vide a

separate recovery memo, alongwith the Scorpio vehicle. Ruqa, Ex.PG,

was sent to the Police Station, on the basis whereof, formal FIR, Ex.PE,

was registered. Rough site plan, Ex.PA, of the place of recovery, was

prepared. The statements of the witnesses were recorded. The accused

were arrested. After the completion of investigation, the accused were

challaned.

3. On their appearance, in the Court, the copies of documents,

relied upon by the prosecution, were supplied to the accused. Charge

under Section 15 of the Act, against all the accused, as also under

Sections 467 and 471 of the Indian Penal Code, against Sandeep Kumar,

accused, was framed, to which they pleaded not guilty, and claimed trial.

4. The prosecution, in support of its case, examined Raghbir

Singh, SI (PW-1), before whom the case property, samples, witnesses,
Crl. Appeal No.495-DBA of 2008 5
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

and the accused, were produced, by Dalbir Singh, ASI, and who after

verification of the same, affixed his own seal, Kuldeep Gupta, Draftsman

(PW-2), who prepared the scaled site plan, Ex.PB, Ram Kumar,

Constable (PW-3), a formal witness, who tendered his affidavit, Ex.PC,

Raj Kumar, HC (PW-4), another formal witness, who tendered his

affidavit, Ex.PD, Krishan Kumar, EHC (PW-5), who delivered special

report, Ex.PE, to the Illaqa Magistrate, Krishan Kumar, Photographer

(PW-6), who took the photographs, Exs.P1 and P2, of Scorpio vehicle, as

also of the gunny bags, and of the plastic bags, and the negatives

whereof, are Exs.P3 and P4, Surender Singh Malik, DSP (PW-7), a

witness to the search and seizure, Dalbir Singh, SI (at the relevant time

ASI) (PW-8), the Investigating Officer, who deposed, with regard to the

search of the accused, and seizure of the contraband, Jagat Singh, SI

(PW-9), who submitted the report, under Section 173 Cr.P.C., after the

completion of investigation, and Rajinder Singh, ASI (PW-10), a witness

to the search and seizure. Thereafter, the Public Prosecutor for the State,

tendered report of the Forensic Science Laboratory, Ex.PM, and after

giving up Mahabir Singh, HC, he closed the prosecution evidence.

5. The statements of the accused, under Section 313 Cr.P.C., were

recorded, and they were put all the incriminating circumstances,

appearing against them, in the prosecution evidence. They pleaded false

implication.

6. Kulbir Singh, accused, in his statement, under Section 313

Cr.P.C. stated that the prosecution witnesses deposed falsely, against him.
Crl. Appeal No.495-DBA of 2008 6
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

7. Babli @ Tarsem Singh and Sandeep Kumar, accused, also took

up the same plea, in their statements, under Section 313 Cr.P.C., as was

taken up by Kulbir Singh, accused.

8. Sandeep Kumar, accused, however, produced Harpal Kaur

(DW-1), Raj Kumar, (DW-2), and Hem Raj, (DW-3), in their defence.

Thereafter, the accused closed the defence evidence.

9. After hearing the Public Prosecutor for the State, the Counsel

for the accused, and, on going through the evidence, on record, the trial

Court, convicted and sentenced Kulbir Singh and Babli @ Tarsem Singh,

accused, whereas, acquitted Sandeep Kumar, accused, as stated

hereinbefore.

10. Feeling aggrieved, against the judgment of conviction, and the

order of sentence, rendered by the trial Court, Criminal Appeal Nos.2409-

SB of 2007 and 2469-SB of 2007, were filed by Kulbir Singh and Babli

@ Tarsem Singh, appellants, respectively, and the State of Haryana, filed

Criminal Appeal No.495-DBA of 2008, against the acquittal of Sandeep

Kumar.

11. We have heard the Counsel for the parties, and have gone

through the evidence and record of the case, carefully.

12. The Counsel for appellants, Kulbir Singh and Babli @ Tarsem

Singh, at the very outset, submitted that the prosecution miserably failed

to prove the conscious possession of the accused, in relation to the

poppy-husk, allegedly recovered from the Scorpio vehicle, and, as such,

they did not commit any offence, punishable under Section 15 of the Act.
Crl. Appeal No.495-DBA of 2008 7
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

The submission of the Counsel for the appellants, in this regard, does not

appear to be correct. Kulbir Singh and Babli @ Tarsem Singh, were

sitting on 06 gunny bags, and 02 plastic bags, containing poppy-husk,

which were lying in the said vehicle. It was not a small quantity of

poppy-husk, which was recovered from the said vehicle. It was a big

haul of poppy-husk, which was being transported, in the said vehicle. It

could not escape the notice of both these accused. It was within the

special means of knowledge of the accused, as to wherefrom these bags,

containing poppy-husk, were loaded, in the said vehicle, and to which

destination the same were being transported, for the purpose of sale, on

commercial basis, for minting money. They were required to explain the

circumstances, regarding the existence of the bags, containing poppy-

husk, in the said vehicle. They, however, failed to furnish any

explanation, in this regard. Under these circumstances, the possession of

the accused, and their control over the bags, containing poppy-husk,

stood proved. Once the possession of the accused, and their control over

the contraband was proved, then statutory presumption under Sections 54

and 35 of the Act, operated against them, that they were in conscious

possession thereof. Thereafter, it was for them, to rebut the presumption,

by leading cogent and convincing evidence. However, the appellants

failed to rebut that presumption, either during the course of cross-

examination of the prosecution witnesses, or by leading defence

evidence. In these circumstances, the trial Court was right, in holding

that they were in conscious possession of the contraband. Section 54 of

the Act ibid reads as under :-

Crl. Appeal No.495-DBA of 2008 8

Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

“Presumption from possession of illicit articles:- In

trials under this Act, it may be presumed, unless and

until the contrary is proved, that the accused has

committed an offence under this Act, in respect of:-

                     a)           any       narcotic   drug   or    psychotropic

                     substance or controlled substance;

                     b)           any opium poppy, cannabis plant or coca

plant growing on any land which he has cultivated;

                     c)           any apparatus specially designed or any

                     group      of    utensils    specially   adopted   for    the

manufacture of any narcotic drug or psychotropic

substance or controlled substance; or

d) any materials which have undergone any

process towards the manufacture of a narcotic drug

or psychotropic substance or controlled substance, or

any residue left of the materials from which any

narcotic drug or psychotropic substance or

controlled substance has been manufactured,

for the possession of which he fails to account

satisfactorily.”

13. Section 35 which relates to the presumption of culpable mental

state, is extracted as under :-

“Presumption of culpable mental state:- (1) In any

prosecution for an offence under this Act, which

requires a culpable mental state of the accused, the
Crl. Appeal No.495-DBA of 2008 9
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

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.

Explanation:- In this section “culpable mental state”

includes intention, motive knowledge of a fact and

belief in, or reason to believe, a fact.

(2) For the purpose of this section, 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.”

14. From the conjoint reading of the provisions of Sections 54 and

35, referred to hereinbefore, it becomes abundantly clear, that once an

accused, is found to be in possession of a contraband, he is presumed to

have committed the offence, under the relevant provisions of the Act,

until the contrary is proved. According to Section 35 of the Act ibid, the

Court shall presume the existence of mental state, for the commission of

an offence, and it is for the accused to prove otherwise. In Madan Lal

and another Vs. State of H. P. 2003 SCC (Crl.) 1664 it was held as

under:-

The word “conscious” means awareness about a
particular fact. It is a state of mind which is
deliberate or intended.

Once possession is established, the person
Crl. Appeal No.495-DBA of 2008 10
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

who claims that it was not a conscious possession has
to establish it, because how he came to be in
possession is within his special knowledge. Section 35
of the Act gives a statutory recognition of this position
because of the presumption available in law. Similar
is the position in terms of Section 54 where also
presumption is available to be drawn from possession
of illicit articles.”

15. The facts of Madan Lal’s case (supra) in brief, were that

accused Manjit Singh was driving the Car and the remaining four

accused, were sitting therein. One steel container (dolu) in a black

coloured bag, was recovered from the said Car, which contained 820 gms.

charas. All the accused were convicted and sentenced by the trial Court,

holding that they were found in conscious possession of charas, despite

the fact, that one of the accused, admitted his conscious possession, of the

contraband. The Apex Court held that the trial Court was right in coming

to the conclusion, that the accused were found in conscious possession of

charas, as they had failed to explain, as to how, they were travelling in a

Car together, which was not a public vehicle. The Apex Court upheld

the conviction and sentence awarded to the accused. In the instant case,

the accused failed to explain, as to how, 06 gunny bags and 02 plastic

bags, containing poppy-husk were found in the Scorpio vehicle, in which

they were travelling. The facts of Madan Lal’s case (supra) are similar

and identical to the facts of the present case. The principle of law, laid

down, in Madan Lal’s case (supra) is fully applicable to the facts of the

present case. In the instant case, in their statements, under Section 313

Cr.P.C., the accused/appellants took up the plea, only of false
Crl. Appeal No.495-DBA of 2008 11
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

implication. They also failed to prove, as to how, they were found

travelling together in Scorpio, which was not a public vehicle. No plea

was taken up by Kulbir Singh and Babli @ Tarsem Singh, that they only

took a lift in the said vehicle, as no public transport, was available. They

also did not take up the plea that they were merely engaged as labourers,

for loading and unloading the bags, and, therefore, they did not know,

what was contained therein. No plea was also taken up, by them, that they

were friendly to the driver of the said vehicle, and with a view to provide

him company, they sat therein. As stated above, the accused miserably

failed to rebut the statutory presumption, referred to above. Thus, their

conscious possession, in respect of the contraband, was proved, and, as

such, the submission of the Counsel for the appellants, being without

merit, must fail, and the same stands rejected.

16. It was next submitted by the Counsel for Kulbir Singh and

Babli @ Tarsem Singh, appellants, that no independent witness was

joined, despite availability, and, as such, the case of the prosecution

became doubtful. In the instant case, no specific information had been

received against the accused, that they were bringing contraband, in a

particular vehicle, and, in case, a picket was held, they could be

apprehanded and huge quantity of narcotics could be recovered from

them. Only a general information was received, by the DSP, who

conveyed the same through V.T.message to the Police Station. It was

only thereafter, keeping in view the urgency of the matter, that Dalbir

Singh, ASI of Police Station Garhi, accompanied by other police

officials, went in the area of village Data Singhwala, and held a picket. It
Crl. Appeal No.495-DBA of 2008 12
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

was, per chance, that the aforesaid vehicle, the occupants whereof, were

the accused came. The place where the picket had been held, is at a

distance of about half kilometer from Village Data Singhwala, as is

evident from the statement of Dalbir Singh, ASI (PW-8), the

Investigating Officer. Dalbir Singh, ASI, during the course of his cross-

examination, stated that some persons had reached the spot of their own.

He further stated that an attempt was made to join those persons, in the

investigation, but they showed their inability. It means that an effort was

made by Dalbir Singh, ASI, the Investigating Officer, to join the

independent witnesses, but none was ready to join. Under these

circumstances, the conduct of the Investigating Officer, could not be said

to be blemished, in any manner. It is a matter of common experience that

independent witnesses, shun joining, a search or seizure with a view to

avoid wrath and displeasure of the accused, as also the complications,

which may arise later on, on account of their appearance in the Court,

from time to time, for their evidence. It has also become the general

tendency of the people to criticize the Police and the Courts, for their

failures, but when an occasion arises, to seek their assistance, at the time

of search or seizure of a contraband, or detection of crime, they show

their disinterest. The mere fact that no independent witness could be

joined, on account of the aforesaid reasons, in itself, could not be said to

be sufficient to disbelieve and distrust the evidence of the prosecution

witnesses. In the face of the evidence of the official witnesses only, the

Court is required to scrutinize the same, carefully and cautiously. After

careful and cautious scrutiny, if the Court comes to the conclusion, that
Crl. Appeal No.495-DBA of 2008 13
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

the evidence of the official witnesses, inspires confidence, and does not

suffer from any serious infirmity, then no formidible reason can be

coined, to disbelieve the same. The evidence of the official witnesses, in

the instant case, has been subjected to indepth scrutiny, and nothing came

to the fore, which may go to discredit the same. The evidence of the

prosecution witnesses, on such scrutiny, has been found to be cogent,

convincing, reliable and trustworthy. In Akmal Ahmed Vs. State of

Delhi, 1999(2) RCC 297 (S.C.), it was held that, it is now well-settled,

that the evidence of search or seizure, made by the police, will not

become vitiated, solely for the reason that the same was not supported by

an independent witness. In State of NCT of Delhi Vs. Sunil (2000)I

S.C.C. 748, it was held as under:-

“It is an archaic notion that actions of the Police officer,

should be approached with initial distrust. It is time now to

start placing at least initial trust on the actions and the

documents made by the Police. At any rate, the Court

cannot start with the presumption that the police records

are untrustworthy. As a proposition of law, the presumption

should be the other way round. The official acts of the

Police have been regularly performed is a wise principle of

presumption and recognized even by the Legislature.”

17. In Appa Bai and another Vs. State of Gujrat, AIR 1988 S.C.

696, it was held that the prosecution story cannot be thrown out, on the

ground, that an independent witness had not been examined, by the

prosecution. It was further held, in the said authority, that the civilized
Crl. Appeal No.495-DBA of 2008 14
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

people, are generally insensitive, when a crime is committed, even in

their presence, and they withdraw from the victims’ side, and from the

side of the vigilant. They keep themselves away from the Courts, unless

it is inevitable. Moreover, they think the crime like a civil dispute,

between two individuals, and do not involve themselves, in it. The

principle of law, laid down, in the aforesaid authorities, is fully applicable

to the facts of the present case. In these circumstances, mere non-joining

of an independent witness, when the evidence of the prosecution

witnesses, has been held to be cogent, convincing, creditworthy, and

reliable, and there was no reason, on their part, to falsely implicate the

accused, no doubt, is cast on the prosecution story. The submission of

the Counsel for the appellants, in this regard, being without merit, must

fail, and the same stands rejected.

18. It was next submitted by the Counsel for Kulbir Singh and

Babli @ Tarsem Singh appellants, that the samples were deposited in the

office of the Forensic Science Laboratory, after a delay of 14 days,

without any explanation, and, as such, the possibility of tampering with

the same, until the same reached the Laboratory, could not be ruled out.

The submission of the Counsel for the appellants, in this regard, does not

appear to be correct. The mere fact that no explanation was furnished for

depositing the samples, in the Laboratory, after delay, in itself, is not

sufficient, to come to the conclusion, that the same were tampered with,

at any stage of the case. In such circumstances, the Court is required to

fall back upon the other evidence, produced by the prosecution, to

complete the link evidence. The other evidence, produced by the
Crl. Appeal No.495-DBA of 2008 15
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

prosecution, has been subjected to indepth scrutiny. It has been found to

be cogent, convincing, reliable, and trustworthy. From the other

evidence, produced by the prosecution, it was proved that none tampered

with the sample parcels, until the same reached the office of the Forensic

Science Laboratory. Above all, there is report of the Forensic Science

Laboratory, Ex.PM, which clearly proves that the seals on the parcels,

were found intact, and tallied with the specimen seals sent. The report of

the Forensic Science Laboratory, is per-se admissible into evidence, in its

entirety, as per the provisions of Section 293 Cr.P.C. The delay, in

sending the samples, to the office of the Forensic Science Laboratory,

therefore, did not prove fatal to the case of the prosecution. Had no other

evidence, been produced, by the prosecution, to prove that the sample

parcels, remained untampered with, until the same reached the office of

the Forensic Science Laboratory, the matter would have been different. In

State of Orissa Vs. Kanduri Sahoo 2004(1) RCR (Criminal) 196 (S.C.),

it was held that mere delay in sending the sample to the Laboratory is not

fatal, where there is evidence that the seized articles remained in safe

custody. In Narinder Singh @ Nindi Vs. State of Punjab 2005(3) RCR

(Criminal) 343, which was a case, relating to the recovery of 4 Kgs. of

opium, the samples were sent to the office of the Chemical Examiner,

after 23 days. All the samples were intact. In these circumstances, it was

held that, in the face of the other cogent, convincing, reliable, and

trustworthy evidence, produced by the prosecution, to prove the

completion of link evidence, it could not be held that the possibility of

tampering with the samples, could not be ruled out. The principle of law,
Crl. Appeal No.495-DBA of 2008 16
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

laid down, in the aforesaid authorities, is fully applicable to the facts of

the instant case. Therefore, in the instant case, unexplained delay of 14

days, in sending the samples to the office of the Forensic Science

Laboratory, did not at all matter much. In this view of the matter, the

submission of the Counsel for the appellants, being without merit, must

fail, and the same stands rejected.

19. It was next submitted by the Counsel for Kulbir Singh and

Babli @ Tarsem Singh, appellants, that no written notice, under Section

50 of the Act, was served, upon the accused, as to whether, they wanted

the search of the vehicle, and the bags, in the presence of a Gazetted

Officer or a Magistrate. The submission of the Counsel for the

appellants, in this regard, does not appear to be correct. In the instant

case, joint notice, Ex.PF, in terms of Section 50 of the Act, was served

upon the accused, and their reply, Ex.PF/1, was obtained. However, it

may be stated here, that in the instant case, the provisions of Section 50

of the Act, were not applicable, as the recovery was not effected, from the

person of the accused, but from the aforesaid Scorpio vehicle, of which

they were the occupants. Had the recovery been effected from the person

of the accused, the provisions of Section 50 of the Act, would have been

attracted to this case. In State of Punjab Vs. Baldev Singh, 1999(6)

S.C.C. 172, a Constitution Bench of the Apex Court, settled beyond

doubt, that the language of Section 50, was implicitly clear, that the

search had to be, in relation to a person, and not in relation to the

premises, vehicles, or articles. Similar view was taken in Smt. Krishna

Kanwar Thakuraeen Vs. State of Rajasthan, JT 2004(1) S.C. 597. In
Crl. Appeal No.495-DBA of 2008 17
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

these circumstances, it can be said that the consistent, and particularly the

view of the larger Bench of the Supreme Court, appears to be that the

search, must relate to the person, and not vehicles, other luggage and

articles, and then alone the provisions of Section 50 would be attracted.

Since, in view of the principle of law, laid down, in the aforesaid

authorities, the provisions of Section 50 were not applicable, to the

search, in the instant case, the trial Court was right in recording

conviction and awarding sentence, to the accused. The submission of the

Counsel for the appellants, in this regard, being devoid of merit, is

rejected.

20. It was next submitted by the Counsel for Kulbir Singh and

Babli @ Tarsem Singh appellants, that the Scorpio vehicle, did not

belong to the accused. It was further submitted that no investigation was

conducted, by the Investigating Officer, as to whom the said vehicle

belonged, and as to what was the origin of the poppy-husk. They further

submitted that, on account of this reason, the case of the prosecution

became highly doubtful. It was further submitted that even the owner of

the vehicle, was not challaned. It is, no doubt, true that the Investigating

Officer, committed some irregularity by not ascertaining the name of the

owner of the vehicle. Even the owner of the vehicle was not joined,

during the course of investigation. However, the mere fact that the

Investigating Officer, committed some irregularity or illegality, during

the course of investigation, did not mean that the benefit thereof, must go

to the accused. If such irregularity or illegality of the Investigating

Officer is taken into consideration, and benefit thereof, is given to the
Crl. Appeal No.495-DBA of 2008 18
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

accused, then every dishonest or negligent Investigating Officer, shall

leave a lacuna, in the prosecution case, so as to create an escape route for

the accused. On account of non-ascertaining the ownership of the

vehicle, and non-joining the owner thereof, during the course of

investigation, the liability of the accused was not at all affected. Kulbir

Singh and Babli @ Tarsem Singh, were found transporting the

contraband, in the aforesaid vehicle. Mere possession of the contraband,

is an offence, punishable under Section 15 of the Act. Both the accused,

namely Kulbir Singh and Babli @ Tarsem Singh, thus, committed, the

offence punishable under Section 15 of the Act. The trial Court was right

in coming to such a conclusion. In this view of the matter, The

submission of the Counsel for the appellants, being without merit, must

fail, and the same stands rejected.

21. It was next submitted by the Counsel for Kulbir Singh and

Babli @ Tarsem Singh, appellants, that, as soon as an information, was

received by the DSP, that a Scorpio vehicle was moving about, under

suspicious circumstances, he did not send the same to the superior

Officer. The submission of the Counsel for the appellants, in this regard,

is without merit. The DSP himself being a Gazetted Officer, as soon as,

he received the information, he sent the same to the Police Station, with a

view to alert the police officials, to hold a picket, to detect that vehicle,

and check the same, as to whether, the same was carrying some

contraband or not. Even otherwise, there was no specific information

against the accused, that they were coming in a particular vehicle, loaded

with the contraband, and could be apprehended, if a raid was conducted,
Crl. Appeal No.495-DBA of 2008 19
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

or a picket was held, with huge quantity thereof. The DSP was not

required to send the said general information, received by him, to any

superior Officer. By not sending the same, to a superior Officer, he did

not commit violation of any of the provisions of law. In this view of the

matter, the submission of the Counsel for the appellants, in this regard,

being devoid of merit, is rejected.

22. It was next submitted by the Counsel for Kulbir Singh and

Babli @ Tarsem Singh, appellants, that the seal after use, remained with

the police officials, and, as such, the possibility of tampering with the

sample parcels, and changing the contents thereof, until the same reached

the office of the Forensic Science Laboratory, could not be ruled out. It

may be stated here, that no independent witness could be joined, in this

case, on account of the aforesaid reasons. Under these circumstances, the

seal after use was handed over to the police officials. The mere fact that

the seal after use, was handed over to the police officials, did not, in any

way, go to prove that the sample parcels, were tampered with, in any

manner. It may be stated here, that as soon as, Dalbir Singh, ASI,

reached the Police Station, he produced the case property before the

SHO, who after checking the same, affixed his own seal. Thereafter, the

case property, and the sample parcels, alongwith sample impression of

the seals, were entrusted to Dalbir Singh, ASI, by the SHO, and he

deposited the same, with the MHC. The seals remained with the other

officials. As soon as the case property, and the sample parcels, were

deposited with the MHC, it could not be said that the same remained with

those officials, who were in possession of the seals. Even otherwise,
Crl. Appeal No.495-DBA of 2008 20
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

sufficient cogent, convincing, reliable, and trustworthy, evidence was

produced, by the prosecution, to prove that none tampered with the

sample parcels, until the same reached the office of the Forensic Science

Laboratory. There is no requirement of law, to hand over the seal, after

use, to an independent witness. The Investigating Officer is to investigate

a large number of cases. He cannot be expected to keep a number of

seals. Only if, he has one seal for use, the sanctity thereof, can be

maintained. In Piara Singh Vs. The State of Punjab 1982 C.L.R. (2)

447, a case decided by a Full Bench of this Court, the seal, on the sample

of illicit liquor, recovered from the accused, was not entrusted to an

independent person forthwith. Similarly, the independent person, though

entrusted with the seal, by the Investigating Officer, later on, was not

produced as a witness. In these circumstances, it was held that this fact

alone, was not sufficient to affect the merits of the trial, and the

prosecution case, could not be thrown out, on that score alone. It was

further held, in this case, that it was not incumbent upon the Police

Officer, to hand over the seal to a third person forthwith, and even, in

cases, where he had done so, it was not obligatory upon him, to produce

such person, as a witness, during trial, as there was no statutory

requirement, whatsoever, to this effect. The principle of law, laid down,

in the aforesaid authority, is fully applicable to the facts of the present

case. Non-entrustment of seal, to an independent witness, by the

Investigating Officer, in view of the cogent, convincing, reliable, and

trustworthy evidence, produced by the prosecution, regarding the

completion of link evidence, did not at all affect the merits of the case. In
Crl. Appeal No.495-DBA of 2008 21
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

this view of the matter, the submission of the Counsel for the appellants,

being without merit, must fail, and the same stands rejected.

23. It was next submitted by the Counsel for Kulbir Singh and

Babli @ Tarsem Singh, appellants, that though, according to the

prosecution case, 06 gunny bags and 02 plastic bags, containing poppy-

husk, were allegedly recovered from the accused, but only 5 seals were

affixed. They further submitted that, as such, the case of the prosecution,

became highly doubtful. The submission of the Counsel for the

appellants, in this regard, does not appear to be correct. Dalbir Singh,

ASI, in his statement, stated that the gunny bags and the plastic bags,

were sealed with his seal ‘DS’. He further stated that the samples were

also sealed with his seal ‘DS’. He further stated that he affixed 3 seals of

‘DS’ on each sample parcel, and 5 seals of ‘DS’ on each gunny and plastic

bag. He also stated that the DSP also affixed one seal, bearing

impression ‘SS’ on each sample parcel, and each gunny and plastic bag.

From the careful perusal of the statement of Dalbir Singh, ASI, it is

evident, that on each sample parcel, he affixed 3 seals, whereas, on each

gunny bag and plastic bag, he affixed 5 seals. It does not mean that he

only affixed 5 seals on 5 bags. In these circumstances, the submission of

the Counsel for the appellants, being without merit, must fail, and the

same stands rejected. The trial Court was, thus, right in recording

conviction and awarding sentence, for the offence, punishable under

Section 15 of the Act, to Kulbir Singh and Babli @ Tarsem Singh,

accused.

24. Now coming to the appeal, filed by the State of Haryana,
Crl. Appeal No.495-DBA of 2008 22
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

against the acquittal of Sandeep Kumar, it may be stated here, that the

same is liable to be dismissed, for the reasons to be recorded hereinafter.

It is, no doubt, true that the Appellate Court has got wide powers, to

scrutinize the entire evidence produced by the prosecution, while hearing

the appeal, against acquittal. However, if the view taken by the trial

Court, was the one, which could be possible, on the basis of the evidence

on record, then the Appellate Court, is required to be very slow in

interfering with its finding. The entire evidence produced by the

prosecution, qua Sandeep Kumar, has been carefully scanned. The trial

Court was right, in holding that, in case, Sandeep Kumar, was present, at

the spot, and allegedly tried to flee, why was he not got medico-legally

examined, after he was arrested, alongwith other accused. The trial Court

was also right, in holding, that when the other accused namely Kulbir

Singh and Babli @ Tarsem Singh, after apprehension were got examined

from the Doctor, injuries were found on their person, and had Sandeep

Kumar been apprehended, in the manner, deposed to by the prosecution

witnesses, and got medico-legally examined, the injuries on his person

would have also been found, indicating that the case of the prosecution

was truthful. The trial Court was, thus, right in holding that in the

absence of such medical examination, the presence of Sandeep Kumar, at

the time of the alleged recovery, and his apprehension was highly

doubtful. The trial Court was also right in holding that since the very

presence of Sandeep Kumar, at the time of alleged recovery, was

doubtful, it could not be said that he was in conscious possession of the

contraband, allegedly recovered, from the vehicle. The trial Court was
Crl. Appeal No.495-DBA of 2008 23
Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

also right in holding that Sandeep Kumar, belonged to Ludhiana,

whereas, Kulbir Singh and Babli @ Tarsem Singh, accused, belonged to

Dhuri, District Sangrur, the places which were far away from each other,

and, as such, there was no nexus, between him and the other accused.

The trial Court was also right, in placing reliance on the evidence of

Harpal Kaur (DW-1), Raj Kumar, (DW-2), Social Workers, and Hem Raj,

(DW-3), to come to the conclusion, that the possibility of false

implication of Sandeep Kumar, could not be ruled out. The view taken

by the trial Court, that accused Sandeep Kumar, was not found in

conscious possession of the poppy-husk aforesaid, nor was he the driver

of Scorpio vehicle, wherefrom, the alleged recovery was effected, could

be said to be possible, on the basis of the evidence produced by the

prosecution. The judgment of the trial Court, recording acquittal of

Sandeep Kumar, accused, does not suffer from any factual infirmity,

illegality, perversity, or mis-reading of evidence. Therefore, no ground,

whatsoever, is made out to interfere with the finding of the trial Court,

acquitting Sandeep Kumar. The said appeal, therefore, is liable to be

dismissed.

25. No other point, was urged, by the Counsel for the parties.

26. In view of the above discussion, it is held that the judgment of

conviction, and the order of sentence, qua Kulbir Singh and Babli @

Tarsem Singh, appellants, and the judgment of acquittal qua Sandeep

Kumar, rendered by the trial Court, are based on the correct appreciation

of evidence, and law, on the point. The same do not warrant any

interference, and are liable to be upheld.

Crl. Appeal No.495-DBA of 2008 24

Crl. Appeal No.2409-SB of 2007 &
Crl. Appeal No.2469-SB of 2007

27. For the reasons recorded, hereinbefore, all the appeals, referred

to hereinbefore, are dismissed. The judgment of acquittal dated

25.8.2007, qua Sandeep Kumar, and the judgment of conviction dated

25.8.2007, and the order of sentence dated 27.8.2007, qua Kulbir Singh

and Babli @ Tarsem Singh, are upheld. If Kulbir Singh and Babli @

Tarsem Singh, appellants, are on bail, their bail bonds, shall stand

cancelled. The Chief Judicial Magistrate, Jind, shall take necessary steps,

to comply with the judgment, in accordance with the provisions of law,

with due promptitude, on receipt of a copy thereof.

          (K.S.GAREWAL)                           (SHAM SUNDER)
              JUDGE                                  JUDGE

January 22, 2009
Vimal