High Court Punjab-Haryana High Court

Jaggu Singh vs The State Of Punjab on 8 September, 2008

Punjab-Haryana High Court
Jaggu Singh vs The State Of Punjab on 8 September, 2008
Crl. Appeal No.506-SB of 1999                                    1


           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                           CHANDIGARH

                                            Crl. Appeal No.506-SB of 1999
                                            Date of Decision : 8.9.2008

Jaggu Singh S/o Nazir Singh,                          ....Appellant
resident of Ghanauri Kalan,
P.S.Sherpur.


                                 Versus

The State of Punjab                                   ....Respondent


CORAM: HON'BLE MR. JUSTICE SHAM SUNDER

            1. Whether Reporters of Local Newspapers may be allowed to
            see the judgment?
            2. To be referred to the Reporters or not?
            3. Whether the judgment should be reported in the Digest?

Present:    Mr. Deepak Arora, Advocate,
            for the appellant.

            Mr. S.S.Bhullar, DAG, Punjab,
            for the respondent.

SHAM SUNDER, J.

This appeal is directed against the judgment of conviction, and the

order of sentence dated 9.3.1999, rendered by the Court of Addl. Sessions

Judge, Sangrur, vide which it convicted the accused/appellant, for the offence,

punishable under Section 15 of the Narcotic Drugs & Psychotropic Substances

Act, 1985 (hereinafter called as ‘the Act’ only) and sentenced him to undergo

rigorous imprisonment for a period of ten years, and to pay a fine of Rs.1 lac,

and in default of payment of the same, to undergo rigorous imprisonment for

another period of one year, for having been found in possession of four bags,

each containing 35 Kgs. Poppy-husk, without any permit or licence.

2. The facts, in brief, are that, on 12.5.1993, Sukhdev Singh, ASI,
Crl. Appeal No.506-SB of 1999 2

alongwith other police officials, was going from village Jharon to village

Longowal, on a metalled road, in connection with patrol duty, and when the

police party reached the metalled road of village Longowal, Mithu Singh,

independent witness, met it, who was joined. Thereafter, the police party

started towards village Longowal. When the police party reached near a

deserted brick-kiln, in the area of Jharon, Jaggu Singh, accused, was seen sitting

on four bags, lying in that brick-kiln, who was apprehended. On search of the

bags, in accordance with the provisions of law, each gunny bag was found

containing 35 Kgs. Poppy-husk. Two samples of 250 grams, from each of the

bags, were taken out, and the remaining poppy-husk, was kept in the same bags.

The samples, and the bags, containing the remaining poppy-husk, were

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

recovery memo. Ruqa was sent to the Police Station, on the basis whereof,

formal FIR was registered. Rough site plan of the place of recovery, was

prepared. The accused was arrested. After the completion of investigation, the

accused was challaned.

3. On his 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, was framed against him, to which he pleaded not guilty, and

claimed judicial trial.

4. The prosecution, in support of its case, examined Sukhdev Singh,

ASI (PW-1), the Investigating Officer, Ranjit Singh, SI, (PW-2), Mela Singh,

Constable (PW-3), Nirmal Singh, HC (PW-4), Gurdev Singh, SI (PW-5), and

Karanjit Singh, HC (PW-6). Thereafter, the Addl. Public Prosecutor for the

State, closed the prosecution evidence.

5. The statement of the accused, under Section 313 Cr.P.C., was

recorded, and he was put all the incriminating circumstances, appearing against

him, in the prosecution evidence. He pleaded false implication. It was stated by
Crl. Appeal No.506-SB of 1999 3

him, that he was taken away by the police, in connection with some alleged theft

and later on, was falsely implicated, in this case. He, however, examined Ajit

Singh, HC (DW-1), in his defence. Thereafter, he closed his defence evidence.

6. After hearing the Addl. Public Prosecutor for the State, the Counsel

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

convicted and sentenced the accused, as stated hereinbefore.

7. Feeling aggrieved, against the judgment of conviction, and the order

of sentence, rendered by the trial Court, the instant appeal, was filed by the

accused/appellant.

8. I have heard the learned Counsel for the parties, and have gone

through the evidence and record, of the case, carefully.

9. The Counsel for the appellant, at the very outset, submitted that

though Mithu Singh, independent witness, was joined, yet he was not examined

by the prosecution, as a result whereof, it could be said that the prosecution

withheld the best evidence, in its possession. He further submitted that, an

adverse inference could be drawn, that had he been examined, he would not

have supported its case. The submission of the Counsel for the appellant, in this

regard, does not appear to be correct. No doubt, Mithu Singh, independent

witness, was joined, by the Investigating Officer, at the time of effecting the

recovery, yet he joined hands with the accused, during the trial of the case, and,

as such, was given up as won over by the Addl. Public Prosecutor for the State.

Under these circumstances, in my considered opinion, the Addl. Public

Prosecutor for the State, took a wise decision in giving up, such a witness, as he

very well knew that, in case, he was examined, he would damage the case of the

prosecution. In Masalti Vs. State of Uttar Pradesh, AIR 1965 (S.C.) 202, it

was held that it is, undoubtedly, the duty of the prosecution to lay before the

Court, all material witnesses, available to it, whose evidence is necessary for

unfolding its case, but it would be unsound to lay down it, as a general rule, that
Crl. Appeal No.506-SB of 1999 4

every witness, must be examined, even though his evidence, may not be very

material or, even if, it is known that he has been won over or terrorized. In

Roop Singh Vs. State of Punjab 1996 (1) RCR 146, a Division Bench of this

Court, held that no adverse inference can be drawn, when the only independent

witness, was given up by the prosecution, as won over by the accused. It was

further held, in the said authority, that the panch witnesses, being human beings,

are quite exposed and vulnerable to human feelings of yielding, browbeating,

threats and inducements and giving up of the public witnesses, as won over, is

fully justified, in the present day situation prevailing in the society. In Karnail

Singh Vs. State of Punjab 1983 Criminal Law Journal, 1218 (DB), it was held

that where the independent witness was won over by the accused, and only the

officials witnesses were examined, who were considered to be not interested

persons, their evidence cannot be doubted, on the ground of their official status.

The principle of law, laid down, in the said authorities, is fully applicable to the

facts of the present case. In this view of the matter, the trial Court was, thus,

right in recording conviction and awarding sentence, to the accused. The

submission of the Counsel for the appellant, being without merit, must fail, and

the same stands rejected.

10. It was next submitted by the Counsel for the appellant,that though

the recovery was effected after sunset and before sunrise, yet the mandatory

provisions of Section 42 of the Act, were not complied with. It may be stated

here that there was no secret information, in this case. The recovery, in this

case, was effected per chance, when the accused was found sitting on 4 bags,

each containing 35 Kgs. poppy-husk, in a deserted brick kiln. Under these

circumstances, the provisions of Section 42 of the Act, were not at all applicable

to the instant case. On the other hand, the provisions of Section 43 of the Act,

were applicable to the instant case. With a view to properly deal with this plea,

it would be appropriate to notice the provisions of Sections 42 and 43 of the
Crl. Appeal No.506-SB of 1999 5

Act, which read as under :-

“42. Power of entry, search, seizure and arrest without warrant

or authorization – (1) Any such officer (being an officer superior

in rank to a peon, sepoy or constable) of the departments of

central excise, narcotics, customs, revenue, intelligence or any

other department of the Central Government or of the Border

Security Force as is empowered in this behalf by general or

special order by the Central Government or any such officer

(being an officer superior in rank to a peon, sepoy or constable)

of the revenue, drugs control, excise, olice or any other

department of a State Government, if he has reasons to believe

from personal knowledge or information given by any person

and taken down in writing, that any narcotic drug, or

psychotropic substance, in respect of which an offence

punishable under Chapter IV has been committed or any

document or other article which may furnish evidence of the

commission of such offence is kept or concealed in any building,

conveyance or enclosed place, may, between sunrise and sunset,

(a) enter into an search any such building,

conveyance or place;

(b) in case of resistance, break open any

door and remove any which any obstacle to such

entry;

(c) seize such drug or substance and all

materials used in the manufacture thereof and any

other article and any animal or conveyance which

has reason to believe to be liable to confiscation

under this Act and any document or other article
Crl. Appeal No.506-SB of 1999 6

which he has reason to believe may furnish

evidence of the commission of offence under

Chapter IV relating to such drug or substance :

and

(d) detain and search, and, if he thinks

proper, arrest any person whom he has reason to

believe to have committed any offence punishable

under Chapter IV relating to such drug or

substance:

Provided that if such officer has reason to believe that

a search warrant or authorization cannot be obtained without

affording opportunity for the concealment of evidence or facility

for the escape of an offender, he may enter and search such

building, conveyance or enclosed place at any time between

sunset and sunrise after recording the grounds of his belief.

(2) Where an offence takes down any information in

writing under sub-Section (1) or records grounds for his belief

under the proviso thereto he shall forthwith send a copy thereof

to his immediate official superior.”

“43. Power of seizure and arrest in public place. — Any

officer of any of the department mentioned in Section 42 may —

(a) seize, in any public place or in transit,

any narcotic drug or psychotropic substance in

respect of which he has reason to believe an

offence punishable under Chapter IV has been

committed, and, along with such drug or substance,

any animal or conveyance article liable to

confiscation under this Act and any document or
Crl. Appeal No.506-SB of 1999 7

other article which he has reason to believe may

furnish evidence of the commission of an offence

punishable under Chapter IV relating to such drug

or substance;

(b) detain and search any person whom he

has reason to believe to have committed an offence

punishable under Chapter IV, and if such person

has any narcotic drug or psychotropic substance in

his possession and such possession appears to him

to be useful, arrest him and any other person in his

company.

10-A. A conjoint reading of Sections 42 and 43 of the Act, shows that these

sections are independent of each other. Section 43 authorises any Officer of the

departments, mentioned in Section 42, for search, seizure, arrest and detention

in any public place, or in transit, in respect of any narcotic drug or psychotropic

substance, in respect of which, he has reason to believe that an offence

punishable under Chapter IV has been committed, whereas, Section 42 of the

Act empowers the Officer for search, seizure and arrest in a building,

conveyance or enclosed place. When the information is with regard to

concealment of some narcotic, in a vehicle, in transit, then the provisions of

Section 43 of the Act are applicable. The word ‘public place’ has been

explained for the purpose of Section 43 of the Act, which includes any public

conveyance, hotel, shop or other places intended for use or accessible to the

public.

10-B. A Division Bench of this Court in Dharminder Kumar Vs. State of

Punjab, 2002(4) RCR (Crl.)278 has held as under :-

“Thus it is evident that if seizure is made from any animal,

conveyance or article in a public place or in transit then
Crl. Appeal No.506-SB of 1999 8

Section43 of the Act would be applicable. Section 43 and Section

42 of the Act operate in different spheres. Since the conveyance

has been specifically included in Section 43 of the Act also,

therefore, the conveyance which is found in a public place or in

transit would be covered under the provisions of Section 43 of the

Act whereas conveyance used in Section 42 of the Act has to be

read as conveyance which is other than a public place. This

interpretation is the only harmonious interpretation of Sections 42

and 43 of the Act.”

10-C. It is well settled principle of law, that the provisions of a Statute, are

to be construed, in harmonious manner, so that none of the same is rendered

nugatory. By harmonious construing the provisions of Sections 42 and 43 of

the Act, it can be safely concluded, that if a conveyance is intercepted or

apprehended at a public place, or in transit, then the provisions of Section 42 of

the Act, would not be applicable.

10-D. It was held in State of Haryana Vs. Jarnail Singh and others 2004

(2) RCR (Crl.) 960 (SC) as under :-

“7. Section 43 of the NDPS Act provides that any officer of any of

the departments mentioned in Section 42 may seize in any public

place or in transit any narcotic drug or psychotropic substance

etc. in respect of which he has reason to believe that an offence

punishable under the Act has been committed. He is also

authorized to detain and search any person whom he has reason

to believe to have committed an offence punishable under the Act.

Explanation to Section 43 lays down that for the purposes of this

section, the expression “public place” includes any public

conveyance, hotel, shop, or other place intended for use by, or

accessible to the public.

Crl. Appeal No.506-SB of 1999 9

8. Sections 42 and 43, therefore, contemplate two difference

situations. Section 42 contemplates entry into and search of any

building, conveyance or enclosed place, while Section 43

contemplates a seizure made in any public place or in transit. If

seizure is made under Section 42 between sunset and sunrise, the

requirement of the proviso thereto has to be complied with. There

is no such proviso in Section 43 of the Act and, therefore, it is

obvious that if a public conveyance is searched in a public place,

the officer making the search is not required to record his

satisfaction as contemplated by the proviso to Section 42 of the

NDPS Act for searching the vehicle between sunset and the

sunrise.”

11. In the instant case, Sukhdev Singh, ASI, alongwith other police

officials, was on patrol duty, from village Jharon to village Longowal, on

metalled road, when the appellant was found sitting on 4 bags, containing

poppy-husk, at a public place. The recovery was, thus, effected from a public

place. Thus, the provisions of Section 43 of the Act, were applicable, and not

the provisions of Section 42 of the Act. In this view of the matter, the trial

Court was right in holding that the question of compliance with the provisions

of Section 42, did not at all arise, as the same were inapplicable. The trial Court

was, thus, right in recording conviction, and awarding sentence, to the accused.

12. It was next submitted by the Counsel for the appellant, that the seal

after use, was not handed over to the independent witness, but to a Head

Constable, and, as such, the possibility of tampering with the sample parcels,

until the same reached the office of the Chemical Examiner, could not be ruled

out. The submission of the Counsel for the appellant, in this regard, does not

appear to be correct. It may be stated here that, under these circumstances, the

Court is required to take into consideration the entire evidence, as also the facts
Crl. Appeal No.506-SB of 1999 10

and circumstances of the case, to come to the conclusion, as to whether, any

prejudice was caused to the accused, on account of non-handing over the seal

used by the Police officials, for sealing the material, recovered from him, to an

independent witness. If after over-all consideration of the facts and

circumstances, and evidence, on record, the Court comes to the conclusion, that

on account of this reason, no prejudice was caused to the accused, then

certainly, it could not be said that the case of the prosecution became doubtful.

Even, otherwise, there is evidence, in abundance, in the shape of the statements

of prosecution witnesses, that none tampered with the case property, and the

samples, till the same (samples) were deposited in the office of the Chemical

Examiner. When from the cogent, convincing, reliable, and trustworthy

evidence, it was proved that none tampered with the sample parcels, and the

case property throughout, then the Court cannot act on conjectures and surmises

or mere far-fetched possibilities, that the sample parcels, might have been

tampered with. 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, 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 case, 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 for 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, in view of the cogent, convincing, reliable, and
Crl. Appeal No.506-SB of 1999 11

trustworthy evidence, produced by the prosecution, regarding the completion of

link evidence, did not at all affect the merits of the case. In this view of the

matter, the submission of the Counsel for the appellant, being without merit,

must fail, and the same stands rejected.

13. It was next submitted by the Counsel for the appellant, that the

mandatory provisions of Section 50 of the Act, were violated by the

Investigating Officer, at the time of the alleged search and seizure. He further

submitted that, on account of this reason, the very investigation, and the

subsequent trial, stood vitiated. The submission of the Counsel for the

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

search was not effected from the person of the accused, but from the bags, on

which he was sitting. Had the recovery been effected from the person of the

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

to the instant 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 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.

14. It was next submitted by the Counsel for the appellant, that the

appellant was not found in conscious possession of 4 bags, containing poppy-
Crl. Appeal No.506-SB of 1999 12

husk. He further submitted that the invetigating agency, did not investigate into

the matter, as to whom, the place belonged, where the bags, containing poppy-

husk, were lying, on which the accused was allegedly found sitting. Since, the

bags, containing poppy-husk, referred to above, were lying at a public place, on

which he was sitting, it was for him to explain, as to how, those bags,

containing poppy-husk, came to that place, and how he was found in possession

thereof. He, however, failed to do so. Once the possession of the accused, in

respect of the contraband, was proved, the statutory presumption, under

Sections 54 and 35 of the Act, operated against him, that he was in conscious

possession thereof. Then the onus shifted on to him, to prove that he was not in

conscious possession thereof. The accused, however, failed to rebut the

statutory presumption aforesaid. In Megh Singh Vs. State of Punjab, 2003 (4)

RCR (Criminal) 319, on 22.2.1993, three persons were found sitting on the

gunny bags, containing poppy husk. The appellant was arrested, while the other

two fled. 25 bags containing poppy husk, were found, at the spot, which were

seized. The appellant was convicted and sentenced by the trial Court, and the

appeal filed by him, was also dismissed by the High Court. The Apex Court,

upheld the conviction and sentence of the appellant, observing that he was in

conscious possession. The word ‘conscious’ means awareness, about a

particular fact. It is the state of mind, which is deliberate or intended. It was

further held that possession in a given case, need not be physical possession, but

can be constructive, having power and control over the article, while the person

whom physical possession is given holds it, subject to that power or control.

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.

Crl. Appeal No.506-SB of 1999 13

Once possession is established, the person 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.”

14-A. It, therefore, could not be said that the accused was not aware of the

bags, containing poppy-husk. It was not a small quantity of poppy-husk, which

was concealed, and, as such, could escape the notice of the accused. Keeping in

view the principle of law, laid down, in the aforesaid authorities, the provisions

of Sections 54 and 35 of the Act, and the evidence produced, on record, the

trial Court, in my opinion, was right in coming to the conclusion, that the

accused was in conscious possession of 4 bags, each containing 35 kgs. poppy-

husk. In this view of the matter, the submission of the Counsel for the

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

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

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

conviction and the order of sentence, 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.

17. For the reasons recorded, hereinbefore, the appeal is dismissed. The

judgment of conviction, and the order of sentence dated 9.3.1999, are upheld. If

the accused/appellant is on bail, then his bail bonds, shall stand cancelled. The

Chief Judicial Magistrate, Sangrur, shall take necessary steps, to comply with

the judgment, with due promptitude, keeping in view the applicability of the

provisions of Section 428 of the Cr.P.C. and submit compliance report, to this
Crl. Appeal No.506-SB of 1999 14

Court, within a period of three months.

8.9.2008                                  (SHAM SUNDER)
Vimal                                         JUDGE