High Court Rajasthan High Court - Jodhpur

State vs Jawahara Ram on 22 May, 2009

Rajasthan High Court – Jodhpur
State vs Jawahara Ram on 22 May, 2009
                                       1

                                              S.B.Criminal Appeal No.61/88
                                                    (State of Jawahara Ram)


 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR.

                               JUDGMENT


THE STATE OF RAJASTHAN.           V.       JAWAHARA RAM


              S. B. CRIMINAL APPEAL NO. NO.61/88,
              against the Judgment dated 3.4.87,
              passed by Shri A.P.Solanki, RJS, Munsif
              & Judicial Magistrate, First Class,
              Bikaner, in Criminal Case No.81/81.



DATE OF JUDGMENT                                     MAY 22, 2009.


                                PRESENT

                 HON'BLE MR. JUSTICE C. M. TOTLA


Mr. Anish Bhurat, PP, for Appellant(s).
Mr. R.J.Poonia for Mr.LR Poonia, for Respondent.


BY THE COURT:

Preferring this appeal, prosecution requests that setting aside the

judgment of the trial Court dated 3.4.87 acquitting respondent of the

offence of Section 9, Opium Act, the respondent be convicted and

appropriately punished for the offence.

Heard learned Public Prosecutor and learned counsel for the

respondent.

According to prosecution, on 7.10.81, SHO PW 8 at Chowki of PS,

informed by informer that a person wearing a white shirt (‘kameez’), white

Dhoti, pink coloured baniyan and having old nylon chappals in feet,

travelling in Phalodi to Bikaner Bus, is having opium in green bag of
2

S.B.Criminal Appeal No.61/88
(State of Jawahara Ram)

canvas – the SHO making entry Ex.P3 in rojnamcha along with Head

Constable PW 6 and constables quickly reached at bus stand, from where

as bus had just left, so he following in a jeep near power house, the bus

was stopped – on search found that on a seat of the bus a person

resembling above, was sitting, with a bag on his thighs – on search in a

polythene bag found about 3 quarter kilo opium – from which the same

was seized and separately sample of 30 gms sealed preparing memo Ex.P-

1 also affixing impressions of the seal used – appellant enquired about

his name address etc. and conductor informed the person to have

boarded the bus from Khetra purchasing ticket for Bikaner – the accused,

who is respondent arrested and on his search found bus ticket and

Rs.150/- seized. SHO making entry of entire incident in roznamcha of

chowki and than reaching PS and on the basis of entry and his own

report, registered FIR No.55/81 Ex.P-5 for the offence of Section 9, Opium

Act. Keeping the packets safe, the packet of sample was forwarded to

Laboratory for examination. After investigation, charge-sheet submitted in

Magisterial Court and Criminal Case No.81/81 was registered.

Appellant charged for the offence of Section 9, Opium Act that in

his possession and illegally on 7.10.81 at around 2.30 pm in a bus at town

Kolayat, found 3 quarter kilo of opium – appellant claimed trial.

On behalf of the prosecution examined are SHO PW 8 who is also

the seizure officer – Surja Ram PW 6 Head Constable, Constables Virendra

Singh PW 5, Phoola Ram PW 3 who accompanied SHO, Panney Singh

PW 1 Driver and Jagdish PW 2 conductor of the bus who are declared

hostile – Mallu Ram PW 7 Head Constable Malkhana Incharge and

Constable Bahadur Singh PW 2 regarding keeping packets safe and
3

S.B.Criminal Appeal No.61/88
(State of Jawahara Ram)

delivering the sample packet at laboratory. Appellant in his explanation

stated that witnesses are telling lie and he is innocent. Learned

Magistrate, arriving at conclusion, that independent witnesses either

conductor or driver do not support prosecution – how the SHO and other

personnels reached there, highly inconsistent and not is proved that the

sample of packet remained in intact sealed position till delivering at

Laboratory, acquitted appellant.

Learned Public Prosecutor argued that SHO deposited packets with

Malkhana Incharge Head Constable PW 7 who in turn intactly delivered to

Constable PW 4 who deposited the said packet at Laboratory, so the

conclusions of the trial Magistrate are erroneous. Also argued that as per

evidence produced SHO traveling in a jeep followed and stopped the bus

and the said contradictions, if any, too minor and trifling as to be of any

significance. Argued that of the ‘motbirs’ are signatures on the memo and

proved that in possession of appellant was opium.

Learned counsel for the respondent argued that quite inconsistent

and contrary to each other are the statements of witnesses and the

learned Magistrate elaborately dealing with the matter for convincing and

strong reasons, has arrived at conclusion. Argued that since depositing

sample in the same intact position, is not proved the appellant is rightly

acquitted. Also submitted that the incident is said to be of 1981.

Considering arguments, perused record and judgment of the trial

Court.

PW 1 driver and PW 2 conductor of the bus do not support

prosecution – as per them policemen came in the bus, forced a person to

alight and also took out a small bag through window of the bus- at police
4

S.B.Criminal Appeal No.61/88
(State of Jawahara Ram)

station, signatures of these witnesses procured on Exs. P-1 an P-2.

Inference on testimony of these witnesses can be that the accused was

traveling in the bus. Signatures of the witnesses on memos can be

corroborator of the what described in the memos if appear to have been

proved by other evidence.

Chhagan Lal PW 8 states that he being SHO was at Kolayat Chowki

of police station where a informer informed him that a person wearing

white shirt, dhoti, pink baniyan and old chappals of of nylon possessing

opium in green bag is travelling in bus from Phalodi to Bikaner, now

standing at Kolayat bus stand, so he (the SHO) along with head

constable Surja Ram and constables Phula ram, Vidrendra Singh arrived at

bus stand and as the bus has just departed, so followed in a private jeep

and bus stopped by them near power house – on search in the bus on

back seat was a person of above description with bag on his thighs

which when searched found to contained 750 gms of opium in a

polythene bag from which sample etc. taken and sealed, inquiring about

name etc. of person the accused, prepared memos. PW 8 states that

arriving at police station, recording incident registered FIR Ex.P-5 and in

course of investigation, recorded statements of witnesses – further says

that appellant also gave a information which reduced in writing as Ex.P-6

by him – it seems that no recovery made or action followed on this

information. SHO PW 8 states that entry made while departing from

Chowki is Ex.P-7 and of return is Ex.P-8 – in cross-examination says

information was received at 2.15 and Ex.P-7 entry made at 2.30 – he

followed bus travelling in a jeep of a contract and head constable on

motor cycle was with him up to bus stand. As per PW 8, he did not deem
5

S.B.Criminal Appeal No.61/88
(State of Jawahara Ram)

it necessary to obtain signatures of constables who were with him on

memo of recovery Ex.P-1 and recovered substance not actually on the

spot and only estimated. Surja Ram PW 6 the head constable states that

on site plan memo Ex.P-2 are his signatures – but his signatures strangely

are not on memo of recovery Ex.P-1. According to PW 6, he followed bus

riding on a motor cycle and pillion rider was the SHO. Thus, the SHO

accompanied on motor cycle of this witness PW 6 and this is to be

evaluated with the fact that Ex.P-1 does not bear signature of this

witness and as per PW 8, he was in a jeep. According to PW 6, Ex.P-2 was

prepared right at the spot where bus was stalled. Constable Virendra

Singh PW 5 who accompanied SHO narrates that SHO searching

respondent the passenger of the bus, found in his custody a green bag,

which had opium in a polythene bag – in cross-examination says that he

too signed on the memo but memo Ex.P-1 does not seem to have his

signatures. Similar is for Constable Phoola Ram PW 3 who states of

search and seizure as above, but admits of his signatures not being on

memo Ex.P-1. This constable PW 3, in cross-examination, tells that no

jeep was, and bus followed on motor cycle by the SHO – confronted with

investigational statement Ex.D-1 that private vehicle was used, the

witness denied the same. PW 3 also says that bus was to its capacity. As

above, the versions narrated are of major inconsistencies, so the

conclusions of the learned Magistrate cannot be held to be erroneous and

contrary to evidence.

From the evidence, it appears that SHO deposited the articles with

Malkhana In-charge head constable Mallu Ram PW 7 on 7.10.81 itself.

Mallu Ram PW 7 states so but does not state any thing regarding

delivering or giving of any part to any one. Constable Bahadur Singh PW 4
6

S.B.Criminal Appeal No.61/88
(State of Jawahara Ram)

deposed that he in November, 1981 was posted as constable and carrying

sealed packet of FIR No.55/81, deposited it at Jaipur, obtained receipt

which handed over by him at police station – does not state anything

about by whom and when the packet was given Mallu Ram PW 7 does not

state if given to any one and when. Thus, the conclusions that when and

by whom the packet given and for what period remained with the

concerned person not established cannot be held to be erroneous or not

based or contrary to evidence.

For the above reasons, the appeal being devoid of merit is to be

rejected. Accordingly, the appeal is rejected.

(C. M. TOTLA), J.

scd