High Court Punjab-Haryana High Court

Vikramjit Singh Son Of Ranjit … vs State Of Haryana on 29 September, 2008

Punjab-Haryana High Court
Vikramjit Singh Son Of Ranjit … vs State Of Haryana on 29 September, 2008
Criminal Appeal No.1114-SB of 2000                                      1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                                Crl. Appeal No.1114-SB of 2001
                                Date of decision:September 29 , 2008

1.           Vikramjit Singh son of Ranjit Singh

2.           Gurvinder Singh son of Lal Singh

             both residents of Village Mardan Khera,Distt. Karnal.


                                     ....... Appellants/accused

                                Versus
             State of Haryana
                                                  ........ Respondent


CORAM: HON'BLE MR. JUSTICE SHAM SUNDER

Present:           Mr. Bipan Ghai, Senior Advocate with Mr. Deepak
                   Garg, Advocate, for the appellants.

                   Mr. A.K.Jindal,AAG,Haryana,
                   for the respondent.


Sham Sunder, J.

This appeal is directed against the judgment of

conviction dated 30.9.2000 and the order of sentence dated 3.10.2000,

rendered by the Judge,Special Court, Karnal, vide which, he convicted the

accused (now 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 two and half years each, for having

been found in possession of six bags each containing 40 kgs poppy husk.

2. The facts, in brief, are that on 26.7.1999 SI/SHO Jarnail Singh

alongwith other Police officials, was checking the traffic in Kaithal Chowk,

Assandh, in a Government Jeep, where he received a secret information
Criminal Appeal No.1114-SB of 2000 2

that Vikramjit Singh and Gurvinder Singh, accused were habitual of

dealing with poppy husk. It was also informed that they had concealed six

gunny bags of poppy husk, in the kotha of tubewell of Vikramjit Singh,

and if a raid was conducted, they could be apprehended. On receipt of the

information, Chet Ram, Tehsildar, was summoned through Constable

Satbir Singh and associated with the raiding party. Thereafter, the police

party conducted raid on the kotha of tubewell of accused Vikramjit

Singh,where both the accused were found sitting, on the gunny bags. Both

of them were apprehended. On inquiry, they disclosed their identity. The

gunny bags were six in number. On search, each bag was found containing

40 kgs of poppy husk. A sample of 200 grams was separated from each of

the bags. The remaining poppy husk was kept in the same bags. The

samples and 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, the FIR was

registered. The accused were arrested. Site plan was prepared. The

statements of the witnesses, were recorded. 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, was framed against them, to which they

pleaded not guilty, and claimed judicial trial.

4. The prosecution, in support of its case, examined HC Daya

Nand, PW1, HC Inder Singh,PW2, Chet Ram, PW3, SI Azad Singh, PW4

and SI Jarnail Singh, PW5. Thereafter, the Public Prosecutor for the State

closed the prosecution evidence.

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

were recorded. They were put all the incriminating circumstances,

appearing against them, in the prosecution evidence. They pleaded false
Criminal Appeal No.1114-SB of 2000 3

implication. However, they produced Kartar Singh, DW1, and Rati Ram

DW2, in their defence.

6. 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 the accused, as stated above.

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 appellants.

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 appellants, at the very outset, submitted

that though a secret information was received that the accused was sitting

on the gunny bags, containing poppy husk, in the kotha of tubewell

belonging to one of them and if a raid was conducted, heavy quantity of

contraband, could be recovered , yet the same was neither reduced into

writing nor sent to the Officer superior, immediately, as a result whereof,

the trial, conviction and sentence stood vitiated. The submission of the

Counsel for the appellants, in this regard, does not appear to be correct. It

is, no doubt, true that the secret information was not reduced into writing

nor immediately sent to the Officer superior. It was, on account of the

reason that urgency was involved. The secret informer informed SI Jarnail

Singh that if the raid was conducted immediately in the kotha of tubewell

of Vikramjit Singh,accused, he alongwith other accused could be

apprehended, with a big haul of poppy husk. Had the Investigating Officer

consumed time, in reducing into writing, the secret information, the

possibility of leakage of the same, and escape of the accused, thereby

defeating the very purpose of raid, would not have been ruled out. It was,

under these circumstances, that the secret information could not be

reduced into writing and sent to the Officer superior immediately. However,
Criminal Appeal No.1114-SB of 2000 4

as soon of the recovery was effected from the accused, ruqa was sent to

the Police Station on the basis whereof FIR was registered and copies

thereof in the form of special reports, were sent to the superior Officers, as

also the Ilaqa Magistrate. The ruqa contained all the details with regard to

search and seizure and arrest of the accused. There was, thus substantial

compliance of the provisions of Section 42 of the Act. In Sajan Abraham

Vs. State of Kerala (2001) 6 Supreme Court Cases 692, a case decided

by a three Judge Bench of the Apex Court, in somewhat similar

circumstances, it was held by the Apex Court, that substantial compliance

with the provisions of Section 42 would be sufficient, and the strict

compliance should not be insisted upon. The facts of Sajjan Abraham’s

case (supra) were to the effect that HC (PW-3), got information at about 7

PM, that the appellant was selling injectable narcotic drugs, at a particular

place. When he proceeded for the Police Station, to give this information,

to his immediate superior, Sub Inspector of the Police (PW-5), he found

him (PW-5) along with his Police Party, which was on patrol duty coming,

and hence the said information was communicated there by PW-3 to PW-

5. Thereafter, PW-5, along with his police party, and, PW-3, proceeded

immediately towards the place, where the appellant was standing, and

apprehended him. It was contended that PW-5 had not reduced into

writing, the information, given by PW-3, with respect to the

accused/appellant’s involvement, before proceeding to arrest him, nor he

had communicated it to his immediate superior, which constituted violation

of Section 42. The said contention of the Counsel for the appellant, was

repelled by the Apex Court, holding that, PW-5, could not have recorded

the information given by, PW-3, and communicate the same, to his

superior, while he was in motion, being on patrol duty, in a jeep, before

proceeding to apprehend the accused. Had he not acted immediately, the

appellant would have escaped. On these facts, it was held by the Apex
Criminal Appeal No.1114-SB of 2000 5

Court, that no inference could be drawn, that there had been any violation

of the provisions of Section 42 of the Act. In these circumstances, in the

said authority, it was held as under:-

“In construing any facts to find, whether the prosecution has

complied with the mandate of any provision which is

mandatory, one has to examine it with a pragmatic approach.

The law under the aforesaid Act being stringent to the persons

involved in the field of illicit drug traffic and drug abuse, the

legislature time and again has made some of its provisions

obligatory for the prosecution to comply with, which the courts

have interpreted it to be mandatory. This is in order to balance

the stringency for an accused by casting an obligation on the

prosecution for its strict compliance. The stringency is

because of the type of crime involved under it, so that no such

person escapes from the clutches of the law. The court

however while construing such provisions strictly should not

interpret the same so literally as to render their compliance,

impossible. However, before drawing such an inference, it

should be examined with caution and circumspection. In other

words, if in a case, the following of a mandate strictly, results

in delay in trapping an accused, which may lead the accused

to escape, then the prosecution case should not be thrown

out.”

10. In the instant case, the Police Party was in motion, while on

patrol duty, when the secret information was received by Jarnail Singh, S.I.

In these circumstances, it could not be expected to waste even a single

minute, in reducing into writing the secret information and sending the

same to the superior Officer immediately as in the meanwhile, the accused

would have escaped. Since, there was substantial compliance, with the
Criminal Appeal No.1114-SB of 2000 6

provisions of Section 42 of the Act, it could not be said that there was

intentional and deliberate non-compliance thereof strictly. On account of

this reason, the case of the prosecution cannot be thrown out. The

principle of law, laid down in Sajan Abraham’s case (supra), a case

decided by a three Judge Bench of the Apex Court, is, thus, fully applicable

to the facts of the present case. The trial Court was, thus, right in

recording conviction and awarding sentence, to the accused. The

submission of the Counsel for the appellant, in this regard, being without

merit, must fail, and the same stands rejected.

11. The case can be looked at, from another angle also. The

recovery, in this case, was effected in the presence of Chet Ram,

Tehsildar-cum- Executive Magistrate, duly empowered Officer under

Section 41 of the Act. If the search was conducted and recovery was

effected either by the Gazetted Officer, duly empowered under Section 41

of the Act, or in his presence, then the compliance of the provisions of

Section 42 of the Act, is not required to be made. In Union of India

V.Satrohan 2008(3) RCR (Criminal) 803 SC it was held that if the

empowered Gazetted Officer himself conducts the search and seizes the

contraband, or these acts are done in his presence, then such an Officer

could be said to be duly empowered, under Section 41 of the Act, and in

those circumstances, compliance of the provisions of Section 42 of the Act

is not required to be made. The principle of law, laid down in Satrohan’s

case (supra) is fully applicable to the facts of the instant case. Under these

circumstance, non strict compliance with the provisions of Section 42 of

the Act did not at all cast any doubt on the case of the prosecution, nor

any prejudice was caused to the accused on account of this reason. The

submission of the Counsel for the appellants, in this regard, being without

merit, must fail and the same stands rejected.

12. It was next submitted by the Counsel for the appellants, that no
Criminal Appeal No.1114-SB of 2000 7

evidence was collected, during the course of investigation as to whom the

kotha of tubewell belonged. It was further submitted that only oral evidence

came, in this regard, that it belonged to Vikramjit Singh,accused. It was

further submitted that when the documentary evidence could be collected

to prove the ownership of the kotha, the oral evidence, was of no

significance. He further submitted that in the absence of the documentary

evidence to whom the kotha of tubewell belonged, it could not be said that

the accused was in conscious possession of the contraband recovered.

The submission of the Counsel for the appellants, does not appear to be

correct. The accused were found sitting on six bags containing poppy husk.

It was heavy recovery. It within the special means of knowledge of the

accused, as to how they were found sitting on the bags, containing poppy

husk, wherefrom the said poppy husk was brought to that kotha of the

tubewell; and to which place the same was to be transported. They were

required to explain these circumstances. However, they did not furnish any

explanation in this regard. Under these circumstances, their possession

stood proved, in respect of the bags, containing poppy husk. Once the

possession of the accused, in relation to the bags, containing poppy-husk

was proved, statutory presumption under Sections 54 and 35 of the Act,

operated against him, that they were in conscious possession thereof.

Thereafter, it was for the accused, to rebut the statutory presumption,

operating against them. They only took up the plea that they were falsely

implicated. 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.
Criminal Appeal No.1114-SB of 2000 8

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 the physical

possession, is given, holds it subject to that power or control. 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. Keeping in view

the principle of law, laid down, in the aforesaid case, 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 the bags, containing poppy-husk.

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

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

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

the presence of Chet Ram, Tehsildar-cum-Executive Magistrate, at the

time of search, and seizure, was highly doubtful. He further submitted that

had he been present, at the time of search and seizure, he would have

put his seal, on the sample parcels. He further submitted that he did not

affix his seal on the case property and the sample parcels which clearly

made his presence doubtful. The submission of the Counsel for the

appellants, in this regard does not appear to be correct. The mere fact that

Chet Ram, did not affix his seal on the case property and the sample

parcels did not mean that he was not present, at the time of search and

seizure. Chet Ram appeared as, PW3. He in clear-cut terms stated that in

his presence search and seizure in this case was effected. He further

stated that the case property and the sample parcels were duly sealed with

the seal bearing impression ‘JS’ belonging to Jarnail Singh. After use the
Criminal Appeal No.1114-SB of 2000 9

seal was handed over to Chet Ram. It was also proved from the evidence

of Jarnail Singh, PW5, that Chet Ram, Tehsildar-cum-Executive Magistrate

was present with him, at the time of search and seizure. In the presence of

cogent, convincing and reliable evidence of both these witnesses, it could

not be said that Chet Ram,PW3, was not present at the time of search and

seizure. He might not have been in possession of his own seal at the time

of search and seizure, and that was why he could not affix the same, on

the case property, and the sample parcels. In this view of the matter, the

submission of the Counsel for the appellants, in this regard, being without

merit, must fail, and the same stands rejected.

14. It was next submitted by the Counsel for the appellants that the

bags containing poppy husk, when produced, in the Court were in torn

condition and, as such, the case property did not stand connected with

the instant case. The submission of the Counsel for the appellant, in this

regard, does not appear to be correct. It is a matter of common experience

that the case property of a number of cases is kept in the Malkhana. If on

account of irresponsible handling of the same or during the course of

transit, damage is caused to the bags, containing the contraband,that does

not mean that the case property is not connected with the case. The only

obligation, upon the prosecution, is to produce the case property, to get

identified the same from the witnesses. In the instant case the case

property was produced in the Court, and the same, was identified as the

one as was recovered from the accused at the time of alleged search, and

seizure, and, as such, the same stood duly connected with the instant

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

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
Criminal Appeal No.1114-SB of 2000 10

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 dated 30.9.2000, and the order of

sentence dated 3.10.2000, are upheld. If the accused/appellants are on

bail, their bail bonds, shall stand cancelled. The Chief Judicial Magistrate,

Karnal, 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.

September 29, 2008                          (SHAM SUNDER)
sks                                             JUDGE