High Court Punjab-Haryana High Court

Hardayal Singh vs State Of Haryana on 19 August, 2009

Punjab-Haryana High Court
Hardayal Singh vs State Of Haryana on 19 August, 2009
Criminal Appeal No.2044-SB of 2004                            -1-



      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                        ****
                                  Criminal Appeal No.2044-SB of 2004
                                     Date of Decision:19.08.2009

Hardayal Singh
                                                        .....Appellant
            Vs.

State of Haryana
                                                        .....Respondent


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-   Mr. K.S. Dhaliwal, Advocate for the appellant.

            Mr. Amit Kaushik, Assistant Advocate General, Haryana.
                        ****
JUDGMENT

HARBANS LAL, J.

This appeal is directed against the judgment dated 28.7.2004/

order of sentence dated 29.7.2004 passed by the Court of learned Judge,

Special Court, Panipat whereby he convicted and sentenced the accused

Hardayal Singh to undergo rigorous imprisonment for a period of ten years

and to pay a fine of Rs.1 lac under Section 18 of the Narcotic Drugs and

Psychotropic Substances Act, 1985 (for brevity, `the Act’) and in default of

payment of fine, to further undergo rigorous imprisonment for one year.

As set up by the prosecution on 23.4.2003, Inspector Bhullan

Singh CIA II, Samalkha amongst other police officials happened to be

present at old Bus Stand Samalkha in connection with patrolling and

checking of crime. He was chattering with Subhash son of Ram Chand, Jat,

resident of Machhrauli, Police Station Samalkha. Meanwhile, the accused
Criminal Appeal No.2044-SB of 2004 -2-

alighted from the bus carrying a bag in his right hand and came towards

Railway Road, Samalkha. On catching sight of the police party, he abruptly

made an attempt to beat a retreat by walking briskly. On suspicion, he was

intercepted. Suspecting the contents of the bag to be some contraband, the

accused was offered to be searched before a Gazetted Officer. He opted to

have search before some Gazetted Officer. On receipt of telephonic

message, Badan Singh Rana DSP came at the spot. On his direction, the

search of the bag was carried out. On search of the same, the opium duly

wrapped in a polythene paper was recovered. 100 grams opium was drawn

to serve as sample and converted into a parcel. The remainder when

weighed came to 2 kg. 900 grams which was also turned into a parcel.

These parcels were sealed with seals `CS’ and `BS’. The seal after use was

handed over to PW Subhash. These parcels were seized vide recovery

memo. Ruqa was sent to the Police Station where on its basis, formal FIR

was registered. The accused was put under arrest. After completion of

investigation, the charge-sheet was laid in the Court for trial of the accused.

The accused was charged under Section 18 of the Act, to which

he did not plead guilty and claimed trial. To bring home guilt against the

accused, the prosecution examined PW1 Constable Janender Singh, PW2

Subhash, PW3 Constable Ved Parkash, PW4 DSP Badan Singh, PW5 ASI

Bhagat Singh, PW6 Sub Inspector Ram Kishan, PW7 HC Rajinder Singh,

PW8 Inspector Bhullan Singh and closed its evidence by giving up PW

Suresh as having been won over by the accused. When examined under

Section 313 of Cr.P.C, the accused denied all the incriminating

circumstances appearing in the prosecution evidence and pleaded
Criminal Appeal No.2044-SB of 2004 -3-

innocence. He put forth that on 23.4.2004, the police officials consisting of

Inspector Bhullan Singh CIA Staff Samalkaha, on the instructions of DSP

Badan Singh took him from his village in the presence of Baldev Singh

Sarpanch as well as Gurmukh Singh Member Panchayat and was falsely

implicated in this case due to party faction in the village. In his defence, he

examined DW1 Baldev Singh and DW2 Suresh. Besides this, Mark A,

report of the Handwriting and Finger Print Expert was also tendered.

After hearing the learned Public Prosecutor for the State, the

learned defence counsel and examining the evidence on record, the learned

trial Court convicted and sentenced the accused as noticed at the outset.

Feeling aggrieved with his conviction and sentence, he has come up in this

appeal.

I have heard the learned counsel for the parties, besides

perusing the record with due care and circumspection.

On behalf of the appellant, it has been argued with great

vehemence that as alleged two independent witnesses, namely, Subhash

Chand and Suresh were joined. The latter was given up by the prosecution,

when appeared in defence, he stated in categoric terms that no recovery

proceedings etc., were conducted against the appellant in his presence and

that Inspector Bhullan Singh had obtained the signatures of the appellant on

some blank papers. This evidence strikes a death knell to the prosecution

case. As against this, the learned State Counsel maintained that Suresh was

given up on a specific pretext of his having been won over by the accused

and by appearing in defence, he has affirmed the apprehension of the

prosecution. This contention merits acceptance. Under the stress of cross-
Criminal Appeal No.2044-SB of 2004 -4-

examination, Suresh (sic.) has admitted his signatures on the memos Ex.PC,

Ex.PC/1 and Ex.PD and the statement Ex.PX. He has testified that “since

Subhash was already known to the Inspector Bhullan Singh, so in haste, we

signed the papers without querying to the Inspector. We never enquired

subsequently as to in what context, their signatures were taken.” This

witness has not apportioned the reasons for having blind faith in Bhullan

Singh Inspector. He could have pre-conceived that such signed blank

papers can be misused at any moment. If the recovery had not been effected

within his view in the normal course of events, he would have not signed

the blank papers merely at the asking of the aforesaid Inspector. Besides

this, he did not take the pains to enquire subsequently from the Sub

Inspector as to for what purpose, these signed blank papers were used.

Right from the day of his apprehension till the examination of Suresh

Kumar as a defence witness, the appellant, his relations and friends had

ample opportunities to woo this witness to resile from his statement

recorded under Section 161 of Cr.P.C. In re: Roop Singh v. State of

Punjab, 1996(1) Recent Criminal Reports 146, a Division Bench of this

Court has held as under:-

“A Panch witness may turn hostile and not support the case of

the prosecution or may be hesitant in appearing in the Court

and depose against an accused for various reasons from fear to

bribe. He is an average and ordinary human being and quite

exposed and vulnerable to the human feelings of yielding,

brow-beating, threats, inducements, etc. To figure as a Panch-

witness at the stage of police investigation, is one thing, and
Criminal Appeal No.2044-SB of 2004 -5-

thereafter to give evidence before the Court is entirely a

different thing. In fact, a Panch witness generally think twice

before entering into a witness-box and if at all he enters the

same, one would not be surprised if he does not support the

prosecution because of variety of the reasons mentioned above.

Therefore, the fact that the prosecution has given up the

independent public person Nirbhai Singh having been won over

by the accused persons, is fully justified in the present day

situation prevailing in the Society and no adverse inference

against the prosecution can be drawn in this case.”

In re: Masalti v. State of UP, AIR 1965 SC 202, the Apex

Court has held that it is undoubtedly, the duty of the prosecution to lay

before the Court all material evidence available to it which is necessary for

unfolding its case, but it would be unsound to lay down as general rule that

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 terrorised.

It follows from the above observations rendered in re: Masalti

(supra) that if it comes to knowledge of the prosecution that a private

witness has been gained over by the accused, the prosecution cannot be

expected to produce him/ her as its own witness. By appearing in defence,

this witness Suresh Kumar has confirmed the apprehension of the

prosecution.

Learned counsel for the appellant further pressed into service

that another independent witness Subhash when examined as PW2 did not

lend support to the prosecution version and his evidence clearly goes to
Criminal Appeal No.2044-SB of 2004 -6-

show that indeed the recovery was not effected in the alleged manner. To

tide over this submission, the learned State Counsel argued that the

appellant had sufficient time to win over this witness too and that being so,

the other prosecution evidence should not be discarded merely because of

the fact that this witness has been declared hostile. I have well considered

the rival contentions. In view of the observations extracted from Roop

Singh’s case (supra), this contention is overruled.

It is further argued that the recovery in this case was effected

on 23.4.2003 whereas the sample parcel was despatched on 29.4.2003 and

during this interregnum, the possibility of the contents of the sample parcel

being changed or tampered with cannot be ruled out. This contention is

unsustainable. The seal after use was entrusted to Subhash Chand PW. In

re: State of Orissa v. Kanduri Sahoo, 2004(1) Supreme Court Cases

337, the sample of cannabis (ganja) was sent for chemical examination after

four days of recovery. It was observed by the Apex Court that “The

evidence of PW-1 was categorical to the effect that the articles were kept in

the Excise Malkhana from where they were brought and sent for chemical

examination. This relevant aspect appears to have been missed by the High

Court. In Valasla’s case (supra), it was not laid down that whenever there

is delay in sending the samples, the prosecution version would become

vulnerable. What was emphasised related to proper and safe custody of the

seized articles. In the background to that particular case, when delay of 3

months was there and there was no clear evidence as to with whom the

articles were lying, the decision was rendered. No evidence was led to

show that the contraband articles were in proper custody and in proper form.
Criminal Appeal No.2044-SB of 2004 -7-

But the factual situation is different here. That being so, the High Court’s

judgment does not stand scrutiny and is set aside. The conviction as done

by the trial Court was proper.” It was also held that merely because the

articles were kept in the excise malkhana for four days would not make the

prosecution version suspect.

In re: Jaili v. The State of Haryana, 2008(2) Recent

Criminal Reports (Criminal) 264, there was a delay of one month in

sending sample to the Forensic Science Laboratory. There was no evidence

that samples of the case property were tampered with. The seals on the

samples, tallied with the specimen seal as per the forwarding authority

letter. Under these circumstances, it was held by this Court that mere delay

in sending the samples did not, in any way cause prejudice to the accused,

nor did it go to prove that the samples were tampered with, until the same

were deposited in the Office of Forensic Science Laboratory. Further in re:

Mohan Singh v. State of Punjab, 2007(4) Recent Criminal Reports

(Criminal) 705, there was a delay of 10 days in sending the samples to the

Forensic Science Laboratory. It was held by the Division Bench of this

Court that mere delay in sending the same to the laboratory is not fatal,

where there is evidence that the seized articles were kept in proper and safe

custody. Further in re: Ganesh son of Kapil Dev, resident of Haraj,

Police Station Sheela Ganj, District Moti Hari (Bihar) v. The State of

Haryana, 2009(2) Recent Criminal Reports (Criminal) 39, there was a

delay of 7 days in sending the sample to the Forensic Science Laboratory.

The delay was not explained. It was held that the prosecution has led

cogent and convincing evidence that the sample was not tampered with
Criminal Appeal No.2044-SB of 2004 -8-

during the period and thus, the delay was not fatal to the prosecution. Again

in Motia Bai v. State of Haryana, 2005(3) Recent Criminal Reports

(Criminal) 56, there was a delay of 20 days in sending the sample to the

Forensic Science Laboratory. There was no evidence that the sample was

tampered with. The report of the Forensic Science Laboratory indicated that

the seals of the sample were intact, when it reached the laboratory. The

conviction was upheld. Adverting to the instant case, the affidavit Ex.PA/1

of Ved Parkash Constable PW3, affidavit Ex.PG of HC Rajinder Singh PW7

coupled with FSL’s report Ex.PL go a long way in proving that the sample

parcel remained in proper and safe custody. Hence, the alleged delay is

inconsequential.

The next argument having been raised on behalf of the

appellant is that as per the prosecution case, notice under Section 50 of the

Act was given to appellant in Hindi language which he does not know and

there is no evidence to the effect that the same was read over to him.

Moreover, on the notice, one line “above facts read over” was inserted later

on as opined by Mr. M.Jain, Examiner of questioned documents & Forensic

expert vide his report Mark A. Thus, the mandatory provisions of the said

Section have not been complied with. This contention carries no substance.

In re: Kalema Tumba v. State of Maharashtra, 1999(4) Recent Criminal

Reports (Criminal) 575 (Supreme Court) 2 kgs of heroin was recovered

from the baggage of accused and not from his person. It was ruled by the

Apex Court that “If a person is carrying a bag or some other article with him

and narcotic drug or the psychotropic substance is found from it, it cannot

be said that it was found from his `person’. In that case, heroin was found
Criminal Appeal No.2044-SB of 2004 -9-

from a bag belonging to the appellant and not from his person. Further in re:

Megh Singh v. State of Punjab, 2004(1) Apex Criminal 482, it has been

held that “a bare reading of Section 50 shows that it only applies in case of

personal search of a person. It does not extend to search of a vehicle or

container or a bag or premises. Reverting back to the present one, the

recovery having been effected from a bag, the provisions of Section 50 were

not attracted. As such, this contention being bereft of any merit is

overruled.

Last of all, learned counsel for the appellant canvassed at the

bar that a glance through Ex.PA/1, the affidavit of Constable Ved Parkash

No.846 who allegedly carried the sample parcel to the Forensic Science

Laboratory would reveal that in paragraph No.2, it is mentioned that on

29.4.2003, MHC handed over sample parcels sealed with seals `CS’, `BS’

and `RK’ to him after taking out the same from the malkhana for being

carried to the Forensic Science Laboratory but a meticulous perusal of the

words `seals’ would reveal that in the initials of the seal `BS’, there is

material alteration in the letter `s’ as the same has been converted from `c’ to

`s’ and this infirmity causes a dent in the prosecution case. He further puts

that this contention is also fortified by the opinion of Mr. M. Jain (sic.).

This contention is unsustainable for the reason that the said expert has not

been produced as a witness for being cross-examined by the prosecution.

Further for a little while, if it is assumed that the said letter `c’ has been

converted into `s’ despite that this fact proprio vigore does not cause dent in

the prosecution case for the reason that Rajinder Singh MHC in his affidavit

Ex.PG has also mentioned that the sample parcel was duly sealed with seal
Criminal Appeal No.2044-SB of 2004 -10-

`BS’, `CS’ and `RK’. It is probable that by way of inadvertence, the word `c’

instead of `s’ was written. Furthermore, it has all along been the case of

the prosecution that the parcels were sealed with the above-mentioned seals.

The sample seal was also sent to the Forensic Science Laboratory. In the

FSL report Ex.PL, while giving the description of parcels, it has been

mentioned that the parcel was duly sealed with two seals of `CS’, two seals

of `BS’ and two seals of `RK’. Thus, there is voluminous evidence on the

fact that the sample parcel did bear the impressions of said seals. Hence,

this contention is also turned down.

No other material point has been urged or agitated.

As a sequel of the above discussion, this appeal fails and is

dismissed being devoid of any merit.

August 19, 2009                                   ( HARBANS LAL )
renu                                                   JUDGE

Whether to be referred to the Reporter? Yes/No