High Court Rajasthan High Court - Jodhpur

Babulal & Anr vs State on 7 October, 2010

Rajasthan High Court – Jodhpur
Babulal & Anr vs State on 7 October, 2010
                                                                               1
                                              S.B. Criminal Appeal No. 444/2003
                                                      (Babu lal & Anr. Vs. State)


 IN THE HIGH COURT OF JUDICATURE FOR RAJSATHAN AT
                     JODHPUR

           S.B. CRIMINAL APPEAL NO. 444/2003
          (BABU LAL S/O KASHI RAM Vs. STATE )
       (GOVING SINGH S/o NATHU SINGH VS. STATE)

                          JUDGMENT


Date of order :          07th October, 2010


                             PRESENT

                  HON'BLE MR. C.M. TOTLA, J.


Mr. Shaitan Singh for Mr. Mridul Jain for the appellants.
Mr. K.K. Rawal, P.P.


BY THE COURT

====

Appellants convicted for the offence of violation of Section 8

punishable under Section 18 of NDPS Act recorded in Sessions Case

No. 65/2000 by judgment dated 28.02.2003 and sentenced to ten

years RI with fine Rs. 1 lac and in default one year RI challenges the

validity of conviction and sentence awarded.

Heard learned counsel for the appellants and the Public

Prosecutor.

Prosecution version as disclosed appears to be that posted

SHO at Police Station Pratapgarh on 17.10.09 Sub inspector Tej

Singh PW/12 making roznamcha entry No. 895 handing over charge

to Sub Inspector Suresh Kumar PW/2 Ex.P/23 at 11:15 PM

proceeded for investigating for certain FIR. PW/2 about two hours

later i.e. at 1 AM informed by some of two persons Babu lal and
2
S.B. Criminal Appeal No. 444/2003
(Babu lal & Anr. Vs. State)

Govind Singh (appellants) with illegal opium shall be proceeding on

foot towards Fathpur from their village Jamalpura, so PW/2 making

entry Ex.P/21 bearing No. 898 in Roznamcha intimated of this

information to Dy. Superintendent vide Ex.P/13, by dispatching it

with Constable Keshar Singh PW/11. PW/2 with other SI and two

constables making entry Ex.P/22 in Roznamcha proceeded to village

Jhansdi where on asking accompanying Constable PW/3 called

independent witnesses PW/1 & 9 who when given notices Ex.P/1

and P/16 of received information and asked to be motbir expressed

consent and recorded on Ex.P/2 and 16. Allegedly at about 3:30 in

night, two persons were seen coming on foot from vilage Jamalpura

who encircled and asking them were obtained their names and other

particulars etc then were told of information received and further

asked if they desirous of search before and by gazetted or higher

officer or by incharge present and they expressed desire and

consented for search by them. So search was made. Babu lal who

had a white bag in his hands containing polythene bag in which was

black vicious substance which smelt and tasted of opium and as

Babu lal did not have a license so substance seized and on weighing

found to be 3.5 kg from which taken and separately sealed were two

samples of 50 gm each. Then search was made of other person

Govind Singh who also was having a green bag in his right hand in

which also was while polythene containing black vicious substance

appearing opium that also was seized and weighed 3.0 kg from

which also two samples were collected and separately sealed. Memo

of these proceedings prepared is Ex.P/4 and packet sealed as above
3
S.B. Criminal Appeal No. 444/2003
(Babu lal & Anr. Vs. State)

respectively marked A to F and seal impression also fixed preparing

separate impressions.

Appellants informed of their arrest vide memos Ex.P/17 & 18

and arrested preparing memos Ex.P/7 & 8, preparing memo of

proceedings P/14 FIR bearing No. 408/01 P/15 came to be

registered. Superintendent of Police was informed of all above

happening vide letter P/20 ad malkhana articles deposited with

Malkhana incharge PW/6, making memo Ex.P/19, and PW/6 making

entries P/25 in register keeping packets safe handed over two

sample packets marked A & D to Constable PW/7 who obtaining

forwarding letter P/26 and with seal impression of above packets

deposited at laboratory obtaining receipt P/27.

Inspecting place of occurrence I/O PW/10 before PW/4 and

PW/5 prepared site memo and plan Ex.P/18 completing needful

including recording statements, chargesheet submitted.

FSL Report Ex.P/29 describe of substance found in received

intact sealed packets to be opium having respectively 6.75 and 8.17

per cent morphine.

Appellant Babu lal charged of keeping opium 3.5 kg and

appellant Govind Singh of keeping 3.0 kg- denied and claimed trial.

PW/1 and PW/9 are motbirs of recovery, declared hostile,

state of police obtaining their signature at police station. PW/4 & 5

of preparing site plan. PW/2 is seizure officer and constable PW/3

accompanied him. Head Constable PW/6 & Constable PW/7 depose

of safe keeping and delivering packets at FSL and related matters. R

PW/8 wife of elder brother of one of the accused appellant of opium
4
S.B. Criminal Appeal No. 444/2003
(Babu lal & Anr. Vs. State)

cultivation license for appellant Babu lal two years ago – PW/10 and

12 investigated including recording of statements.

According to appellant, witnesses are telling lie. Appellant

Govind Singh avers that while he sleeping at village was taken away.

Per appellant Babu lal he was sleeping in compound of Bhadar Singh

was picked up by police. Defence witness Bahadur Singh DW/1 state

of appellants being his relative came to him and they went to village

Honia in some social function where when were asleep in night

came police man, abused them, and though asked by others

gathered to refrain still took appellants with them.

Learned Sessions Judge concludingly inferred that competent

officer complying all procedural provisions searched and seized and

appellants were in possession of narcotic substance held guilty and

sentenced.

Learned counsel for the appellant assailing findings of learned

Judge argues that (i) SI PW/2 who allegedly searched was not

empowered and competent to make such search and seizure (ii)

under S.42 search can only be by empowered officer and PW/2 not

empowered and he knowing himself not to be SHO, if at all did

search, it is completely illegal (iii) mandatory provisions of Section

42 are not complied so vitiated entry is search and seizure –

consequently all proceeding (iv) no separate memo of information,

said to have been received, is made and is not produced (v)

provisions of Section 50 not complied with – assertingly urged t hat

provisions are applicable and even if not applicable when

contemplated, and per prosecution complied with then as mandatory
5
S.B. Criminal Appeal No. 444/2003
(Babu lal & Anr. Vs. State)

is so strict compliance is to be (vi) Section 55 completely flouted (vi)

not fulfilled requirements of Section 57. Taking through the

evidence, submits that version of possession and recovery cannot be

believed – evidence and versions contrary to each other – memos

prepared finds number of FIR which do show of preparation of all

memos only post FIR – link evidence i.e intact delivering packets at

FSL missing. Stressed that weight found in laboratory is substantially

less than the said weight of sample allegedly taken. On behalf of

appellant, cited is 2001 Cr. L.J 1166 Gurbax Singh Vs. State of

Haryana.

On behalf of appellants lastly submitted that sentence

awarded in default of payment of fine ought to be reduced.

Learned Public Prosecutor submitted that proved in each

possession of appellant was opium.

Evidence at length is well discussed and analysed by learned

trial Judge so need not be repeated in detail. Produced evidence

disclose action and recoveries per memos prepared – with stray

contradiction or omission here and there to which significance

cannot be attached to. Regarding non-authorising of search officer

PW/2, pointed out is that he was not regularly posted as SHO but

was SI whereas, according to prosecution incharge in absence of

SHO doing his duties is vested with all empowerment of SHO.

Learned Sessions Judge discussing at length found that regular SHO

away so, PW/2 was empowered for all including seizure. The search

was made on 18.10.2000. Notification under Section 42 promulgated

in year 1988 empowers SHO of police station or officers of rank of
6
S.B. Criminal Appeal No. 444/2003
(Babu lal & Anr. Vs. State)

inspectors. PW/12 depose and so also is deposed by PW/2 and

others that PW/2 was incharge police station. Further proved is that

PW/12 Tej Singh per entry Ex.P/23, departed from Police station for

investigation in relation to other FIR No. 170/2000 and departed

from police station giving charge to Suresh Kumar PW/2. PW/12 was

SI, PW/2 is also SI who again was given charge specifically

mentioning so as above. Roznamcha entry of information received

Ex.P/21 and subsequent entries of proceeding for search etc also

mentions of PW/2 doing so in the capacity of Incharge. Given such

fact situation and when incharge PW/12 provenly was out to a

distance and not in direct control of police station then not in

position to perform all his duties who also made entries in

roznamcha as above. Moreover, the search is not of building,

vessel, conveyance but at public way so such argument on such

proven fact situations cannot be sustainable.

Stress is laid down of non-separate reduction in writing of

secret information received. Pertinent to note is that the provisions

do prescribe for reduction of information in writing. The information

is to be reduced in writing and received information is proved to

have been reduced into writing in Roznamcha Ex.P/21A at 1 O clock

in night which stands proved by evidence of PW/2 and Constable

PW/3. Moreover communication of such information and proceeding

for needful action is made to higher officer vide Ex.P/13 as is

established by depositions of PW/2 and Constable PW/11 who

delivered Ex.P/13 in morning to Dy. S.P at 7:30 AM and Ex.P/13

which further finds endorsement with seal of the Superintendent of
7
S.B. Criminal Appeal No. 444/2003
(Babu lal & Anr. Vs. State)

police he having received it at 10AM. Therefore, the argument raised

have not basis.

Packets of substance recovered and seal impressions prepared

were delivered to Malkahan incharge, Head constable PW/6 Jamna

lal who depose of having received in sealed state and of safe intact

keeping in malkhana making entries Ex.P/25 in register. PW/2 the

recovery officer state that he delivered packets to PW/6 preparing

and vide memo Ex.P/19. PW/6 further depose of handing over two

packets marked A & D to Constable PW/7 on 08.11.2000 and

Constable PW/7 state of receiving packets from PW/6 and papers

from P.S and then obtaining forwarding letter from the

Superintendent office at Chittorgarh going Jaipur and staying therein

in night at P.S. Bani Park depositing both packets intactly at FSL on

10.11.2000. Copy of forwarding letter to FSL is P/26 and receipts

P/25. Section 55 provides for taking of charge of articles at Police

station and sealing with seal of Officer incharge. Here articles were

already sealed by Officer incharge. On the given facts is not

essential seems and was to re-seal. Moreover, the articles are prove

to have been safely delivered on the very same day to Incharge,

Malkhana who keepig safe and intact handed over for delivering at

FSL.

With above, thrustly raised is argument of laboratory finding

of weight of substance being less than 50 gm. According to

prosecution and evidence produced, sample collected was of 50 gm

and PW/2 and other mentions of taking samples of 50 gm each and

keeping them in a polythene and that in iron small container (dibbi)
8
S.B. Criminal Appeal No. 444/2003
(Babu lal & Anr. Vs. State)

which wrapped by cloth and then sealed. Per FSL report Ex.P/29

substance contained with polythene pouch weighed respectively

45.016 gm and 45.5 gm. Seizure was effected on 18.10.2000 and

report is of 05.12.2001 and sample on analysis is found to juice of

opium poppy having morphine 6.75 and 8.17 %. The substance

recovered was semi solid viscocious and in laboratory weighed about

after 17 months – difference is about ten per cent. At laboratory,

obviously weight was using comparatively fine instrument. In these

circumstances, in the considered opinion of the Court, finding the

sample of little reduced weight do not adversely affect the

prosecution.

Emphatically raised is non-compliance of provisions of Section

50(1) & (2). Urged is that when contemplated was such a

compliance and attributedly search made so complying then have to

be strictly and these provisions mandatory non-compliance of

vitiates entire search and seizure.

A careful look at the provisions of Section 50 and with settled

states the compliance as prescribed is to be made only while

personal search, that is when and for search of any person. Unless

apparent is or is reasonably established fact situations disclose that

personal search was made but only to circumvent provisions of

Section 50 otherwise is attributed then only question of compliance

or otherwise may arise. Here seizure is from a bag (theli) being

carried in hands fastened or with palm and fingers – was not a

personal search. In addition, evidence produced disclose prove

(motbirs hostile but accept of signatures) disclose that vide memos
9
S.B. Criminal Appeal No. 444/2003
(Babu lal & Anr. Vs. State)

P/3 and P/11 appellants were informed of their right of search

before a Magistrate or gazetted officer and they consented for

search by incharge P.S. PW/2 and consent also appears in writing

bearing signatures of appellants. As such the contention is to be

rejected.

Lastly is appearance of number of FIR on memos prepared at

the place of seizure on basis of which contention is of preparation of

memos afterwards at Police station. Memos for calling of motbir and

received information given to motbir and their consents Ex.P/1, P/2,

P/16, P/17 – memos of notice under Section 50, Ex.P/3, 11-seizure

memo Ex.P/4 and memos of arrest Ex.P/5 to 8, seal impressions

P/9, 10 have in red ink written FIR 408/2K. Registered FIR Ex.P/15

is also of same number. The very fact that number in red and in

writing distinguishly different to person writing memos so number

of FIR is written afterwards. This appear only for purpose of

denoting the number of related FIR. Therefore, the raised argument

is not sustainable.

Residuarily submitted is for reduction of sentence in default of

payment of fine emphasising that unable to pay fine did not furnish

bail bonds for suspensions of sentence though ordered. Taking all

factors cumulatively, in the opinion of the Court, just is to reduce

the sentence in default of payment of fine to six months RI.

For the reasons above described, appeal challenging

conviction fails. Sentence to rigorous imprisonment of ten years and

fine Rs. 1 lac to each appellant also remains intact. However, in
10
S.B. Criminal Appeal No. 444/2003
(Babu lal & Anr. Vs. State)

default of payment of fine instead of one year awarded is six months

rigorous imprisonment.

Therefore, appeal is rejected. As above is ordered that in

default of payment of fine imposed of Rs. 1 lac, each appellant to

undergo six months RI. Convictions affirmed. Ten years rigorous

imprisonment with fine Rs. 1 lac intact but in default of payment of

fine, to undergo six months rigorous imprisonment.

(C.M. TOTLA), J.