Rajasthan High Court – Jodhpur
State vs Vinod Kumar & Anr on 29 August, 2008
1
S.B. CRIMINAL LEAVE TO APEAL NO.171/2008
(State of Rajasthan Vs. Vinod Kumar & Anr.)
Date of Order :: 29.08.2008
PRESENT
HON'BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mrs.Vidhyawati Boda, Public Prosecutor.
Heard learned Public Prosecutor.
In this leave to appeal the State of Rajasthan is
challenging judgment dated 16th May, 2008 passed by the
Special Judge, N.D.P.S. Cases, Sri Ganganagar in regular
criminal case No.5/2007 whereby he has acquitted the accused-
non-petitioners for the offence under Section 8/21 of the
N.D.P.S. Act.
According to facts of the case, a case was registered
against accused-non-petitioners Vinod Kumar and Ved Prakash
for recovery of 8 gram smack from each of them at the time of
search by Manoj Maachra, Police Sub Inspector, P.S. Kotwali. As
per allegations levelled against accused-non-petitioners at the
time of search, 8 gram smack was found from the pocket of
Vinod Kumar and 8 gram smack was found from the pocket of
2
Ved Prakash and both are not possessing any valid licence for
holding said contraband, therefore, they were arrested after
giving notice under Section 52 of the N.D.P.S. Act. The samples
of 4 gram smack from each were taken and sealed for the
purpose of analytic chemical examination by the F.S.L.
Thereafter, a regular investigation was made and challan was
filed before the trial court.
After filing challan, learned trial court recorded
evidence produced by prosecution as well as recorded the
statements of accused-non-petitioners under Section 313 Cr.P.C.
In all 23 prosecution witnesses were produced to prove the case
against accused-non-petitioners, but after final hearing, learned
trial court acquitted accused-non-petitioners from the charges
levelled against them vide judgment dated 16th May, 2008.
Learned Public Prosecutor vehemently argued that
judgment rendered by learned trial court is contrary to the facts
and evidence on record. It is also submitted that learned trial
court has failed to appreciate the evidence in proper manner, so
also, learned trial court was to consider important aspect of the
matter that recovery of contraband was made from the exclusive
possession of accused-non-petitioners and that recovery was
proved by way of evidence by prosecution.
3
Learned Public Prosecutor while inviting attention of
this Court towards the fact that acquittal is totally based upon
the main contention of accused-non-petitioners that no
independent witnesses were called at the time of recovery, but in
fact, due to non-availability of independent witnesses, search
was made in front of other police officials and, therefore, it
cannot be said that recovery was not properly made, so also, it
cannot be accepted that search was not conducted in accordance
with the provisions of Act. Further it is argued that acquittal is
based upon aforesaid reasons only, therefore, the judgment is
erroneous and passed without considering evidence in the right
perspective.
I have perused the judgment impugned, so also,
considered the arguments advanced by learned Public
Prosecutor.
In my opinion, admittedly, no independent witnesses
were called although the recovery was made in populated area.
Meaning thereby, the provisions of N.D.P.S. Act was not followed
at the time of making search and recovery from accused-non-
petitioners which is mandatory in nature. The reason for not
calling independent witnesses is not accepted. It is also required
4
to be observed that learned trial Judge has specifically stated in
the judgment that no averments were made by the S.H.O. for
calling independent witnesses at the time of recovery. Meaning
thereby, the so called contraband which is said to be recovered
from accused-non-petitioners were not recovered in accordance
with provisions of N.D.P.S. Act, so also, it is admitted case of
prosecution that at the time of search and recovery no
independent witnesses were present and contraband was
recovered before police officials in the populated area.
In this view of the matter, I am of the opinion that
the learned trial court has not committed any error while
acquitting accused-non-petitioners from the charges of recovery
of 8 gram smack from each of them because prosecution has
failed to prove its case beyond reasonable doubt.
Hence, this criminal leave to appeal is hereby
dismissed.
(GOPAL KRISHAN VYAS),J.
A.K. Chouhan/-