High Court Punjab-Haryana High Court

Raj Kumar vs State Of Punjab on 30 May, 2009

Punjab-Haryana High Court
Raj Kumar vs State Of Punjab on 30 May, 2009
Criminal Appeal No. 201-SB of 2009                           1


           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                           CHANDIGARH

                          Criminal Appeal No. 201 of 2009
                          Date of decision: May 30, 2009


Raj Kumar                       -Appellant.

             Versus

State of Punjab                 -Respondent
Coram        Hon'ble Mr. Justice Rajan Gupta

Present:     Mr. DS Dalee, Advocate, for the appellant.
             Mr. Shilesh Gupta, DAG, Punjab.

Rajan Gupta, J.(Oral)

The appellant has been convicted by the Judge, Special Court,

Sangrur for being in possession of 2 Kgs of opium.

Learned counsel for the appellant states that he is limiting his

prayer only to the extent of reduction in the sentence awarded and does not

assail the judgment of conviction.

Learned State counsel, on the other hand submits that in case

conviction of the appellant is maintained, the Court may reduce the sentence

as deemed appropriate in the circumstances of the case.

I have heard learned counsel for the parties.

Briefly, the facts of the case are that on 11-4-2007, the police

intercepted a person, coming on a motorcycle with a plastic bag slinging on

his shoulder. On seeing the police party, he tried to retreat. He was

apprehended on suspicion. After following the necessary formalities, search

of the bag in possession of the accused was conducted. This led to
Criminal Appeal No. 201-SB of 2009 2

recovery of 2 Kgs of opium.

During trial, the prosecution examined as many as five

witnesses in support of its case.

The statement of the accused was recorded in terms of Section

313 of the Code of Criminal Procedure, wherein the incriminating evidence

available on record was put to him. He pleaded innocence and claimed false

implication in this case. He examined three witnesses in his defence.

On the basis of the evidence on record, the trial Court came to

the conclusion that the appellant was guilty of the offence punishable under

Section 18 of the Narcotic Drugs & Psychotropic Substances Act,1985

having been found in possession of the contraband in question. He was

sentenced to undergo rigorous imprisonment for a period of four years and

to pay a fine of Rs.5000/-, in default of payment thereof to further undergo

RI for three months.

On a perusal of the judgment, I am of the considered view that

the trial Court has correctly arrived at a conclusion that the appellant was

guilty of the offence alleged against him. The conviction of the appellant is,

thus, affirmed.

Even counsel for the appellant, during the course of arguments,

has not assailed the judgment of conviction. He, however, pleaded for

reduction in the quantum of sentence on the ground that the appellant is a

first offender and a very poor man having four small children to support.

Learned State counsel has placed on record a reply by way of

affidavit dated 24.3.2009 of Superintendent, District Jail, Sangrur,

according to which the appellant had undergone 1 year 11 months & 11
Criminal Appeal No. 201-SB of 2009 3

days of sentence as on 23-3-2009.

Keeping in view the fact that the appellant is a first offender, a

very poor man having small children, I deem it fit to reduce his sentence to

two years. However, the sentence of fine shall remain the same. Ordered

accordingly.

The amount of fine if not already paid, shall be deposited

within a week of receipt of copy of this judgment, failing which the

appellant shall undergo further RI for three months.

Except with the modification in the quantum of sentence, as

indicated hereinabove, the appeal is dismissed.

[Rajan Gupta]
Judge
May 30, 2009.

‘ask’