JUDGMENT
Y.R. Meena, J.
1. This petition is directed against the judgment of Additional Sessions Judge, Rajsamand dated 2.3.81 by which accused Bakhtawar Singh was convicted Under Section 4/9 of Opium Act and sentenced to undergo two months’ simple imprisonment.
2. The prosecution case is that on 16.12.74 Inspector Nandlal was going to Chittorgarh to prevent smuggling. Abut 36 kilometres from Kelwa he checked Bus No. RRM 259 and found accused petitioner at seat No. 5 in the bus. Accused was in possession of a bag which contained 3 kg. 250 grms opium in polethene bags. He also found 2 kgs 200 grins opium tied on the chest of the accused, The opium was seized. Four packets of samples were obtained from seized material and sent for chemical examination. The accused petitioner was arrested on the spot and was taken to the police station, Rajnagar along with opium. A case Under Section 4 read with Section 9 of the Opium Act was registered. Munsif and Judicial Magistrate, Rajsamand charged the accused petitioner for commit ling offence Under Section 4 read with Section 9 of the Opium Act and proceeded with the trial. Seven witnesses namely Syamlal (PW 1), Man Singh (PW 2), Kailash Puri (PW 3), Nandlal (PW 4), Ghansyamlal (PW 5), Devilal (PW 6) and Mohanlal (PW 7) were examined from the prosecution side. Syamlal (PW 1) bus Conductor supports the case of the prosecution that accused petitioner was travelling in bus No. RRM 259 on 16.12.74 and he was found, by the Inspector, in possession of opium. Nandlal (PW4), Ghanshyamlal (PW5), Devilal (PW6), Mohanlal (PW 7) are employees in the Narcotics Department. They all supported the prosecution story in their statements. In defence, accused petitioner alleged that there was a quarrel in the bus between him and bus conductor in connection with scat and therefore Shyamlal has given statement against him. In defence he produced Bus Driver Ram Singh and Kalu Singh. In their statements they stated that alongwith the accused petitioner, two other persons were sitting on the same seat and nothing was found in possession of the accused. Samples were sent to Forensic Science Laboratory and it was found that packet marked A contained 40 grms of dark brown coloured substance kept in a Cavender Cigarette Case. The packet marked B contained dark brown coloured sticky substance kept in a cigarette case which weighed 42 grms alongwith the inner flap of the Cigarette case. On the basis of these evidence, learned Munsif and Judicial Magistrate was satisfied that the prosecution has proved its case beyond reasonable doubt. He convicted the accused petitioner and sentenced to undergo two months’ simple imprisonment. In appeal filed before the learned Additional Sessions Judge, Rajsamand, the learned Judge found that accused has committed the offence Under Section 4 read with Section 9 of the Opium Act and held that accused was rightly convicted and sentenced. Aggrieved accused petitioner has preferred revision petition in this Court.
3. Learned Counsel for the accused petitioner Mr. Bishnoi submitted that link evidence is not proved as all the persons in whose custody the samples kept, were not examined. Two samples were taken Marked ‘A’ and ‘B’ of 30 grms each but by Foresic Science Laboratory they were found to be 40 grms and 42 grms respectively. Learned Counsel relied upon the decision rendered in case of Daulat Ram (1980 Supreme Court 1314). His next submission was that FSL report was not put to the accused in his examination Under Section 313, Cr.P.C. For that he relied on 1988 (1) RLR 976 (Jagdish Prasad v. State of Rajasthan) and 1986 Criminal Law Reporter 42 (Gordhan and Ors. v. State of Rajasthan) He also submitted that FSL report was not exhibited, therefore that cannot be used against the accused for conviction. While learned Public Prosecutor Shri Singhvi submitted that lour persons have been examined in respect of samples taken on the spot and thereafter taken to FSL office. Seal was found intact, therefore, the judgment of their Lordships in case of Daulat Ram is not applicable. For examination Under section 313, Cr.P.C. Shri Singhvi submitted that in chargesheet it was brought to the notice of the accused that he was found in possession of opium, therefore it was not necessary to put any question in respect of FSL report in examination Under Section 313, Cr.P.C. For not exhibiting the report of FSL he submitted that it is a public document, and it can be used against the accused.
4. After hearing the rival submissions and carefully perusal of the record, I found that four persons were examined in respect of the samples obtained from the seized material and taken to the FSL. Nandlal (PW 4), Ghanshyamlal (PW 5), Man Singh (PW 2) and Kailash Puri (PW 3). Nandlal (PW 4) in his statement states that opium recovered from the accused, samples were taken, in the scaled condition they were handed over to SHO, Rajsamand. Ghanshyamlal, SHO, Rajsamand (PW 5) accepted it that he received scaled samples sent by Nandlal, Inspector of Narcotics Department. SHO, Rajsamand sent it to S.P. Office through Man Singh. Man Singh (PW 2) was examined and states that he delivered the samples in the S.P.Office. From S.P. Office they were sent to the State Forensic Science Laboratory on 20.12.74 and received in the Forensic Science Laboratory on 30.12.74 and were found properly sealed and seal was intact. Taking these facts, into account, the link evidence cannot be doubted. In the decision of Their Lordships in Daulat Ram’s case, the samples changed hands and prosecution failed to provce that the samples remained intact. None of those witnesses were examined by the prosecution. We cannot put case in question at par with the case of Daulat Ram for link evidence.
5. Learned Counsel’s argument has substance in alleging that while no question was put in respect of FSL report to the accused in his examination Under Section 313, Cr. P.C., it vitiates the trial. Admittedly, no question was put in respect of the FSL report to the accused in his examination Under Section 313, Cr. P.C. In Gordhan Singh v. State of Rajasthan (1986 Criminal Law Reporter 43) a view has been taken by this Court that in the absence of any question put to the accused in his examination Under Section 313, Cr. P.C. the circumstance cannot be pressed into service for connecting the accused with the crime. In case of Jagdish Prasad (1988 (1) Cr.L.R. 976), the Court has taken the view that it is a settled law that no circumstance can be used against the accused which has not been put in his examination Under Section 313, Cr.P.C. Fact is not in dispute that no question was put to accused in respect of the report of FSL in examination Under Section 313, Cr.P.C, the report of FSL cannot be used for conviction against the accused and without the report of the FSL it can not be said that prosecution has proved the case beyond reasonable doubt. The report was not exhibited. That further weakens the case of prosecution. In my view, the conviction of accused is not justified.
6. In the result, I accept the revision petition, set aside the judgments of Courts below and acquit the accused of charge Under Section 4/9 of the Opium Act. He is on bail. His bail bonds stand discharged.