High Court Punjab-Haryana High Court

Joginder Singh @ Munna vs State Of Haryana on 19 January, 2009

Punjab-Haryana High Court
Joginder Singh @ Munna vs State Of Haryana on 19 January, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                          CHANDIGARH

                                    Criminal Appeal No.142-DB of 2004
                                          Date of Decision: 19.01.2009
Joginder Singh @ Munna

                                                               Appellant
                                 Versus
State of Haryana
                                                             Respondent

CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
        HON'BLE MR. JUSTICE JORA SINGH


Present:    Mr.D.N.Ganeriwala, Advocate for the appellant
            in Criminal Appeal No.142-DB of 2004
            Mr.Atul Lakhanpal, Senior Advocate with
            Mr.R.S.Chahal, Advocate for the appellant
            in Criminal Appeal No.145-DB of 2004
            Mr.K.S.Dhaliwal, Advocate for the appellant
            in Criminal Appeal No.193-DB of 2004
            Mr.S.S.Randhawa, Addl.A.G. Haryana for the State-respondent
                              ....


Jasbir Singh, J.

This judgment will dispose of three appeals bearing Criminal

Appeal No.142-DB of 2004, Criminal Appeal No.145-DB and Criminal

Appeal No.193-DB of 2004, arising out of the common judgment and order

dated 17.12.2003 and 20.12.2003 respectively. To dictate order, facts are

being extracted from Criminal Appeal No.142-DB of 2004.

Appellant-Joginder Singh along with Bakshish Singh son of

Arjan Singh, Bhal Singh son of Singhara Singh, Bhupinder Singh son of

Prithvi Pal Singh, Partap Singh son of Arjun Singh, Balwinder son of

Darbara Singh and Darshan Lal son of Durga Dass, was an accused in FIR

No.166 dated 27.9.1995, recorded against them for commission of offences

punishable under Sections 15 and 25 of Narcotic Drugs and Psychotropic
Criminal Appeal No.142-DB of 2004 2

Substances Act, 1985 (in short, the Act). Vide the impugned judgment, the

appellant in this appeal- Joginder Singh and Bakshish Singh -appellant in

Criminal Appeal No.145-DB of 2004 were convicted for commission of an

offence under Section 15(c) of the Act. Bhal Singh – appellant in Criminal

Appeal No.193-DB of 2004 was convicted for commission of an offence

under Section 25 of the Act.

During trial, Bhupinder Singh, accused jumped bail and was

declared a proclaimed offender. Vide judgment, referred to above, the trial

Court, acquitted Partap Singh and Balwinder Singh of the charges framed

against them.

It is necessary to mention here that during pendency of criminal

proceedings, Darshan Lal – accused, on an application moved in this Court,

was ordered to be discharged.

The trial Court on 20.12.2003, sentenced the appellant Joginder

Singh and Bakshish Singh to undergo rigorous imprisonment for a period of

14 years and to pay a fine of Rs.1.50 lacs each, under Section 15(c) of the Act

with a default clause. Co-accused Bhal Singh was sentenced to undergo

rigorous imprisonment for a period of 14 years and to pay a fine of Rs.1.50

lacs for commission of an offence under Section 25 of the Act with a default

clause. Hence, these appeals.

Prosecution’s story, as noted by the trial Court in paragraph

No.2 of its judgment, reads thus:-

“In brief, the case of the prosecution is that on 26.9.1995 Daya

Kishan, the then DSP Tohana alongwith the staff was present at

the bridge of the canal in the area of the Mayond village for
Criminal Appeal No.142-DB of 2004 3

checking and patrolling and he received a secret information

that accused Bhal Singh son of Shingara Singh has stocked

heavy quantity of Chura post in his Dhani and he is a habitual

in selling of the same, if a raid be conducted, the above accused

alongwith the remaining accused persons could be apprehended

while selling the chura post. On receiving this information,

Daya Kishan, DSP reduced the same into writing and sent the

same to the SHO Police Station Jakhal through a constable. He

also furnished a wireless message to SHO Police Station, Jakhal

for reaching in the Dhani of Bhal Singh in the area of village

Sandanwas. He also started for Dhani Bahl Singh and on

reaching Dhani Bhal Singh, he cordoned the premises of Bhal

Singh with the help of his staff. After sometime SI Raghubir SHO

Police Station, Jakhal also reached there along with his staff.

In the early morning Balbir Singh, Ex-Sarpanch was also

reached there and a raid was conducted in the Dhani and

during the raid, accused Joginder Singh, Bakshish Singh and

Bhupender Singh (since P.O.) were found sitting on a cot inside

the room of the Dhani and Partap Singh was found keeping a

watch around the Dhani and on further search some bags of

poppy husk covered with a black coloured tripoleen were found.

Daya Kishan, DSP being suspected that accused are habitual

offenders of dealing in contraband substances, served notices

under Section 50 of NDPS Act upon all the three accused

Bakshish Singh, Bhupender Singh and Joginder Singh to the
Criminal Appeal No.142-DB of 2004 4

effect that being suspecting of some contraband substance, he

intend to take the search of their Dhani and if they so desire, a

Gazetted officer or a Magistrate can be called at the spot.

Notices were read over and explained to the accused persons,

who signed and thumb marked the same. As per their respective

replies, all the accused persons named above reposed

confidence in the police party.

3. Thereafter, on search of the bags, it was found that there

were 73 bags containing poppy husk stocked in the room. One

weighing scale alongwith some weights of 5 kg, 2 kg., 1 kg., 200

grams, 100 grams etc. were also found there. Daya Kishan,

DSP conducted the investigations and separated a sample of

200 grams from each of the bag and converted all the samples

into sealed parcel sealed with the seal of DK. On weighment of

the remainder, it was found that there was 44 kg. 800 grams

poppy straw in the each of the bag and the same was also

converted into sealed parcel. The entire case property

alongwith the sample, weighing scale, weights etc. were taken

into police possession as per separate seizure memo.

Thereafter, the I.O. recorded the statement of the witnesses at

the spot and prepared the rough site plan of the place of

recovery with correct marginal notes. All the three accused

named above were formally arrested.”

It is apparent from the facts extracted above, that the appellant –

Joginder Singh, co-accused Bakshish Singh and Bhupinder Singh were
Criminal Appeal No.142-DB of 2004 5

arrested at the spot. During interrogation, they intimated the investigating

officer that the contraband in question was supplied to them by Balwinder

Singh and Darshan Lal. Bhal Singh was also arrayed as an accused being

owner of Dhani, from where contraband was recovered. Partap Singh,

Darshan Lal and Balwinder Singh were not shown as accused in the final

report, put in Court, for trial. However, subsequent thereto, after re-

investigation, they were also shown as accused and a supplementary challan

was put in Court for their trial. All the accused were charge sheeted on

20.5.1999. As has been mentioned earlier, accused Darshan Lal was

discharged by this Court, by passing an order in Criminal Misc. No.998 of

1999 on 25.2.2002. Accordingly, his name was deleted from the list of

accused persons.

To the charge sheet, all the accused pleaded not guilty and

claimed trial. The prosecution produced nine witnesses and also brought on

record documentary evidence to prove its case. On closure of the

prosecution’s evidence, separate statements of all the accused were recorded

under Section 313 Cr.P.C. Incriminating material existing on record was put

to them, which they denied, pleaded innocence and false implication.

However, they led no evidence in defence.

The trial Court on appraisal of evidence on record, acquitted

Partap Singh and Balwinder Singh accused, however, appellant Joginder

Singh, co-accused Bakshish Singh and Bhal Singh were held guilty. They

were convicted and sentenced vide judgment, under challenge, as mentioned

in earlier part of this order.

Criminal Appeal No.142-DB of 2004 6

Counsel for the appellant Shri .D.N.Ganeriwala, Advocate has

vehemently contended that there was non-compliance with the provisions of

Section 42(2) of the Act. Alleged secret information against the accused was

not reduced into writing and it was not forwarded to the superior officers. He

further argued that as per version of the prosecution, three accused, namely,

Joginder Singh, Bakshish Singh and Bhupinder Singh were found sitting in a

room from where 73 bags of poppy husk were recovered. The poppy husk

was lying covered under black polythene sheet. By making reference to the

statements made by the prosecution witnesses, he argued that one material

witness has stated that all the three, above named accused, were sitting on a

cot outside the room, which was owned by Bhal Singh. The appellant and his

co-accused, namely, Bakshish Singh has no relation with Bhal Singh. They

belong to different villages and were falsely implicated in this case. Their

conscious possession over the contraband was not proved. He further argued

that independent witness though joined, was not examined during trial. There

was delay of 15 days in sending sample of the contraband for chemical

examination. Sample impression of the seal on a paper was not created and

the seal, after use, was not handed over to the independent witness. He

further brought it to our notice that only one sample parcel was sent for

chemical examination. He further submitted that as per prosecution

evidence, raid was conducted at 8.00 AM on 26.9.1995.

Seizure memo was prepared at 8.40 AM. Counsel, Shri

Ganeriwala argued that within 40 minutes it would not have been possible for

the police party to separate 73 samples and weigh 73 bags of poppy husk. He
Criminal Appeal No.142-DB of 2004 7

argued that appeal be allowed, conviction and sentence awarded to the

appellants be set aside.

Shri K.S.Dhaliwal, who has put in appearance for the legal heirs

of the deceased Bhal Singh, argued that above said appellant-accused was not

available at the spot, the prosecution has failed to bring any evidence, worth

the name to prove that the room from where contraband was recovered was

his ownership. By making reference to Jamabandi (Ex.PB) and Khasra

Girdawari (Ex.PC), he argued that Bhal Singh was not owner of the property,

in dispute. He prayed that conviction awarded to above said accused be also

set aside.

First of all we will deal with the case of Joginder Singh and

Bakshish Singh, appellants. As per case of the prosecution when raid was

conducted in early hours of 26th of September 1995 at the Dhani (out house)

of Bhal Singh, above named accused along with Bhupinder Singh was found

sitting on a cot in the room from where 73 bags of poppy husk were

recovered. Admittedly, those bags were lying covered with a black polythene

sheet. On suspicion, notice was served upon the above said accused. PW6

SI Raghbir Singh has deposed that all the three accused were found sitting on

a cot outside the room from where contraband was recovered. PW6 named

above and PW7 Daya Krishan Bhardawaj, DSP (IO) have candidly admitted

that the above named accused do not have any connection with the said

Dhani or Bhal Singh, who was alleged to be the owner. It was further

admitted by them that family members of the inhabitants of Dhani were

present and they were doing their own work. It was further deposed by them

that they had not joined any other inhabitant of the Dhani in the investigation.
Criminal Appeal No.142-DB of 2004 8

It is further an admitted fact that Partap Singh was found doing the guard

duty near the Dhani, however, initially, neither he was arrested nor joined as

an accused. During re-investigation, supplementary challan was put against

him by naming him as one of the accused. Admittedly appellants were not

known to the police officials, how their identity was established, it has not

come on record. Independent witness was joined, however, not produced in

Court simply by stating that the witness was won over by the appellants. No

attempt was made by the police officials to know whether the appellants were

owners of the contraband in dispute and further that how it was transported to

and had come to the place of recovery. Bhupinder Singh (PO) is resident of

Sirsa, Joginder Singh appellant is resident of Suba Khera and Bakshish Singh

is resident of village Rupanwali present Dharsul Khurd. They were not

related to Bhal Singh. Under these circumstances, their conscious possession

over the contraband in dispute cannot be presumed. Under similar

circumstances, their Lordships of the Supreme Court in State of Punjab v.

Balkar Singh and another ((2004) 3 SCC 582, have noticed as under:-

“We heard the counsel for the appellant. The High Court

by the impugned judgment stated that the prosecution failed to

prove that these respondents were in conscious possession of

the poppy husk recovered by the police. The evidence by the

prosecution consisted of the testimony of PW1 Balbir Singh and

PW2 ASI Jarnail Singh. Both these witnesses deposed that they

found the respondents sitting on the bags of poppy husk. The

recovery was effected from a field in Village Lohgarh. The

respondents belonged to different villages. The respondent
Criminal Appeal No.142-DB of 2004 9

Balkar Singh is a resident of village Bira Bedi in District Hisar

while respondent Munish Chand is a resident of Farukhabad.

The police did not make any investigation as to how these 100

bags of poppy husk were transported to the place of incident.

They also did not adduce any evidence to show the ownership of

the poppy husk. The presence of the respondents at the place

from where the bags of poppy husk were recovered itself was

taken as possession of these bags by the police. In fairness, the

police should have conducted further investigation to prove that

these accused were really in possession of these articles. The

failure to give any satisfactory explanation by the accused for

being present on that place itself does not prove that they were

in possession of these articles. Though the respondents raised a

plea before the Sessions Court, the same was not considered by

the Sessions Judge in the manner in which it should have been

considered. We do not think that the High Court erred in

holding that there was no evidence to prove that the respondents

were in conscious possession of the poppy husk recovered by the

police. The prosecution failed to discharge its obligation to

prove the possession of the poppy husk by the respondents. We

do not find any infirmity in the judgment passed by the High

Court.”

Similarly, in Avtar Singh and others v. State of Punjab, (2002) 7

Supreme Court Cases 419, it was held that merely because some accused was

found sitting on the bags containing contraband, in the absence of proof of
Criminal Appeal No.142-DB of 2004 10

anything more, that accused cannot be presumed to be in possession of the

contraband. A Full Bench of this Court in Kashmir Singh versus State of

Punjab, 2006(2) RCR (Criminal) 477, has specifically held that to raise

presumption against an accused under the Act, it is necessary that a specific

question be put to the accused regarding his conscious possession of the

contraband when recording statement under Section 313 Cr.P.C. In the

present case, no such question appears to have been put to the appellants

when their statements were recorded as above. The facts of the case are such

that reasonable presumption under Sections 35 and 54 of the Act could not

have been raised against the appellants to convict them.

Furthermore, it has come on record that neither the investigating

officer Daya Krishan Bhardawaj DSP (PW7) nor SI Raghbir Singh (PW6)

have stated that sample impression of the seal used was prepared at the time

of recovery. This fact also does not find any mention in the recovery memo

(Ex.PL). Malkhana Head Constable Bani Singh in his affidavit (Ex.PD) has

no where stated that any sample of seal impression was deposited with him.

Similarly, no mention of above said seal impression found in Ex.PE affidavit

of Constable Rai Singh, who has deposited sample of contraband in Forensic

Science Laboratory. Investigating Officer states that seal, after use was

handed over to independent witness, however, PW6 Raghbir Singh states tha

seal after use was handed over to him. To the contrary, report of Forensic

Science Laboratory (Ex.PV) indicates that specimen of the seal was handed

over in the laboratory for verification, who created that sample impression,

how reached at the Forensic Science Laboratory, is a complete mystery.

Above said facts create a hole in the story of the prosecution.
Criminal Appeal No.142-DB of 2004 11

Contention of counsel for the appellant is correct that sample of

contraband was deposited with the Forensic Science Laboratory after a gap of

about 15 days. Under normal circumstances, unless prejudice to the accused

is proved, delayed deposit of sample may not be very relevant but in the

present case, facts are such, that the above said fact, we feel, is very

important to decide culpability of the appellants. A Division Bench of this

Court, in Parminder Singh v. State of Haryana, 2006(4) RCR (Criminal) 495,

has held that delay of 25 days in depositing sample parcels in Forensic

Science Laboratory was fatal to the case of the prosecution. Bhal Singh had

died during pendency of this appeal.

Reading of affidavit of Mani Singh, Head Constable (Ex.PD)

shows that the sample parcels were deposited with him on 27.9.1995 whereas

the recovery was made on 26.9.1995. This witness further states that the

aforesaid samples of poppy husk along with specimen seal, were sent to

Forensic Science Laboratory through Rai Singh, Constable No.1564, whereas

Rai Singh, in his affidavit (Ex.PE) had categorically stated that he was

handed over only one parcel containing 250 grams of poppy husk sealed with

seal ‘DK’ on 21.5.1995. This witness further deposed that he has handed

over only one packet of poppy husk in the Forensic Science Laboratory.

This witness does not talk of sample of seal at all, whereas report made by

the Forensic Laboratory (Ex.PV) talks of 73 samples and seal also. Above

said facts are sufficient to create a doubt with regard to case of the

prosecution. Furthermore, as per deposition made by Investigating Officer,

Daya Krishan Bhardawaj, DSP (PW7) he had cordoned off Dhani in question

at about 12 at night. SI Raghbir Singh (PW6) also reached at the spot after
Criminal Appeal No.142-DB of 2004 12

some time. However, raid was conducted only at 8.00 AM in the morning.

Why the police party continued to wait for 8 hours is very surprising. Balkar

Singh, an independent witness arrived at the spot at about 7/8 AM. Notices

to the accused were served thereafter. Recovery memo was prepared at 8.40

AM. During this period of about one hour, this Court feels that it was not

possible for the police party to weigh 73 bags of poppy husk (only one

weighing scale was available) and separate 73 sample parcels from it. It

appears that raid was conducted during night and with a view to ward off

rigor of Section 42 of the Act, story was propagated that after cordoning off

the area at about 12 noon in the night, raid was conducted between 7 to 8 in

the morning.

So far as Bhal Singh, appellant is concerned, he was not arrested

at the spot. Secret information was received by PW7 Daya Krishan

Bhardawaj, DSP that above said Bhal Singh has kept contraband in his out

house, on raid the same can be recovered. Admittedly, Bhal Sinhg was not

found present at the spot. It has come on record that Bhal Singh has three

sons, who are married. It was specifically admitted by PW6 and PW7 that

other inhabitants of the Dhani were available at the spot, however, they were

not associated in the investigation. None out of them was confronted as to

how huge quantity of contraband was lying from where it was recovered.

PW7 has specifically admitted that ’till the time investigation remained with

him he could not collect proof regarding ownership of Dhani to be of Bhal

Singh.’ Similarly, PW3 Inspector Rajender Singh, who has partly

investigated the case, has stated that there was no other evidence against Bhal

Singh except the statements of witnesses already recorded by Daya Krishan
Criminal Appeal No.142-DB of 2004 13

Bhardawaj, DSP. To prove ownership of Dhani, the prosecution has

produced Bhupinder Singh, Patwari as PW1. His examination in chief reads

thus:-

“I have brought the summoned record. The site plan

Ex.PA was drawn by me. This site plan is for the Dhani of Bhal

Singh and others. Its marginal notes are in my hand and they

are true to the spot. It was prepared be me in the presence of

Balbir Singh, Ex. Sarpanch of village Sadhanwas. Ex.PB is the

copy of Jamabandi for the year 1990-91. Ex.PC is the copy of

khasra girdawari for the crops from kharif 94 to kharif 95.”

This witness has admitted that Bhal Singh has three sons and

probably all of them are married. Prosecution’s allegation that Dhani belongs

to Bhal Singh is belied when we look into the Jamabandi (Ex.PB) and Khasra

Girdawari (Ex.PC), brought on record by PW1. In above said documents in

the column of ownership, Bhal Singh’s name does not figure. In the column

of cultivation, he has been shown in cultivation to the extent of 428th share in

the total property. In both the documents, there is no entry that in the khasra

nos. given therein, there exists any construction on any part of the land.

In view of above, we feel that conviction of Bhal Singh, by

invoking provisions of Section 25 of the Act, was not justified. We are of the

opinion that the prosecution has failed to prove guilt of all the three

appellants beyond a shadow of doubt accordingly, we allow all the three

appeals, set aside conviction and sentence awarded to the appellants.




                                              (Jasbir Singh)
                                                 Judge
 Criminal Appeal No.142-DB of 2004                  14




19.1.2009                           (Jora Singh)
gk                                     Judge