High Court Kerala High Court

Andichami @ Andiappan vs The Sub Inspector Of Police on 23 March, 2010

Kerala High Court
Andichami @ Andiappan vs The Sub Inspector Of Police on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 2088 of 2009()


1. ANDICHAMI @ ANDIAPPAN, S/O. OCHATHEVAR
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA REP. BY PUBLIC

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :23/03/2010

 O R D E R
                        V.K.MOHANAN, J.
                      -------------------------------
                  Crl. APPEAL No.2088 of 2009
                      -------------------------------
             Dated this the 23rd day of March, 2010.

                           J U D G M E N T

This appeal is directed, against the judgment dated 29.9.09

in Session Case No.38/08 of the Court of the Special Judge

(NDPS Act cases), Vadakara, at the instance of the sole

accused therein, challenging his conviction and sentence u/s.20

(b)(II)(C) of the Narcotic Drugs and Psychotropic Substances

Act, 1985 (hereinafter referred to for short as ‘the NDPS Act’

only).

2. The prosecution case is that on 15.6.2008 at about 4.55

p.m., the accused was found in possession of 2.100 kg of ganja

in front of KSRTC bus stop at Perinthalmanna and subsequently

it came to the notice of the Detecting Officer that, he had also

possessed another 30 kg. of ganja and thus seized altogether 32

kg of ganja from his possession and thus he had committed the

offence punishable u/s.20(b)(II)(C) of the `NDPS Act’.

3. On the basis of the said allegation, Crime No.474/08 was

registered in the Perinthalmanna Police Station. After completing

Crl. APPEAL No.2088 of 2009
2

the investigation, a report was filed in the court below on

11.12.2008. After hearing the prosecution as well as the

defence, a formal charge was framed against the accused for the

above offence and the same was read over and explained to the

accused, who denied the charge and pleaded not guilty, which

resulted in the further trial, during which the prosecution adduced

its evidence consists of the oral testimony of Pws.1 to 13 and the

documentary evidence such as Exts.P1 to P18 and material

objects namely M.Os 1 to 10, which were produced and identified

during the trial. No evidence, either oral or documentary, was

produced from the side of the accused. On the basis of the rival

pleadings and the materials on record, the Trial Court formulated

four points for its consideration. The evidence and the

incriminating circumstances, which emerged during the evidence

of prosecution, were put to the accused u/s.313 of Cr.P.C. and

he denied the same and maintained the stand of total denial.

Based upon the available materials and evidence on record, the

Trial Court found that the accused is guilty of the charge levelled

Crl. APPEAL No.2088 of 2009
3

against him and accordingly he is convicted u/s.20(b)(II)(C) of

the NDPS Act and consequently he is sentenced to undergo

rigorous imprisonment for 10 years and to pay a fine of Rs.1 lakh

and in default he is directed to undergo rigorous imprisonment

for a further period of 6 months . Thus on the basis of the above

impugned verdict, the accused is undergoing the sentence

imposed against him and he is in custody right from the date of

his arrest ie., on 15.6.2008. It is the above conviction and

sentence challenged in this appeal.

4. I have heard Shri T.G.Rajendran, the learned counsel

appearing for the appellant as well as the learned Public

Prosecutor appearing for the State.

5. According to the prosecution, PW12 the Circle Inspector

of Police of Perinthalmanna Police Station, who is the Detecting

Officer, received an information that one person wearing `black

kalli mundu’ and `black kalli shirt’, who is about at the age of 50

years, from Attappadi, found in possession of ganja in a big

shopper in front of the KSRTC bus stand at Perinthalmanna and

Crl. APPEAL No.2088 of 2009
4

thus after preparing a report u/s.42 and sending the same to his

immediate superior officer, the Dy.S.P., he himself and the

parties proceeded to the spot and on locating the accused, he

was asked, whether he required the presence of any of the

officers as contemplated u/s.50 of the NDPS Act and as he

answered positively, pursuant to which, a written request was

sent to PW2, who is the Tahasildar, Perinthalmanna and in the

presence of PW2, PW12 conducted a search and recovered

2.100 kg of ganja as per Ext.P1 seizure mahasar, which was

kept in a big shopper. The ganja thus seized is marked as M.O.1.

6. It is the further case of the prosecution that, after the

seizure of ganja from the possession of the accused, he was

arrested and when questioned under custody, he had revealed

that he had kept about 30 kgs. of ganja in his residential house

bearing No.S.P.3/307, and the said house was searched and

thus seized another 30 kgs. of ganja as per Ext.P5 seizure

mahazar. PW1, the Head Constable attached to the

Perinthalmanna Police Station, was one of the police party who

Crl. APPEAL No.2088 of 2009
5

accompanied PW12, the Detecting Officer and he had deposed

in terms of the prosecution case and through him M.Os 1 to 10

were identified. The Tahasildar, Perinthalmanna, who was

examined as PW2 also deposed in terms of the prosecution case

and Ext.P1 was identified and the signatures that contained on

the labels pasted on M.Os 1 and 10 were also identified. PW3 is

the attestor to Ext.P2 scene mahazar, with respect to the first

seizure. PW4 is also another Head Constable, who was one

among the raiding party. PW5 is a person cited by the

prosecution to prove that the weighing machine, which was used

for weighing the materials, at the time of the first seizure, was

taken from his bakery wherein he was working as the Food

Supervisor. PW6 is another attestor to Ext.P1 seizure mahazar.

PW7, is the Village Officer who prepared Ext.P3 sketch plan with

respect to the first seizure. PW8 is another Village Officer who

prepared Ext.P4 sketch plan related to the second seizure

effected from the residential building of the accused, mentioned

earlier. Pws.9 and 10 are the attestors to Ext.P5 seizure

Crl. APPEAL No.2088 of 2009
6

mahazar, with respect to the 2nd recovery effected from the

house mentioned above. Ext.P6 is the scene mahazar related to

the second seizure on which PW11 is the attestor. When PW12,

the C.I. of Police was examined, the prosecution has proved

Exts.P7 to P18 documents through him. Thus Ext.P7 is the

report prepared and sent by PW12 to his immediate superior

officer ie., Dy.S.P., u/s.42 of NDPS Act. Exts.P8 and P9 are the

arrest memo and inspection memo respectively. Ext.P10 is the

FIR, suo motu registered by PW12. Ext.P11 is the confession

statement of the accused recorded by PW12. Exts.P12 and P14

are property list and forwarding note respectively. Ext.P13 is the

report prepared and sent by PW12 u/s.57 of NDPS Act. Ext.P15

is a report, filed by PW12 to alter the section that contained in

Ext.P10 FIR. Ext.P16 is the chemical analysis report. Exts.P17

and P18 are the ownership certificates with respect to the shed

attached and maintained therein to the house mentioned and the

ownership of the building from where the second seizure was

effected and those documents were proved through PW13, the

Crl. APPEAL No.2088 of 2009
7

Secretary of Sholayur Grama Panchayath.

7. Thus on the basis of the above materials, it is evident

that at the first instance, ganja was found in the big shopper and

on weighing, it was found that it was having the weight of 2kg

and by Ext.P1 seizure mahazar, two samples were drawn, each

containing 50 gms and the same were properly packed, sealed

and the label is affixed containing the signatures of witnesses

including Pws.2 and 12 and the accused. The remaining 1.90

kg. of ganja were separately packed in the same way. As per the

proceedings, after the seizure of the ganja from the big shopper,

PW12 conducted search of the purse of the accused and thus

recovered from the waist of the accused, 100 gms of ganja, from

which also the sample was taken and separately labelled. It is

thereafter, the accused was arrested.

8. The accused and the contraband article, which seized

from the possession of the accused, were brought to the police

station, whereupon Ext.P10 FIR was registered. According to

PW12, during the questioning of accused under custody, he

Crl. APPEAL No.2088 of 2009
8

revealed that the balance quantity of ganja was kept at his

house, on the basis of which PW12 and party proceeded to the

house of the accused, ie., Kulukkil House, at Sholayur,

Attappadi, Aanakkatti route. It is the specific case of the

prosecution, as revealed from the deposition of PW1 that, in front

of the house of the accused, there is a tea shop and the accused

took out the key of the house, which was kept beneath one of the

benches in the above mentioned tea shop and using that key,

the accused opened the house and he took another bunch of

keys from the drawer of a table, kept in the verandah of the

house and thereafter he opened other rooms of the house.

According to PW1, in the bed room 3 sacks were found under

the cot, out of which, 2 were plastic sacks and one was jute sack.

According to the prosecution, PW12 opened the 3 sacks which

contained ganja. The said ganja was also seized wide separate

mahazar after drawing separate samples from each of the sacks.

Thereafter the accused was produced before the Court with the

remand report and the contraband articles and the materials

Crl. APPEAL No.2088 of 2009
9

were also produced before the Court as per Ext.P12 property list.

As per Ext.P14 forwarding note, a request was made to send the

samples for chemical analysis, on the basis of which Ext.P15

chemical analysis report was obtained. It is on the basis of the

above materials and evidence, the trial court found that the

accused is guilty of the charges levelled against them.

9. The learned counsel Mr.T.G.Rajendran appearing for

the appellant, strenuously submitted that the entire proceedings

adopted by the prosecution for the seizure of the contraband

article from the alleged possession of the accused is contrary to

the procedure prescribed by the NDPS Act. The learned counsel

for the appellant is specific in his submission that, the first

seizure claimed by the prosecution is conducted in gross

violation of the mandatory provisions contained in Section 50 of

the NDPS Act and therefore the conviction entered into by the

trial court with respect to the first seizure is liable to be set aside.

The counsel also submitted that, the second seizure, is also

diametrically opposed to the provisions contained in the special

Crl. APPEAL No.2088 of 2009
10

enactment namely, the NDPS Act. The learned counsel pointed

out that, according to the prosecution, the disclosure about 30 kg

of ganja was made by the accused, while he was in custody,

pursuant to the seizure and arrest, that effected on 15.6.2008.

By inviting my attention to Section 42 of NDPS Act, the learned

counsel submitted that even if the entire prosecution case is

admitted as true, the disclosure which allegedly confessed by the

accused while he was under custody, is a new information,

therefore the investigating agency has to proceed under the

mandatory provisions contained in Section 42 of NDPS Act.

According to the learned counsel, in the present case no such

step was taken by the prosecution and therefore the conviction

and sentence of the accused, connected with the second

seizure is liable to be set aside.

10. On the other hand, the learned Public Prosecutor

submitted that the first seizure was effected by fully complying

with the procedure, prescribed in Section 50 of NDPS Act and as

evidenced by the deposition of PW2 and Ext.P1 seizure

Crl. APPEAL No.2088 of 2009
11

mahazar, it is sufficient to show that there is no procedural defect

with respect to the first seizure. It is also the submission of the

learned Public Prosecutor that the second seizure is effected, as

a continuation of the first search and seizure and therefore the

trial court is absolutely right in finding the guilt of the accused for

the possession of the entire quantity of ganja including that of the

2nd seizure and therefore no interference is warranted.

11. I have carefully considered the arguments advanced by

both the counsel for the appellant as well as the learned Public

Prosecutor and also perused all the materials on record and also

the evidence.

12. The first contention raised by the learned counsel for

the appellant is that PW12, the C.I. of police, Perinthalmanna

Police Station, who is the Detecting Officer, himself is a Gazetted

Officer, and if the prosecution case is true, there was no

necessity for him to procure the presence and permission of

PW2, another the Gazetted Officer. It is his further contention

that, inspite of the above fact, though PW12 brought PW2 to the

Crl. APPEAL No.2088 of 2009
12

spot, the search was not conducted in accordance with the

procedure contained in S.50 of the NDPS Act. According to him,

in the present case, the search was conducted in gross violation

of the mandate contained in sub section 3 of S.50 of the NDPS

Act. In order to substantiate the above submission, the learned

counsel took me through Ext.P1 seizure mahazar and the

depositions of PWs.2 and 12. It is submitted that nowhere in the

deposition of PW2 or PW12 had stated that a direction or order

was issued by PW2 to PW12 permitting him for conducting the

search. According to the learned counsel, only after receiving an

order from PW2, to conduct the search of the accused, PW12

can proceed with further. I am unable to accept the above

contention. Section 50(3) reads as follows,

” the Gazetted Officer or the Magistrate before whom

any such person is brought shall, if he has no

reasonable ground for search, forthwith discharge

the person but otherwise shall direct that search be

made.”

Crl. APPEAL No.2088 of 2009
13

In the present case, it is pertinent to note that, PW12 and party

went to the first spot in pursuance of a secret information

received by him. Before proceeding to the spot, PW12 send

Ext.P7 report to his immediate superior officer namely, the

Dy.S.P., u/s.42 of NDPS Act. It is also relevant to note that, in

the case of 2.1 kg of ganja, the seizure was effected from the big

shopper which was holding by the accused and the same was

proved through the evidence of prosecution, especially, the oral

testimony of PW2. According to me, in the given facts and

circumstances of the case, being a Gazetted Officer, PW2 can

discharge the accused in terms of the condition contained in

S.50(3), if he was satisfied that there was no reasonable ground

for search. But, he did not discharge the person on his

satisfaction that there is scope for further search, since before

the search of the person of the accused himself, 2.1 kg of ganja

had already been detected from M.O.2 big shopper, which was

held by the accused at the relevant point of time. Sub-section (3)

of S.50 of NDPS Act does not mandate the Gazetted Officer or

Crl. APPEAL No.2088 of 2009
14

the Magistrate to, pass an order either in writing or in oral to

proceed with the search. The entire provisions contained in S.50

incorporated with a view to ensure that, the search and seizure

were conducted in a proper way and the accused shall not be

prejudiced in any manner. In the light of the above discussion

and in the light of the materials and evidence on record, which I

referred above, I am of the view that the contention raised by the

counsel for the appellant with respect to the first seizure, does

not appear to be a sound one and accordingly the same is

rejected. No other grounds or contentions are raised with

respect to the first seizure.

13. In the result, I approve the finding arrived on by the

court below at point no.1 and accordingly, it is confirmed that the

accused was found in possession of 2.100 kg. of ganja in front of

KSRTC bus stand at Perinthalmanna on 15.6.2008 at about 4.55

p.m.

14. The second point raised by the learned counsel is

mainly with respect to the second seizure, which according to

Crl. APPEAL No.2088 of 2009
15

me, assumes importance in the light of the facts and

circumstances involved in the present case. It is beyond dispute

that the second seizure as per Ext.P5 was effected, on the basis

of Ext.P11 confession statement of the accused, which is

allegedly made by him while he was in custody due to the arrest

in pursuance of the first seizure, that effected as per Ext.P1

seizure mahazar. According to the learned counsel, the

statement itself, that contained in Ext.P11 is inadmissible u/s.27

of the Indian Evidence Act. The learned counsel pointed out

that, even according to the prosecution the first seizure was

effected, based upon an information received, which was

recorded u/s.42 of the NDPS Act. If that be so, the same

procedure has to be adopted. If the so called confession

statement is true, the prosecution agency wanted to act upon

such a disclosure statement, since it was acting under the

provisions of the NDPS Act. According to the learned counsel,

the alleged subsequent seizure, if the same is admitted as true,

is the subject matter of another prosecution and the clubbing of

Crl. APPEAL No.2088 of 2009
16

the second seizure with the first seizure has very much

prejudiced the accused in setting up his defence in a proper way.

It is also the contention of the learned counsel that, at the time of

Section 313 questioning of the accused, no question was put to

him with respect to the second seizure and under that count also,

the accused was prejudiced. Whereas the learned Public

Prosecutor submitted that, the second seizure is in pursuance of

the first seizure, in which the accused is involved and repetition

of the procedure u/s.42 of NDPS Act is not at all required.

15. The contention so raised, as I pointed out earlier,

involves a vital question, which was not raised during the trial, as

fairly conceded by the learned counsel for the appellant and as

such there was no decision of the trial court on this issue. In this

juncture, it is pertinent to note that though I have approved the

finding of the trial court with respect to the first point regarding

the seizure of 2.100 kg. of ganja, the sentence imposed under

that count, which is contemplated by the NDPS Act, is only a

maximum sentence of 10 years. But in the present case, the

Crl. APPEAL No.2088 of 2009
17

total sentence awarded against the accused is 10 years of

rigorous imprisonment. The said sentence was imposed on the

finding that, the accused involved in contravention of the

provisions of the Act whereby, he was found in possession of

altogether 32 kg. of ganja, which will exceed the commercial

quantity. If the prosecution is not able to substantiate the

allegation by legally protecting the second seizure, in the light of

the legal questions that raised by the counsel for the appellant,

definitely the quantum of sentence has to be reconsidered by

invoking appropriate provision. Therefore, the failure on the part

of the defence, in raising the question before the trial court,

whereby the trial court had no occasion to consider the question,

might have a bearing on the issue of sentence and fate of the

trial. Therefore, the question raised by the trial court under point

No.2 and the finding thereon require reconsideration and the

finding arrived on by the trial court under that point is liable to be

set aside. As the question now raised by the learned counsel,

has not been raised in the trial court and the trial court has no

Crl. APPEAL No.2088 of 2009
18

opportunity to consider such a question, it is only proper to

remand back the case for the proper consideration and fresh

decision of the trial court.

16. In the light of the above discussions and the materials

referred above, I am of the view that while maintaining the

finding arrived on by the Court below under point no.1, the

finding under point no.2 is liable to be set aside and the question

shall be reconsidered by the trial court afreshly. Going by S.20

and various provisions contained in the NDPS Act, it can be seen

that the said section contemplates punishment for contravention

in relation to cannabis plant and cannabis. If the allegations are

proved, certainly the court has to enter into a finding as

contemplated by S.20 and on such a finding of conviction,

adequate sentence has to be imposed depends upon the

quantity involved.

17. In the present case as pointed out earlier, the trial court

had imposed the present punishment on the finding that, the

accused was found in possession of 32 kg of ganja, which is a

Crl. APPEAL No.2088 of 2009
19

commercial quantity. Ofcourse, the trial court came into such a

conclusion based upon the two seizure effected in the present

case. With respect to the first seizure, this court as per the

discussion made above, approved the finding of the court below.

With respect to the second seizure, as I found earlier, the matter

deserves to be remanded to the trial court for a fresh

consideration and finding of the court below, regarding the

second seizure.

18. The learned counsel relying upon the decision of this

Court in Mohanan Vs. State of Kerala [2007(4) KLT 408],

submitted that the investigation as well as the evidence with

respect to the second seizure is liable to be rejected. It is also

pointed out that, the accused is prejudiced because of the

framing up of the consolidated charge based upon the two

seizures. First of all, I am of the view that, the said decision is

not applicable in the present case for various reasons. The facts

involved in the case cited by the learned counsel are with respect

to the prosecution, under the Provisions of the Abkari Act and the

Crl. APPEAL No.2088 of 2009
20

subsequent seizure was effected from a second person though

based upon an information furnished by the accused. In the

present case, the allegation is under the provisions of the NDPS

Act, where specific provisions are made with respect to the

sentence based upon the quantity involved and the second

seizure, was effected from the residential house of the appellant

himself and the prosecution has no case that the contraband

article, which is allegedly seized from the house of the appellant

is kept by any other person. In the present case, the charge

against the appellant is that he contravened the provisions of

NDPS Act, for having possession of 32 kgs. of ganja. As pointed

out earlier, the subsequent seizure on the basis of the

confession statement made by the appellant is a matter to be

reconsidered by the trial court. The learned Public Prosecutor

relying upon the decision in Sajan Abraham Vs. State of Kerala

[2001 (4) Crl.Law Journal 4002], submitted that the stringent

nature of the provisions contained in the NDPS Act shall not be

construed, so as to help the accused to escape from the clutches

Crl. APPEAL No.2088 of 2009
21

of law. As I pointed out earlier, the question raised in this appeal

by the learned counsel for the appellant is a vital question which

has to be considered by the trial court, in the light of the

evidence and materials on record and as the point was not

raised in the trial court, the trial court had no occasion to come

into its on finding of merit. The learned counsel submitted that,

regarding the second seizure, the accused was not questioned

u/s.313 of Cr.P.C.

19. In the result, especially in the light of the above facts

and circumstances involved in the case and the discussion

made, the finding arrived on by the court below under point no.1

is confirmed but the finding with respect to the finding under point

no.2 is set aside and remand the matter back to the trial court for

its fresh consideration and decision. It is made clear that after

considering the matter, the trial court is free to award suitable

punishment, on the basis of its finding under point no.1, as

approved by this court and also on the basis of the out come

after fresh consideration of the matter under point no.2. As the

Crl. APPEAL No.2088 of 2009
22

appellant had already convicted u/s.20(b)(II)(c) of the NDPS Act,

the said conviction is sustained and the matter is being

remanded for imposing suitable punishment, on the basis of the

outcome of the remanded issue, after hearing the accused, for

which if it is necessary the trial court is free to procure the

presence of the accused from the jail.

In the result, this appeal is partly allowed, while confirming

the conviction u/s.20(b)(ii)(C) of the NDPS Act and also the

finding of the court below under point No.1 and to the extent by

setting aside the finding under 2nd point and the matter is

remanded back to the trial court for disposal, awarding adequate

punishment, which shall be done as expeditiously as possible, at

any rate within 3 months from the date of receipt of the judgment

and back records from this Court.

V.K.MOHANAN,
Judge.

ami/