High Court Kerala High Court

Aboobacker vs State Of Kerala on 14 February, 2008

Kerala High Court
Aboobacker vs State Of Kerala on 14 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1132 of 2002()


1. ABOOBACKER, S/O.POKKAKKILATHVEETTIL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice A.K.BASHEER

 Dated :14/02/2008

 O R D E R
                               A.K.BASHEER, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          Crl.A.No.1132 OF 2002
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 14th day of February 2008

                                   JUDGMENT

Appellant is the accused in a prosecution under Section 20

(b)(i) of Narcotic Drugs and Psychotropic Substances Act . The

learned Sessions Judge, Thrissur before whom the appellant was

tried had found him guilty of the offence alleged against him

and he was accordingly convicted and sentenced to undergo

Rigorous Imprisonment for 18 months and also to pay a fine of

Rs.15,000/- and in default of payment of fine to suffer Simple

Imprisonment for 6 months.

2. The prosecution case in brief was that the accused was

found carrying 1.530 kg. of ganja in a plastic sack at about 4.45

p.m. on February 16, 2001. PW.3 who was working as Sub

Inspector of Police in Kunnamkulam Police Station stated that

he was on patrol duty along with Pw.4 and others through

Vadakkancherry-Pattambi road. When the patrol party reached

infront of Victory Offset Press the accused was found walking

along that road towards south with the sack in his hand

Crl.A.No.1132 OF 2002
:: 2 ::

containing the contraband and some beedi leaves, labels etc.

When the accused saw the patrol party, he appeared perplexed

and frightened and turned his face away. This aroused

suspicion. Therefore Pw.3 asked the driver of the jeep to stop.

The accused was questioned and he admitted that the sack

contained ganja. Pw.4, the Constable who accompanied Pw.3

was deputed to procure a weighing scale. He came back with

Sajan, a goldsmith, who carried a scale with him. The ganja

which was found in the sack was taken out and weighed in the

presence of the constables and two independent witnesses

(Pws.1 and 2) . Three bundles of 5 grams each were taken as

sample. The remaining contraband and the sample packets were

properly packed and sealed, and signatures of the accused and

witnesses were obtained on them. The accused was arrested

and produced before the Court. Thereafter PW.5 conducted

investigation and charge sheet was laid thereafter.

3. On committal, the accused was tried before the

Sessions Court, Thrissur. The prosecution examined Pws.1 to 5

and marked Exts.P1 to P9 and Mos.1 to 6. Ext.D1 to D4 were

Crl.A.No.1132 OF 2002
:: 3 ::

marked on the side of the defence. The learned Sessions Judge

found that the prosecution had satisfactorily established the

charge against the accused. Accordingly he was convicted and

sentenced as mentioned earlier.

4. While impugning the order of conviction and sentence

Mr.Shafeek, learned counsel for the appellant, contends that

the court below had grossly erred in overlooking the fatal and

material discrepancies in the prosecution case. He points out

that the time and place of occurrence as spoken to by Pw.3 and

4 were totally at variance. There was no satisfactory explanation

from the side of the prosecution about the discrepancies noticed

by the court in the samples packets. There was also no

explanation for the delay in forwarding the samples to the

Forensic Science Laboratory.

5. Pws.1 and 2 who were stated to be independent

witnesses did not support the prosecution case. They stated

before the Court that they had not seen the alleged

apprehension of the appellant with the contraband in his

possession. However these two witnesses admitted their

Crl.A.No.1132 OF 2002
:: 4 ::

signature in Ext.P2 seizure mahazar.

6. Pw.3 the Sub Inspector and Pw.4 the Constable who

accompanied him in the patrol party, are material witnesses as

far as the prosecution is concerned. Pw.3 stated that he, along

with other members of the patrol party, was proceeding through

Vadakkancherry road towards Pattambi road. According to this

witness Pattambi road runs north-south. The party had come

along Kozhikode-Vadakkancherry Road and entered the

Pattambi road. When the patrol party reached in front of

Victory Offset Press on the Pattambi road, the accused was

found in front of the Press with the sack. But Pw.4 stated that

the accused was found while the patrol party was travelling

along Vadakkanchery road. This witness said that the party had

come from Kunnamkulam-Pattambi road and entered

Vadakkancherry road. But Victory Press is admittedly situated

on the Pattambi road. Going by the version of Pw.4 the patrol

party was proceeding from South to North, whereas Pw.3

stated that the party had been coming from North to South. It

had come on record that Vadakkancherry road runs along the

Crl.A.No.1132 OF 2002
:: 5 ::

northern side of Pattambi road. Further, according to Pw.3, the

accused was apprehended with the contraband at 4.45 pm,

whereas Pw.3 asserted that the detention and recovery was at

4.15 p.m. Pw.4 stated that he had arrested the accused

immediately when it was revealed by the accused that he had

been carrying the contraband in the sack, whereas PW.3 stated

that arrest was made after the entire process of seizure was

effected.

7. It has come out in evidence that the investigating

officer, Circle Inspector of Police, Kunnamkulam had produced

the sample packets and the remaining contraband before the

court on the next day after the alleged recovery. It is seen from

Ext.P7, property list that the samples were returned to the

investigating officer on February 17, 2001 since certain defects

were noticed. For instance, it was noticed that ‘gross weight,

net weight and station number’ had not been indicated in

separate slips on the packets. Thereafter, the investigating

agency had cured the defect and reproduced the samples and

the contraband before the court on February 19, 2001.

Crl.A.No.1132 OF 2002
:: 6 ::

8. It is contended by the learned counsel that the fact that

gross weight and net weight of the contraband and the samples

had not been indicated on the containers, will go a long way to

show that seizure and sampling as alleged had never taken

place. In this context, learned counsel pointed out that one

Sajan was allegedly called to the scene of occurrence with a

scale for the purpose of weighing the sample and the

contraband. Curiously, Sajan was not examined in the court.

Even though it was alleged that he had weighed the contraband

and the samples. Learned counsel contends that going by the

version given by PW3 and 4, they had indicated the weight of

the contents of the packets at the scene of occurrence itself.

But the fact that such details were absent on the packets when

they were produced before the court will cut at the root of the

prosecution case. Non examination of Sajan, according to the

learned counsel, is also totally fatal to the prosecution case. It is

further pointed out by the learned counsel that the sample is

seen to have been forwarded to the laboratory only on May 26,

2001. No evidence was adduced by the prosecution to show

Crl.A.No.1132 OF 2002
:: 7 ::

that the samples were kept in proper custody during the

intervening period. No witness was examined in this connection

to prove that there was no chance for tampering.

9. In this context, it may also be worthy to mention that

the detecting officer had a case that he had searched the

business premises of the accused at Erumappetty within the

limits of the said Police Station. According to the officer, search

was conducted pursuant to the information furnished by the

accused that some more quantity of ganja had been kept in his

shop. But the officer could not recover any ganja from the shop.

Some ‘bidi’ labels allegedly forged by the accused in the name of

another manufacturer had been recovered. The officer stated

that the labels and other materials seized from the shop of the

appellant had been handed over to the station house officer of

Erumappetty. Reference has been made to the above only to

highlight the fact that the appellant has a specific case that the

present case had been foisted against him for the reason that no

recovery could be effected from his shop by PW3. Anyhow, I do

not propose to deal with the above contention any further.

Crl.A.No.1132 OF 2002
:: 8 ::

Having perused the entire materials available on record, I

am of the view that the appellant is entitled to get the benefit of

doubt in view of the contradictions in the versions given by the

two material witnesses namely PW3 and 4. Apparently these

witnesses had given different versions with regard to the scene

of occurrence and the time of seizure. The evidence on seizure,

sampling, etc. is not entirely satisfactory. Therefore, the order

of conviction and sentence passed by the court below is set

aside. The appellant is acquitted. The bail bond executed by

him shall be cancelled. Appeal is allowed.

(A.K.BASHEER, JUDGE)
jes

Crl.A.No.1132 OF 2002
:: 9 ::

A.K.BASHEER, J.

– – – – – – – – – – – – – – – – – – – – – –
Crl.A.No.1132 OF 2002

– – – – – – – – – – – – – – – – – – – – – –

JUDGMENT

Dated 14thFeb 2008