High Court Punjab-Haryana High Court

Amarjit Singh Alias Gola And … vs State Of Punjab on 3 September, 2009

Punjab-Haryana High Court
Amarjit Singh Alias Gola And … vs State Of Punjab on 3 September, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.


                                 Crl. Appeal No.2156-SB of 2004
                                 Date of Decision: 3.9.2009


                  Amarjit Singh alias Gola and another.

                                          ....... Appellants through Shri
                                                 G.S.Sidhu and Shri
                                                 Manvinder Sidhu,
                                                 Advocates.

                        Versus

                  State of Punjab.

                                         ....... Respondent through Shri
                                                 B.B.S.Teji, Assistant
                                                Advocate General, Punjab.


      CORAM: HON'BLE MR.JUSTICE MAHESH GROVER

                               ....


            1. Whether Reporters of Local Newspapers may be allowed to
               see the judgment?
            2. To be referred to the Reporters or not?
            3. Whether the judgment should be reported in the Digest?

                               ....

Mahesh Grover,J.

This appeal is directed against judgment of conviction and

order of sentence dated 5.10.2004 passed by the Judge, Special Court,

Bathinda (hereinafter described as `the trial Court’) whereby the appellants

have been convicted under Section 15 of the Narcotic Drugs and

Psychotropic Substances Act,1985 (for short, `the Act’) and sentenced to

undergo rigorous imprisonment for ten years and to pay a fine of

Rs.1,00,000/- each and in default of payment of fine, to undergo further

rigorous imprisonment for six months each.

Crl.Appeal No.2156-SB of 2004

-2-

…..

The appellants were sent up for facing trial in a case registered

under Section 15 of the Act vide F.I.R. No.54 dated 10.5.2003 at Police

Station, Sadar, Bathinda. According to the case of the prosecution, on the

day in question, a police patrol was present along with an independent

witness -Harbans Singh in the area of village Naruana when they saw a

tractor bearing registration No. PUK-7141 being driven by appellant no.1,

whereas appellant no.2 was sitting on its right mudguard. Two gunny bags

and one plastic bags were placed on the lift of the tractor. The investigating

officer, i.e., Gurpreet Singh, suspecting some contraband being carried by

them, accosted the appellants and apprised them that he wanted to search

the bags and they had a right of the search being conducted in the presence

of a gazetted officer or a Magistrate. Both the appellants wanted their

search to be carried out before a gazetted officer and accordingly, Deputy

Superintendent of Police – Shri Jaspal was intimated and he reached the

spot. On search, poppy husk was recovered from the three bags. From each

bag, two samples of 100 grams each were separated and residue poppy husk

came to be 29 kilograms 800 grams in each bag. All the six samples were

converted into parcels and similarly, the three bags were converted into

parcels. All the parcels were sealed with the seal having impression of

words “GS’. The sample seal, Exhibit P1, was separately prepared. The

seal, after use, was handed over to A.S.I. Jugraj Singh and the entire case

property including the sample seal were taken into possession vide memo

Exhibit PC. The personal search of appellant-Amarjit Singh yielded a

currency note of Rs.100/- which was also taken into possession vide memo
Crl.Appeal No.2156-SB of 2004

-3-

…..

Exhibit PD. Ruqa, Exhibit PF was sent to the police station on the basis of

which formal F.I.R., Exhibit PF/1 was recorded. The appellants were

arrested. A site plan of the place of recovery was prepared and special

report, Exhibit PL was sent to the higher officers.

The case property remained in the custody of the investigating

officer which included the sample seal as well, as he was himself the

Station House Officer of the Police Station.

On 11.5.2003, the investigating officer produced the case

property including sample seal before the Area Magistrate and submitted

an application for disposal of the same. The learned Magistrate allowed

taking of three samples, i.e., second sample, from each bag, and sealed the

samples which were taken in the court with the seal of the investigating

officer having impression of `GS’ as well as the seal of the Magistrate

having impression of `HPS’. Photographs of the contraband were taken and

thereafter, order Exhibits PM/1 and PM/2 were passed directing the

investigating officer to keep the case property in his possession.

On 12.5.2003, the sample parcels along with sample seal were

sent to the Chemical Examiner through Constable Jangir Singh, who

deposited the same in the same condition. The spare sample parcels

including the samples which were taken in the Court of the Magistrate,

were produced during the trial along with the tractor. The Chemical

Examiner, vide his report, Exhibit-PR, opined that the samples were of

poppy husk.

A challan was presented against the appellants and they were
Crl.Appeal No.2156-SB of 2004

-4-

…..

accordingly charge sheeted to which they pleaded not guilty and claimed

trial.

The prosecution, in order to establish its case against the

appellants, examined as many as four witnesses.

In their statements recorded under Section 313 of the Cr.P.C.,

the appellants stated that they have been falsely implicated. Appellant no.1

took the plea that on 9.5.2003, A.S.I. Jugraj Singh had brought the tractor

from his fields in village Seikhu at about 8.00 P.M.; that on 10.5.2003 at

about 10.00 A.M., he along with Sarpanch-Kartara Ram and his father-Jagjit

Singh went to the police station where A.S.I. Jugraj Singh told them that he

along with tractor will be released till noon and that the said A.S.I. had

refused to pay the price of ten wheat bags which were purchased about a

year back and that was the reason why he was involved in this case.

Appellant no.2-Gurdeep Singh, on the other hand, stated that he was present

in his house on 10.5.2003 at about 8.00 A.M.; that his father, Balbir Singh

son of Jang Singh and Gamdoor Singh son of Bikkar Singh of village Gehri

were also present there; that a police party came to his house and in the

presence of the said persons, he was taken by them; that it was told that he

was wanted by the police party and thereafter, this false case was foisted

upon him; that he has no link or relationship with appellant no.1 and the

tractor also did not belong to him.

In his defence, appellant no.1 examined DW3-Sewak Singh and

DW5-Kartara Ram, whereas appellant no.2 produced DW1-Gamdoor Singh,

DW2-Balbir Singh DW4-Constable Paramjit Singh, DW6-Rajinder Kumar
Crl.Appeal No.2156-SB of 2004

-5-

…..

Gupta and DW7-Jarnail Singh.

The trial Court, after appraisal of the entire evidence on record,

found the appellants guilty of the offence alleged against them and

accordingly, passed the impugned judgment of conviction and order of

sentence resulting in the filing of the instant appeal.

Learned counsel for the appellants contended that no

independent witness was enjoined with the investigation even though as per

the case of the prosecution, one Harbans Singh was with the police party.

He has further contended that there is no explanation for not doing so. It

was submitted that the whole case of the prosecution rests on the statements

of the investigating officer and the Deputy Superintendent of Police which

casts a serious doubt about the story put forward against the appellants. It

was next submitted that the Deputy Superintendent of Police was merely a

witness of the search, but the seizure was not effected in his presence as the

alleged contraband was lying on the ground when he reached the spot.

Besides, it was contended that the link evidence is totally missing as the seal

was given to A.S.I.-Jugraj Singh, who retained the same in his possession

for one day. Even the samples were given to him and thus, the possibility of

the samples being tampered with cannot be ruled out, especially when the

Deputy Superintendent of Police while appearing as PW1, stated that the

CFS Form was prepared in the police station. It was lastly contended that

the conscious possession of the contraband has not be proved because

neither the ownership of the tractor was established nor the question the

appellants being in conscious possession of the contraband was put to them
Crl.Appeal No.2156-SB of 2004

-6-

…..

while recording their statements under Section 313 of the Cr.P.C. In

support of his contentions/ submissions, learned counsel for the appellants

placed reliance on Avtar Singh Versus State of Punjab, 2002(4) R.C.R.

(Criminal) 180 (S.C.) and State of Punjab Versus Hari Singh & Ors., 2009

(2) R.C.R. (Criminal) 144 (S.C.)= (2009) 4 S.C.C. 200.

On the other hand, learned counsel for the respondent-State

contended that there is overwhelming evidence on record to show that the

appellants were guilty of having committed an offence under Section 15 of

the Act as the samples were seized in their presence and were

simultaneously produced before the Magistrate, who also drew out the

second samples and sealed the same with his own seal. In this view of the

matter when entire procedure was followed, the appellants cannot escape

from the conviction merely because of the fact that no independent witness

was enjoined in the investigation. He further contended that there is no

evidence on record from where it can be inferred that the police was

inimical towards the appellants.

I have thoughtfully considered the rival contentions and have

gone through the whole record.

The fore-most question that is to be determined is as to whether

the appellants were in conscious possession of the contraband. If the

statements recorded under Section 313 of the Cr.P.C. are to be seen,it

becomes clear that the appellants were not confronted with the question that

they were in conscious possession of the contraband. Learned counsel for

the respondent-State had referred to the fact that appellant no.1 had taken
Crl.Appeal No.2156-SB of 2004

-7-

…..

the tractor on superdari and hence, conscious possession of the contraband

should be inferred from that fact. Indeed, there is some evidence on record

in the shape of an application of appellant no.1 for release of the tractor on

superdari. Even if it is taken to be correct, the mere ownership of the tractor

cannot be taken to construe conscious possession of the contraband. This

has also to be seen in the context of the statement of appellant no.2, who

categorically stated that he had no connection with appellant no.1 and he

was not riding the tractor. No question was put to him that he was in

conscious possession of the contraband. In this view of the matter, the

observations of the Supreme Court made in Avtar Singh’s cased (supra)

and Hari Singh’s case (supra) are attracted to the facts of the instant case.

In Avtar Singh’s case (supra), the Apex Court held in paragraph

6 of the judgment as follows:-

“6. “Possession is the core ingredients to be established before

the accused in the instant case are subjected to the punishment

under Section 15. If the accused are found to be in possession

of poppy straw which is a narcotic drug within the meaning of

Clause (xiv) of Section 2, it is for them to account for such

possession satisfactorily; if not, the presumption under Section

54 comes into play. We need not go into the aspect whether the

possession must be conscious possession. Perhaps taking clue

from the decision of this Court in Inder Sain v. State of

Punjab, 1983(2) SCC 372 arising under the Opium Act, the

learned trial Judge charged the accused of having conscious
Crl.Appeal No.2156-SB of 2004

-8-

…..

possession of poppy husk. Assuming that poppy husk comes

within the expression of poppy straw, the question, however,

remains whether the prosecution satisfactorily proved the fact

that the accused were in possession of poppy husk. Accepting

the evidence of PW4- the Head Constable, it is seen that

appellant No.3 (accused No.4) was driving the vehicle loaded

with bags of poppy husk. Appellants 1 and 2 (Accused Nos. 1

and 2) were sitting on the bags placed in the truck. As soon as

the vehicle was stopped by ASI (PW2), one person sitting in

the cabin by the side of the driver and another person sitting in

the back of the truck fled. No investigation has been directed to

ascertain the role played by each of the accused and the nexus

between the accused and the offending goods. The word

`possession’ no doubt has different shades of meaning and it is

quite elastic in its connotation. Possession and ownership need

not always go together by the minimum requisite element

which has to be satisfied in custody or control over the goods.

Can it be said, on the basis of the evidence available on record,

that the three appellants – one of whom was driving the vehicle

and other two sitting on the bags, were having such custody or

control? It is difficult to reach such conclusion beyond

reasonable doubt. It transpires from evidence that the

appellants were not the only occupants of the vehicle. One of

the persons who was sitting in the cabin and another person
Crl.Appeal No.2156-SB of 2004

-9-

…..

sitting at the back of the truck made themselves scarce after

seeing the police and the prosecution could not establish their

identity. It is quite probable that one of them could be the

custodian of goods whether or not be was the proprietor. The

persons who were merely sitting on the bags, in the absence of

proof of anything more, cannot be presumed to be in

possession of the goods. For instance, if they are labourers

engaged merely for loading and unloading purposes and there

is nothing to show that the goods were at least in their

temporary custody, conviction under Section 15 may not be

warranted. At best, they may be abettors, but, there is no such

charge here. True, their silence and failure to explain the

circumstances in which they were travelling in the vehicle at

the odd hours, is one strong circumstance that can be put

against them. A case of drawing presumption under Section

114 of the Evidence Act could perhaps be made out then to

prove the possession of the accused, but, the fact remains that

in the course of examination under Section 313 Cr.P.C., not

even a question was asked that they were the persons in

possession of poppy husk placed in the vehicle. The only

question put to them was that as per the prosecution evidence,

they were sitting on the bags of poppy husk. Strangely enough,

even the driver was questioned on the same lines. The object of

examination under Section 313, it is well known, is to afford an
Crl.Appeal No.2156-SB of 2004

-10-

…..

opportunity to the accused to explain the circumstances

appearing in the evidence against him. It is unfortunate that no

question was asked about the possession of goods. Having

regard to the charge of which appellants were accused, the

failure to elicit their answer on such a crucial aspect as

possession, is quite significant. In this state of things, it is not

proper to raise a presumption under Section 114 of the

Evidence Act nor is it after to conclude that the prosecution

established beyond reasonable doubt that the appellants were

in possession of poppy husk which was being carried by the

vehicle. The High Court resorted to the presumption under

Section 35 which relates to culpable state of mind, without

considering the aspect of possession. The trial Court invoked

the presumption under Section 54 of the Act without

addressing itself to the question of possession. The approach of

both the courts is erroneous in law. Both the courts rested their

conclusion on the fact that the accused failed to give

satisfactory explanation for travelling in the vehicle containing

poppy husk at an odd hour. But, the other relevant aspects

pointed out above were neither adverted to nor taken into

account by the trial Court and the High Court. Non-application

of mind to the material factors has thus vitiated the judgment

under appeal.”

Crl.Appeal No.2156-SB of 2004

-11-

…..

In Hari Singh’s case (supra), their Lordships have observed in

paragraph 33 of the judgment as under:-

“33. At the same time it should be borne in mind that the

provision is not intended to nail him to any position, but to

comply with the most salutary principle of natural justice

enshrined in the maxim audi alteram partem. The word `may’ in

clause (a) of sub-section (1) in Section 313 of the Code

indicates, without any doubt, that even if the court does not put

any question under that clause the accused cannot raise any

grievance for it. But if the court fails to put the needed question

under clause (b) of the sub-section it would result in a handicap

to the accused and he can legitimately claim that no evidence,

without affording him the opportunity to explain, can be used

against him. It is now well settled that a circumstance about

which the accused was not asked to explain cannot be used

against him.”

Besides, it has come in evidence that the seal remained with

the investigating officer, who was also Station House Officer for one full

day. There is no explanation as to why the seal remained in the custody of

the investigating officer, who also happened to be the Station House

Officer. This casts a serious doubt on the prosecution version.

That apart, it is also to be seen that it is the case of the

prosecution that an independent witness, namely, Harbans Singh, was
Crl.Appeal No.2156-SB of 2004

-12-

…..

present along with the police party, but he was neither enjoined with the

proceedings of search and seizure nor he was examined at the time of trial.

This aspect of the matter assumes more significance because according to

the case of the prosecution, the independent witness was present. If he was

present, it was incumbent upon the investigating officer either to have

enjoined him with the entire recovery proceedings or to have explained as to

why he did not do so. It is true that merely non-examination of an

independent witness does not render the prosecution case untrustworthy, but

at the same time, in the peculiar facts of this case when independent witness

was present, his non-joining and non-examination at the trial, raises a

question about the plausibility of the whole story.

On the basis of the above discussion, the appeal deserves to

succeed.

Accordingly, the instant appeal is accepted, the impugned

judgment is reversed and the appellants are acquitted of the charge against

them.

September 03,2009                               ( Mahesh Grover )
"SCM"                                               Judge