Bombay High Court High Court

Amarjit Singh Cheema vs State Through Public Prosecutor on 23 June, 1987

Bombay High Court
Amarjit Singh Cheema vs State Through Public Prosecutor on 23 June, 1987
Equivalent citations: 1988 (1) BomCR 108
Author: G Kamat
Bench: G Couto, G Kamat


JUDGMENT

G.D. Kamat, J.

1. The appellant has been convicted by the judgment and order dated 11th of March, 1987, in Sessions Case No. 67 of 86, by the Additional Sessions Judge, Panaji, under section 20(b)(ii) of the Narcotic Drugs and Psychotropic Substances Act, 1985, for short “the Act” and sentenced to 10 years Rigorous imprisonment and a fine of Rupees one lakh and, in default thereof, to undergo an imprisonment of 2 and half years.

2. The prosecution case against the appellant is that on 28th September, 1986, at about 10.15 hours the appellant was found near the sign board showing Coco-Banana Bar and Restaurant. Calangute-Goa, in suspicious circumstances, with a polythene bag in his hand. S.D.P.O. Shri Dilip Kumar (P.W. 2), who is in charge of the Narcotic Squad, while on his patrolling duty at Calangute, apprehended the appellant near the beach and recovered 1.5 kgs. of charas, rolled sticks in different sizes. Foreign currency in American dollars of the value of 500 U.S. Dollars ($ 100 x 5 bills) and Indian Currency of Rupees 781/- was also recovered from him. On the subsequent day, i.e. 29th September, 1986, the police raided Room No. 21 of Bismark Hotel at Vasco-da-Gama, where the appellant was a lodger, and recovered about 90 grams of charas, against rolled into sticks. The value of the charas thus apprehended is about Rs. 6,000/-.

3. In support of the prosecution case, seven witnesses were examined. But, considering the controversy in this appeal we may not be concerned with the evidence of some of the witnesses as the learned Additional Sessions Judge has not believed the prosecution story is relation to the recovery of 90 grams of charas from Room No. 21 of Bismark Hotel, Vasco-da-Gama, and a finding has been rendered that it is a concocted story. Relying on the evidence of the witnesses to whom I will make a reference at one, the learned Judge came to hold that the apprehension of charas from the appellant in the morning of 28th September, 1986, while at Calangute, is a full proof case and that is how the appellant is convicted and sentenced accordingly.

4. Coming to the evidence relating to the apprehension at Calangute the prosecution relies on four witnesses besides chemical examiner. Babu Tamse (P.W. 1) mentions that on 28th September 1986, at about 10.00 A.M., Additional Superintendent of Police Shri Dilip Kumar (P.W. 2) came to Calangute Police Station and told them to accompany him on a patrolling duty. He had come in a jeep with staff and, according to this witness, he and P.S.I. Vaman P. Tari (P.W. 7) followed Shri Dilip Kumar in another jeep. That the accused who was holding a polythene bag in his hand, raised some suspicion which made Shri Dilip Kumar to approach him and one the bag was checked, several rolls of charas of various sizes, of the weight of about 10 grams and 20 grams, totally weighing about 1.5 kilograms, were recovered. He mentions that P.S.I. Tar (P.W. 7) secured the presence of two panchas, one Parulekar (P.W. 4) and another by name Mr. D’Souza. A panchanama was drawn up following the seizure. When the search of the appellant was taken, in one of his pockets, 500 American dollars and Indian currency worth Rs. 781/- were also seized. For enabling the samples to be forwarded for chemical analysis, two rolls, one of 20 grams and the other of 10 grams, were separately packed in an envelope duly sealed and the rest was separately packed.

In his evidence Shri Dilip Kumar (P.W. 2) who is Additional Superintendent and in-charge of narcotic squad, mentions that he is attached to Mapusa Police Station as S.D.P.O. and on 28th September, 1986, he set off from Mapusa in the company of three head-constables and one constable and came to Calangute Police Station and sought the assistance of that police station and proceeded towards Calangute bazar and, thereafter, towards the beach. On coming near the sign board indicating the location of Coco-Banana Bar and Restaurant, he found a person standing thereabout with a polythene bag in his hand and, since he raised some suspicion, he was asked to open the bag to know its contents and some sticks of charas were found wrapped in another polythene bag within. On this discovery, P.S.I. Tari (P.W. 7) secured presence of two panchas, weighing was made and panchanama prepared. He also speaks of the weight of charas thus seized so also of seizure of U.S. Dollars as well as Indian currency. The next evidence is that of P.W.4, Audut Parulekar who is admittedly a panch witness. He proved panchanama which is exhibit P/6, dated 28th September, 1986. In his evidence he says that he had come to Calangute to buy some fish between 10.00 to 10.45 A.M. on that day and he was on his scooter when he met P.S.I. Tari. That P.S.I. Tari told him that they had caught a man who was dealing with drugs and that they wanted to prepare a panchanama and he, accordingly, requested him to stand as a witness. On coming to the beach, according to this witness, he met Additional Superintendent Shri Dilip Kumar, A.S.I. Shri Tamse, one policeman by name Katkar and two other policeman. He also found the appellant there with a polythene bag in his hand, the bag showing printed words “Vimal Mahatma Gandhi Road Pune”; that, inside that bag there was another polythene bag in which there were some sticks, blackish in colour, of different sizes. He also speaks of the U.S. currency and the Indian currency seized from the pant pocket of the appellant and finally ends his examination-in-chief by saying that the police took two sticks, one weighing 20 grams and the other 10 grams which were put in a separate envelope and sealed and the rest in separate parcel. The parcel was duly signed by the panchas and he identified his signature thereon.

Next is the Chemical Analyser Shri Vijaykar, examined as P.W. 6. This witness is attached to the Forensic Science Laboratory at Bombay where he has been working as Assistant Chemical Analyst and he mentions that he is attached to the Narcotic section for the last four years. After speaking about his experience in the matter a tests for detection of narcotics, he states he received two parcels from Calangute Police Station on October 21st, 1986 and, on analysing, according to him, one bag contained three sticks weighing 30 grams and the other contained one stick weighing about 12 grams. He analysed the same on November 10, 1986, and came to the conclusion that both the samples contained charas. Accordingly, he submitted his report which is Exhibit P/8.

The next witness, P.W. 7, is P.S.I. Vaman Tari, who is in-charge of Calangute Police Station. After stating as to how Shri Dilip Kumar (P.W. 2) came to the Police Station and his instruction etc. speaks of coming to the bench side for conducting raids and deposes with regard to the apprehension of the appellant and the charas from the polythene bag. On this discover, he arranged two-witnesses to act as panchas for recording the necessary panchanama and, according to him, he secured these panchas from Calangute bazar within no time; that a panchanama was written on his dictation, by A.S.I. Tamse (P.W. 1). He also speaks of the apprehension of 500 U.S. Dollars and the Indian currency of Rs. 781/- from the appellant.

5. Shri S.G. Dessai, learned Counsel appearing for the appellant, on taking us through the judgment, mentioned that he will restrict his case only insofar as the conviction relating to the so-called apprehension of charas at Calangute is concerned as no useful purpose would be served in referring to the apprehension of charas at Room No. 21, at Bismark Hotel, on 29th September, 1986, as, that story is not believed by the learned Judge and the prosecution has not filed any appeal against that part of the story.

Shri Bhobe, learned Public Prosecutor, conceded that the State has not challenged that part of the order whereby the learned Additional Sessions Judge has disbelieved the story of the prosecution qua this apprehension at Vasco-da-Gama and, therefore, Shri Dessai is right in restricting his appeal only in relation to the incident at Calangute.

6. The foremost submission is assailing the impugned judgment by the learned Counsel for the appellant is that, having regard to the evidence on record and very many circumstances appearing in the case, the prosecution has not proved that the appellant was caught red-handed at Calangute near the sign board indicating Coco-Banana Bar and Restaurant and, much less, in possession of charas. He further mentions that having regard to facts relied upon by the prosecution itself, the defence version of the probability of planting charas on the appellant or making it to believe that the appellant was possessing charas will have to be accepted. The next submission, according to him, is that having regard to the case disclosed, this Court will have to hold that the prosecution has not proved the case to the hilt as required by law and it is all the more necessary having regard to the severity of sentence envisaged in the Act. In his third submission, it is urged that the pancha witness Parulekar (P.W. 4) is not an independent witness and, once he is not an independent witness, there is no corroboration for, the other witnesses are members of the raiding party and, therefore, the prosecution case must fall through and the appellant is liable to be acquitted. And, lastly, it has been submitted that, having regard to the sequence set up in the prosecution case and the sequence mentioned in the panchanama, a clear variance is made out and, having regard to the facts and circumstances attendant to the apprehension of charas on that fateful day and, further, having regard to the finding of the learned trial Court in rendering a finding that the apprehension at Vasco-da-Gama is a concocted story with a view to fortify the apprehension at Calangute, there can be no alternative for this Court but to hold that the entire story of the prosecution with regard to the apprehension of charas, at Calangute, must also be held to be a concocted story.

7. In the first instance, looking at the various submissions, it is seen that the submissions are interconnected and/or interlinked and, therefore, they can be taken for consideration together, for appreciation of the evidence on record and the criticism levelled by the learned Counsel for the appellant. The attack on the impugned order being more by emphasising very many circumstances from evidence on record, it is strictly speaking, not necessary to go by the submissions made seriatim. We may refer to those circumstances and evidence which, according to the learned Counsel, is enough to demolish the prosecution case or to support the version of the appellant.

8. It has been contended that the evidence relating to seizure consists of four witnesses : P.W. 1 Tamse, P.W. 2 Dilip Kumar, P.W. 7 Tari and P.W. 4 Parulekar and it is now argued that P.W. 1 P.W. 2 and P.W. 7 are the police personnel and the very members of the raiding party and, therefore, their evidence is partisan. It is then urged that if the evidence of P.W. 4 Parulekar, a panch witness, is found to be suspicious, then, in that event once that evidence is discarded then there would be no independent corroboration and, therefore, the entire prosecution case must fall. Insofar as P.W. 4 Parulekar is concerned it is now mentioned the this Parulekar has been a panch witness in several cases. In this connection, the learned Counsel invited our attention to a question put in cross-examination to P.W. 7 P.S.I. Tari the I.O., that P.W. 4 Parulekar has been regularly acting as a panch witness of Calangute Police in several cases. However, P.W. 7 denied the suggestion that Parulekar had acted as a panch in several cases but, admitted that, as per his knowledge Parulekar had acted as a panch in a one murder case which was investigated by his predecessor in Office P.S.I. Teli. He denied that he has ever called him as a panch witness in cases investigated by him. To a question in the cross-examination whether in Criminal Cases Nos. 107 of 86, 116 of 86, 94/86, 246/86 and 85/86, Parulekar had acted as a panch witness, he candidly mentioned that he is not aware as he had not investigated any of those cases.

In cross-examination, the appellant got produced a charge-sheet (Exhibit D/1) in Sessions Case No. 61 of 86 which indicates that this Parulekar (P.W. 4) is a witness shown in the roll of witnesses of the said charge-sheet. In support, the appellant has now annexed to the Memo of Appeal four certified copies of charge-sheets of four different cases to indicate that Parulekar has been a panch witness and all those cases are no doubt investigated by Calangute Police Station. For that matter, the Counsel is right by reading there-from that, between 17th of September, 1986 till 3rd December, 1986, this Parulekar acted as a panch witness in six different cases and, further, that on 17th September, 1986 he acted as such in two different cases. Having shown this, it is now contended by the learned Counsel that P.W. 4 Parulekar is a regular panch witness of Calangute Police Station and, this being the position, he cannot be termed as an independent witness. He urges that a single person who engages himself as a pancha in several cases investigated by the same police station, should raise enough suspicion to reject the evidence of that witness and together with it the so-called panchnama.

In support of the stand, the learned Counsel has relied upon the decision of Hiralal v. State of Harayana, ; Ram Prakash Arora v. The State of Punjab, ; Major E.G. Barsau v. State of Bombay, and an unreported decision of this Bench in Criminal Appeal No. 1 of 1987 Yashpal Mahindrapal Sonik v. State, which, in turn, refers to two cases reported in A.P.Kuttan Panicker v. State of Kerala, 1963(1) Criminal Law Journal 669 and State of Kerala v. Joseph, 1963(2) Criminal Law Journal 454. Insofar as the decision of the Supreme Court rendered in is concerned, it is no doubt true that the observation is that in the matter of appreciation of police evidence when a person appears as a prosecution witness for 4 or 5 times in police cases, such evidence does not carry any value and has to be rejected. This was a case relating to a trap which was arranged by one Kundan Lal who was Station House Officer of Rohtak Police Station ; that, in the earlier part of the very day he was sought to be bribed and despite he was personally sought to be bribed he had arranged the trap. While disbelieving the story of Kundan Lal and in the context of the facts of that case, the Supreme Court held that a panch witness in that case having been a witness in a number of times earlier, of the same police station in prosecution cases, ought not to be believed. The observations made by the Supreme court are in the context of the facts of that case and in the background that Kundan Lal was an interested party as he was earlier in the day sought to be bribed and naturally he was interested in the outcome of the trap of which he was the author. It is not possible to accept from this decision that merely because a person had witnessed panchnamas on a number of occasions that by itself should be a reason to discard his evidence in a given case.

The appellant is in no way better placed insofar as the decision in Ram Prakash Arora v. The State of Punjab, in A.I.R. 1973 page 498 is concerned. There can be no dispute insofar as the proposition held there that evidence of interested parties and witnesses who are concerned in the success of the trap must be tested in the same way as that of any other interested witness and in a proper case the Court may have to look for independent corroboration before convicting the accused person. Insofar as the authority of 1961 S.C. page 1762 is concerned, it again lays down that corroboration must be by independent testimony conforming in some material particulars and not only that the crime was committed but also that the accused committed it but, however, it must be seen that in paragraph 41 of this judgment the Supreme Court itself has laid down that it is not necessary to have corroboration of all the circumstances of the case or every detail of the crime. It would be sufficient if there was corroboration as to the material circumstances of the crime and the identity of the accused in relation to that crime.

Coming to unreported judgment delivered by this Court in Criminal Appeal No. 1 of 1987, Yashpal Mahindrapal v. State, , it be again mentioned that, that was the case where a young person belonging to Home Guards was taken as a panch witness. It was contended that Home Guards were not much different from the police and that way the member of Home Guards can be said to be interested in the result of the trap or the raid or the success of the mission of the police and the evidence of that Home Guard as a panch witness was sought to be assailed. Reliance was placed on section 100 of Criminal Procedure Code and two decision of Kerala High Court being State of Kerala v. Joseph, 1963(2) Criminal Law Journal 454 and Kuttan Panickar v. State of Kerala, 1963(1) Criminal Law Journal 669 to say that witnesses must be from the locality itself and further that they must be respectable persons. Having regard to section 100 and the two authorities that were cited, the Division Bench held that there would be no quarrel with regard to the general proposition that the panch witnesses must be always person with certain respectability but this Court emphasised that as long as it is held that a person who happened to be a panch was not a person liable in the hands of the police or amenable to the police to support their version blindly there could be no difficult in accepting a panch witness from different locality and despite the fact that he is a member of the Home Guards.

9. Coming back to this case, it is true that the appellant has successfully shown that P.W. 4 Parulekar had been witness of the Calangute Police Station and he did so in at least five cases, from September to December 1986 and, admittedly, in one murder case. The question, therefore, is whether this witness Parulekar can be said to be a person who has pliable in the hands of the police or was amenable to the dictates of the Police Station at Calangute. According to Mr. Desai, P.W. 4 has admitted that his relations are good with P.W. 7 Tari who is incharge of Calangute Police Station. P.W. 2, Dilip Kumar has also stated that he knows him and for that matter P.W. 1 Tamse. He therefore, contends that having regard to this relationship and the number of occasions on which he acted as panch, his evidence must be discarded based on the ratio of several authorities to which reference has been made above.

10. There is considerable justification in what is contended by the learned Public Prosecutor that the evidence of P.W. 4 Parulekar cannot be discarded considering several aspects. Firstly he brings to our notice that despite the fact that P.W. 4 became a panch witness in several cases, according to him, it is not possible for the appellant at this stage to discredit this witness for the reason that no chance was at all given to P.W. 4 by putting any question to him on this subject when he was examined in the trial Court to prove the panchnama. There is force in what is contended by the learned Public Prosecutor. It is not possible to guess in what circumstances P.W. 4 became a panch witness in several cases. It was clearly incumbent on the appellant to have put questions to that witness and probably the witness could have explained as to how he happened to be a panch witness in those several cases and depending on his answers, it would then be possible for the Court either to accept his explanation or to discard him that he is not credible. Since no question was put to him in cross-examination nor his credibility disputed, it is difficult to now hold, in the absence of any further material, that P.W. 4’s evidence is liable to be discarded merely because he happened to be a panch witness in a number of cases. We are saying this as this witness is very well employed as a security officer with a Five Star Hotel nearby known as Taj Beach Resort. P.W. 4 is not an idle person or a man without means. It is not necessary for this witness to comply with the request of police either for consideration or otherwise or be in their good books. In no way the Police Department is concerned with the said Hoteland, considering the job in which he is employed it is impossible to even remotey hold that he is a person who is pliable at the hands of Calangute police or would blindly support their version.

There is another factor which makes us accept the evidence of P.W. 4. There is nothing on record to suggest under what circumstances P.W. 4 became panch witness in other cases. No question put to him in cross examination and there is no whisper about it as far as P.W. 4 is concerned. But, however, as the unchallenged evidence on record in the present case shows, he was at Calangute marker having come to buy fish where he was accosted by P.W. 7 Tari who told him about the detection of drugs and requested him to be a pancha. The story of P.W. 2 Dilip Kumar is that no sooner he discovered the polythene bag and the contents thereof, he called P.S.I. Tari to get two panchas and, according to him, within five minutes, P.W. 7 Tari brought P.W. 4 Parulekar and another pancha by name D’Souza.

Undisputably, Taj Beach Resort Hotel is situated 3 kilometres away from Calangute, the place where the seizure was effected. The learned Public Prosecutor is right when he points out the P.W. 7 Tari could not have brought the so-called stock panch witness P.W. 4 Parulekar from such a distant place within five minutes of the apprehension of the charas.

There is yet another factor which assumes some importance and the learned Public Prosecutor is right when he points out the statement of the Investigating Officer P.W. 7. In that P.W. 7 mentions that though there were people around when charas was apprehended, yet, none was called from that crowd as panch witness because the local people around are themselves engaged in the clandestine trade of selling narcotics and when they are engaged as panchas they turn hostile in Court.

It is also common ground that the golden beaches of Calangute, Baga, Anjuna, Vagator and Arambol abound in foreign traffic, mostly hippies, who are well known drugs addicts and the statement made by the Police Officer P.W. 7 that a large number of local people are involved in clandestine trade and, therefore, local panchas and witnesses are brought over and turn hostile cannot be ruled out easily.

It is worth mentioning that seizure of charas from Bismark Hotel on the day following the seizure at Calangute and which is disbelieved by the trial Court was subject matter of a panchanama which was witnessed by two different panchas, namely, (1) Suresh Venkatesh Lotlikar and (2) Jose Albuquerque. Interestingly, the seizure panchanama at Bismark Hotel, Vasco-da-Gama, was never witnessed by P.W. 4 Parulekar. This fact also favours the prosecution.

For all these various reasons and having regard to cumulative circumstances, it is not possible to hold that the evidence of Parulekar P.W. 4 is not creditworthy and that he is not an independent witness.

11. Now, coming to the next submission of the learned Counsel for the appellant, with regard to the sequence of events or the starting point of the present apprehension; In this case, he firstly, relies on the narration made in the panchanama and after comparing this narration with the evidence on record, he urges that the starting point of the sequence of events changes and once this verification is established in the sequence of events, he mentions that a great doubt is thrown on the prosecution case and, therefore, the prosecution case is liable to be discarded. Insofar as the panchanama is concerned, it must be observed that it recites :

“We the above mentioned panchas have been called by PSI Shri V.P. Tari in presence of SDPO Shri Dilip Kumar and H.C. Kerkar, K.G. Desai at Calangute Beach and requested to serve as a panch witness while taking the search of one Manali person…”

From the evidence of P.W. 1 Tamse, P.W. 2 Dilip Kumar, P.W. 4 Parulekar, and P.W. 7 P.S.I. Tari, according to Mr. Desai, the effect is that they discovered the appellant first with charas in a polythene bag in his hand and it is only thereafter that the members of the raiding party approached the panchas to witness the panchanama. The difference, according to the learned Counsel, is that, reading the panchanama, the sequence totally changes in that the panchas were taken even before the discovery of the appellant with charas and, having regard to such difference, it is further contended that, apart from the aspect of the sequence, even the so-called panchas become members of the raiding party along with the police.

12 The submission by the learned Counsel for the appellant, at first may appear to be somewhat attractive. But, on analysis of the evidence on reading the depositions of the members of the raiding party and, more particularly, P.W. 4 and having regard to the contents of the panchanama, it must be held that panchas were not the members of the raiding party and they were not in police jeeps that went towards the direction of the beach at Calangute to detect the offences under the Act. It must be further seen that a panchanama is, in reality, a mere recording of the apprehension of the appellant and, in this particular case, the seizure of charas. The other narration is not material nor any history prior to seizure is required to be mentioned nor it is necessary to mention as to how the police came to Calangute or who accompanied and if, in the context of things, the panchanama recites that “we were called by the concerned Police Officer to witness the apprehension of the charas…”, we do not find there is any infirmity which would vitiate the trial of the conviction merely because some prosecution witnesses have mentioned that Dilip Kumar P.W. 2 first discovered the appellant below the sign board towards the beach of Calangute, holding a polythene bag with charas in his hand and, thereafter, directed P.W. 7 Tari to secure panchas. Even considering the evidence of these witnesses inter se, we see no divergence and the story is uniform. Even for that matter P.W. 4 clearly mentions that when he was in Calangute market, P.W. 7 approached him and told him that they have already apprehended a person with drugs and a panchanama is required to be done in connection with the same.

13. Mr. Dessai’s next attack is that the evidence tendered by the members of the raiding party is so haphazard that it lends to a conclusion that the whole incident could not have happened as told by them. In this connection, he relies on the deposition of P.W. 2, Dilip Kumar, who mentions that he came in his own jeep with his own staff and, on approaching Calangute Police Station, he directed the officer-in-charge to follow him. According to him, the officer attached to Calangute Police Station followed him in another jeep. This version, however has not found common ground with P.W. 7 P.S.I. Tari, who refers to one jeep and that he himself went in the jeep brought by P.W. 2 Dilip Kumar, it is no doubt true that there is a discrepancy insofar as to whether, it was one jeep or there were two jeeps, but, in our view looking to the heavy duties and the number of investigation that are required to be attended and done by the Police Officer, a minor discrepancy here and there has to be ignored. The question is whether the discrepancy goes to the root of the matter so as to vitiate the trial or casts a doubt upon prosecution story or entails into a benefit of doubt to the appellant. Viewed thus, even when it is accepted that there were two jeeps or there was only one jeep that had gone for raid on that day, it would, in no way, influence the result of the case or adversely affect the seizure of charas from the hands of the appellant.

14. P.W. 2, Dilip Kumar, mentioned the number of persons accompanying him, being three head-constables and one constable. For that matter, he gave their individual names and he also said that his informant was also in the jeep. In cross-examination, however, he declined to give the name of his informant. From the evidence on behalf of the prosecution, according to the learned Counsel for the appellant, a doubt exists as to whether the entire party consisted of six persons to seven persons or nine persons. It is, therefore, contended that, having regard to this discrepancy, it must be again held that there is a serious lapse on the part of the prosecution and the same, therefore, must entail into an acquittal. We are again not impressed by this argument.

It is true that Dilip Kumar mentions that he was accompanied by five persons and if one reads the statement of P.W. 7 Police Officer-in-charge of Calangute Police Station, he gave the total figure of nine persons. But, it must be again seen that no dent whatsoever has been made in the case of the prosecution nor the defence has brought out as to who were those persons present or pursued their cross-examination of the subject. P.W. 2, Dilip Kumar, referred to persons in his jeep whereas P.W. 7 P.S.I. Tari, referred to those six persons together with himself and A.S.I. Tamse (P.W. 1) and may be the driver of his jeep. All this, by itself will not cast any shadow of doubt or suspicion on the case of the prosecution.

15. It has been next urged that, based on the prosecution case itself and, on consideration of the discrepancies, if the defence is able to mate our the probable case of planting charas, then, such defence is liable to be accepted. The attack appears to be, though not clearly, that Abel Fernandes is either a drug addict or a local drug peddler and that he was present at the police station. The appellant stated in his 313 Cri.P.C. statement that Abel Fernandes was holding a juite bag in his hand and that Abel had mentioned to P.W. 2 that he had purchased charas from the appellant. An argument is now sought to be raised that appellant, who is absolutely a novice in Calangute, could not have known a person, like Abel Fernandes who was concerned with charas and therefore, it is not out of place, from all the circumstances and prosecution discrepancies, to accept the defence version that in reality the charas was seized from Abel Fernandes and the same is now made to believe as if from the appellant. We are, however, unable to accept this version of the appellant. In that, it must be seen in the first instance that Abel Fernandes is in no way concerned with the prosecution case. A suggestion, no doubt was made to P.W. 7 in his cross-examination to this effect. In cross-examination P.W. 2 Dilip Kumar had mentioned that house of this Abel was raided on two occasions but nothing incriminating had been found. We are unable to hold that the present apprehension was from the said Abel and it is sought to be planted on the appellant merely on the basis of suggestions without anything more.

16. There is one thing more which cannot be forgotten in the present case and that speaks volumes insofar as the appellant is concerned. Alongwith charas, the appellant was also found in possession of American currency equivalent to 500 dollars. If the argument of the learned Counsel for the appellant is to be accepted that the charas apprehended is sought to be planted by the Calangute Police Station on the appellant instead of Abel Fernandes, it is difficult to believe that the Calangute Police will also plant 500 American dollars, which is equivalent to about Rs. 7,000/-. It is unbelievable that Calangute Police would put up such a story at a loss of valuable foreign currency. We leave the matter at this.

17. The learned Additional Sessions Judge has rightly believed this apprehension of the appellant at Calangute on the morning of 28th September, 1986 along with the recovery of American currency from him. This very appellant, by his application dated 10th October, 1986, filed before the Judicial Magistrate. First Class, claimed not only the Indian currency but, also the American dollars on the ground that, he is short of money and he requires the same for his expenses. This, in our view, clinches the whole issue. It is no doubt contended on his behalf that this application of the appellant for return of the currency is no part of the evidence and that application cannot be relied upon and, secondly, even assuming that such recovery was accepted, at the most, the appellant is liable for violation under the Foreign Exchange Regulation Act. It is urged that there is no connection established between the apprehended charas and the seized currency and, therefore, the appellant cannot be held guilty for contravening the provisions of the Narcotic Drugs and Psychotropic Substances Act.

It is equally urged that if the learned Additional Sessions Judge wanted to rely upon the application filed by the appellant, dated 10th October, 1986, for return of the dollar to him along with the Indian currency, a question in that behalf ought to have been put to him in his 313 Cri.P.C. Statement. It is argued that, in the absence of such question, the appellant had no opportunity to explain his case in relation to dollars and, therefore, the learned Judge could not have relied upon the contents of that application. It is true that the application for return of dollars is no part of the evidence but, however, it must be seen that the application presented was duly signed by the appellant himself who claimed the dollars alongwith Indian currency saying that he is short of cash and required the same for his expenses. This application is part of the record of the case which could not have been ignored and each and every prosecution witness spoke of the seizure of 500 U.S. Dollars. It is not that no question had been put to the appellant as to what is appearing against him in evidence, under section 313 Cri.P.C., by the learned Additional Session Judge. For instance, the question No. 5 reads:-

“He also states that on your personal search 5 currency notes of 100 U.S. dollars each were found in your possession besides some money in Indian currency. What have you to say ?

While answering that question, the appellant stated that it is not true and that he was not having any foreign currency. At any rate, when this question was directed to him, if it was his case, as now contended by him he could have explained as to what made him claim those dollars in his application dated 10th October, 1986. This being the position, it is not possible to accept that the appellant has had no opportunity to explain. The grievance of the appellant has to be rejected.

18. It is equally urged with vehemence, placing reliance on P.W. 6 Shri Vijaykar, the Chemical. Analyser, that he spoke of finding three sticks in one of the envelopes which was the sample forwarded to him for chemical analysis. It is no doubt true that P.W. 6 stated that there were three sticks but, at the same time, he mentioned that the weight of all the tree sticks was 30 grams. In so far as the evidence tendered on behalf of the prosecution, they are uniform in mentioning that after apprehension of the charas, at Calangute, two sticks, one weighing 10 grams and the other weighing 20 grams, of the total weight of 30 grams, had been separated, put in an envelope duly sealed and subsequently forwarded for chemical analysis. On this subject, the learned Additional Sessions Judge held that it is possible that one of the two sticks got broken with the result that they became three sticks as the weight remained unchanged. We are fully in agreement with the learned Additional Sessions Judge when he holds that one of the sticks must have been broken. The emphatic statement made by the Vijaykar (P.W. 6) that the weight of all the three sticks is 30 grams is enough to demolish the argument coupled with the further statement of Chemical Analyser that the seals of the packets forwarded to him were intact and tallied with the imprint of the seal particularly endorsed on the forwarding letter. The learned Counsel for the appellant would have been right if there had been variation in the weight. Therefore, in our view, this point does not hold any water.

On all these counts, we are inclined to hold that there is no substance in this appeal and the same is liable to be dismissed.

19. Despite the recovery of foreign currency of 500 U.S. Dollars neither the police nor the trial Court has taken cognizance of the offence in relation to violation of the provisions of the Foreign Exchange Regulation Act, by the appellant. It is not known as to how this lapse has occurred. The fact, however, remains that the foreign currency is lying with the Court and that the learned Additional Sessions Judge, by separated order as to the disposal, directed that the same is liable to be confiscated to the State since the appellant has disowned the same later. The fact, however, remains, as mentioned above, that the appellant had claimed that foreign currency in one of his applications. It is not possible to accept the confiscation without anything more. In our view, the case demands that a reference be made to the Foreign Exchange Department. Accordingly, the Additional Sessions Judge is directed to make the necessary report and forward the said currency to the Department and it is for that Department to initiate any action as deemed fit and necessary.

20. We are now coming to the aspect of sentence. Although nothing has been urged by the learned Counsel for the appellant on the point of sentence, it may be seen that he has been convicted to 10 years Rigorous imprisonment and further sentenced to pay a fine of Rupees one lakh and, in default whereof, to suffer imprisonment for two and half years. Considering the menace of narcotics and psychotropic drugs, the penalty imposed under the Act is severe and in that minimum sentence is 10 years and a fine of Rupees one lakh. While we maintain the sentence of 10 years Rigorous Imprisonment and fine of Rupees one lakh, we feel that the default imprisonment of two and half years is very severe and we modify in default imprisonment to one year instead of two and half years. Subject to the aforesaid modification, the appeal is dismissed.

21. At this stage, the learned Counsel for the appellant sought certificate for leave to appeal to Supreme Court. In our view, that matter involves strictly question of facts and we have no reason to hold that any question of law, much less of public importance, is involved. Hence leave is rejected.