CASE NO.: Appeal (crl.) 2082 of 1996 PETITIONER: Avtar Singh & Ors. RESPONDENT: State of Punjab DATE OF JUDGMENT: 18/09/2002 BENCH: S.Rajendra Babu & P.Venkatarama Reddi. JUDGMENT:
J U D G M E N T
P. Venkatarama Reddi, J.
Five persons including the three appellants herein were charged
under Section 15 of the Narcotic Drugs & Psychotropic Substances Act,
1985 (hereinafter referred to as ‘Act’) for having conscious possession of
640 Kgs. of poppy husk on 7.8.1989 without valid permit or licence.
According to the prosecution case, they were all travelling in a truck
belonging to accused No.5 in the small hours of 7.8.1989. The vehicle
was checked at canal bridge near the village Dhange at about 1.30 A.M.
by PW 2 ASI who was on the patrolling duty along with PW 4 (Head
Constable) and two other constables. The vehicle was carrying 16 bags
of poppy husk. Balbir Chand appellant No.3 herein was driving the
vehicle. One person who was sitting in the front seat by the side of the
driver and another person sitting on the back side of the truck ran away
leaving the vehicle. These two persons are said to be Swarna Ram
Accused No.3 and Swatantra Kumar (since deceased). The other two
sitting at the back i.e., appellants 1 and 2 and the driver of the vehicle –
Appellant No.3 were apprehended on the spot. 16 gunny bags of poppy
husk were recovered. 250 gms was taken out as sample from each bag
and sealed. The remaining bags were weighed after sealing and each
bag was found to contain 39 Kgs and 750 gms. The sealed bags and
sample were sent to the concerned Police Station. On the search of
person of each of the accused, nothing incriminating was found. PW 5,
who was SHO at Police Station Goraya, made further investigation.
According to him, ASI Darbari Lal (PW 2) produced the three
appellants herein along with the case property of 16 bags of poppy husk
and 16 samples when he was at the bus stand Goraya for patrolling. He
affixed the seals on the bags and sent the samples to the chemical
examiner. The report of the chemical examiner is Ex. P X, according to
which the contents are ‘Poppy head’ containing morphine. The sealed
bags were produced in court.
The learned Additional Sessions Judge, Jallandhar, acquitted
Swarna Ram for the reason that his identity was not established and
also acquitted Amrik Singh the owner of the vehicle on the ground that
there was no proof that he knowingly allowed the vehicle to carry the
offensive stuff. Each of the appellants was convicted under Section 15
and sentenced to undergo RI for a period of 10 years and to pay a fine
of Rs.1 lakh and in default to undergo RI for a further period of two
years. On appeal, the High Court confirmed the verdict of the trial
court. The contention that Section 50 (1) of the Act has not been
complied with was rightly negatived by both the courts on the facts of
the case and no contention has been advanced before us in this regard.
The contention that independent witnesses were not examined was also
negatived holding that at that hour and place, it was difficult to expect
any independent witness to be present there.
The more important contention raised before the High Court was
that from the mere fact that the appellants were sitting in the truck, it
cannot be held that they were in possession of poppy husk. The High
Court observed that the appellants did not come forward with the case
that they were merely passengers and that they were unaware of what
was contained in the bags. The reason for travelling at that odd hour
with the offending goods was not stated by any of the accused.
Therefore, the High Court concluded that “their close connection of
being in possession of the poppy husk must be held to have been
established”. The High Court also pressed into service the presumption
under S. 35 of the Act.
In this appeal, the learned senior counsel, apart from commenting
on the artificiality of the prosecution case and the discrepancies in the
evidence regarding the police officer to whom the seized bags were
handed over, mainly concentrated on the point that the possession,
much less conscious possession, of the bags of poppy husk, has not been
established and the accused were not even questioned about it. We find
force in the contention of the learned counsel.
Section 15 provides for punishment if any person in contravention
of any provision of the Act or any rule or order made or condition of a
licence granted thereunder, produces, possesses, transports, imports
inter-State, exports inter-State sells, purchases, uses or omits to
warehouse poppy straw or removes or does any act in respect of
warehoused poppy straw. Section 8 enacts a prohibition against
production, manufacture, possession, sale, purchase, transport,
warehousing, use, consumption, import and export or transshipment of
any narcotic drug or psychotropic substance except for medical or
scientific purposes and to the extent and in the manner permitted by
the provision of the Act or Rules or Orders made thereunder or in
accordance with the term of licence or permit, if any. We are here
concerned with possession and transportation. However, the charge is
confined to possession in the instant case.
Possession is the core ingredient 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 S. 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 Vs. State of
Punjab (1973 (2) SCC 372) arising under the Opium Act, the learned
trial Judge charged the accused of having conscious possession of poppy
husk. Assuming that poppy husk comes within the expression 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 PW 4 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 (PW 2), 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 but the minimum requisite element which has to be
satisfied is 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 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 he 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 traveling 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 S.313, it is well
known, is to afford an 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 Evidence Act nor is it safe 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 S.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.
Coming to the case of the third appellant who was driving the
vehicle, there is one more infirmity in the prosecution case. He would
have been charged alternatively for transporting the offensive goods
without permit or authorization as required by law; but, such a charge
was not laid. There was not even reference to Section 8 of the Act. The
result is, he too goes scot free.
For the above reasons, we set aside the conviction and sentence of
the appellants and allow the appeal. The appellants shall be set at
liberty forthwith, if they are in jail.