High Court Punjab-Haryana High Court

Bikkar Singh vs The State Of Punjab on 1 December, 2008

Punjab-Haryana High Court
Bikkar Singh vs The State Of Punjab on 1 December, 2008
Crl. Appeal No.2083-SB of 2008                              1

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                             Crl. Appeal No.2083-SB of 2008
                             Date of Decision : 1.12.2008

Bikkar Singh S/o Hazura Singh,                  ....Appellant
resident of Dhaipai.


                             Versus

The State of Punjab                             ....Respondent

CORAM:HON'BLE MR. JUSTICE SHAM SUNDER

         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?

Present: Mr. Deepak Gupta, Advocate,
         for the appellant.

         Mr. S.S.Bhullar, DAG, Punjab,
         for the respondent.

SHAM SUNDER, J.

This appeal is directed against the judgment of conviction, and

the order of sentence dated 22.10.2008, rendered by the Judge, Special

Court, Bathinda, vide which he convicted the accused/appellant, for the

offence, punishable under Section 15 of the Narcotic Drugs &

Psychotropic Substances Act, 1985 (hereinafter called as ‘the Act’ only)

and sentenced him to undergo rigorous imprisonment for a period of one

year and 6 months, and to pay a fine of Rs.1000/-, and in default of

payment of the same, to undergo rigorous imprisonment for another

period of ten days, for having been found in possession of 14 Kgs.

Poppy-husk, (falling within the ambit of non-commercial quantity),
Crl. Appeal No.2083-SB of 2008 2

without any permit or licence. The proceedings against Pala Singh,

accused, abated, as he died during the trial of the case.

2. The facts, in brief, are that, on 22.11.2004, Mohri Lal, ASI,

alongwith other police officials, was present at the crossing of Raman, in

connection with strike of Kisan Union, in Govt. Gypsy No.PB-08-1265.

At that time, Jhanda Singh S/o Suraj Singh, a public witness, met the

police party there, and was joined with it. When the police party was

proceeding, on the link road, from Raman to Malkana, and reached 1 KM

ahead of village Raman, it spotted Bikkar Singh and Pala Singh, accused,

who on seeing the police party, tried to run away, after lifting the bag, but

were apprehended, on suspicion. Due to fall of the bag, some poppy-

husk, spilt therefrom. On search of the bag, in accordance with the

provisions of law, it was found containing 14 kgs. poppy-husk. Two

samples of 100 grams each, were taken out, and the remaining poppy-

husk, was put into the same bag. The samples, and the bag, containing

the remaining poppy-husk, were converted into parcels, duly sealed, and

taken into possession, vide a separate recovery memo. Ruqa was sent to

the Police Station, on the basis whereof, formal FIR was registered. The

statements of the witnesses, were recorded. The accused were arrested.

After the completion of investigation, the accused was challaned.

3. On their appearance, in the Court, the copies of documents,

relied upon by the prosecution, were supplied to them. Charge under

Section 15 of the Act, was framed against them, to which they pleaded

not guilty, and claimed judicial trial.

4. The prosecution, in support of its case, examined Jagtar Singh,

HC (PW-1), Mohri Lal, SI (PW-2), the Investigating Officer, Pargat
Crl. Appeal No.2083-SB of 2008 3

Singh, HC (PW-3), and Hardam Singh, SI (PW-4). Thereafter, the Addl.

Public Prosecutor for the State, closed the prosecution evidence.

5. The statement of Bikkar Singh, accused, under Section 313

Cr.P.C., was recorded, and he was put all the incriminating

circumstances, appearing against him, in the prosecution evidence. He

pleaded false implication. He, however, examined Hardeep Singh,

(DW-1), in his defence. Thereafter, he closed the defence evidence.

6. After hearing the Addl. Public Prosecutor for the State, the

Counsel for the accused, and, on going through the evidence, on record,

the trial Court, convicted and sentenced Bikkar Singh, accused, as stated

hereinbefore.

7. Feeling aggrieved, against the judgment of conviction, and the

order of sentence, rendered by the trial Court, the instant appeal, was filed

by Bikkar Singh, appellant.

8. I have heard the learned Counsel for the parties, and have gone

through the evidence and record, of the case, carefully.

9. The Counsel for the appellant, at the very outset, submitted that

the mandatory provisions of Section 50 of the Act, were not complied

with, as a result whereof, the sentence and conviction, stood vitiated. He

also placed reliance on Ram Prasad Vs. State of Haryana 2005(2) RCR

(Criminal) 288, in support of his contention. The submission of the

Counsel for the appellant, in this regard, does not appear to be correct.

The recovery, in this case, was not effected from the person of the

accused, but from the bag, which he was carrying. As such, the

mandatory provisions of Section 50 of the Act, were not applicable to the

search and seizure, in this case. Had the recovery been effected from the
Crl. Appeal No.2083-SB of 2008 4

person of the accused, then the provisions of Section 50 of the Act, would

have been attracted to the instant case. In State of Punjab Vs. Baldev

Singh, 1999(6) S.C.C. 172, a Constitution Bench of the Apex Court,

settled beyond doubt, that the language of Section 50, was implicitly clear

that the search had to be, in relation to a person, and not in relation to the

premises, vehicles, or articles. Similar view was taken in Smt. Krishna

Kanwar Thakuraeen Vs. State of Rajasthan, JT 2004(1) S.C. 597. In

these circumstances, it can be said that the consistent, and particularly the

view of the larger Bench of the Supreme Court, appears to be that the

search, must relate to the person, and not vehicles, other luggage and

articles, and then alone the provisions of Section 50 would be attracted.

Ram Prasad’s case (supra), was decided by a Single Bench, of this

Court. In view of the principle of law, laid down, in State of Punjab’s

and Smt. Krishna Kanwar Thakuraeen’s cases (supra), decided by the

Apex Court, any principle of law, to the contrary, laid down, on the same

point, in Ram Prasad’s case (supra), shall not hold the field. Since, in

view of the principle of law, laid down, in the aforesaid cases, decided by

the Apex Court, the provisions of Section 50 were not applicable, to

search, in the instant case, the question of compliance therewith, did not

at all arise, and, as such, the conviction and sentence, did not stand

vitiated. The submission of the Counsel for the appellant, in this regard,

being without merit, must fail, and the same stands rejected.

10. It was next submitted by the Counsel for the appellant, that

there was delay of 13 days, in sending the samples, which remained

unexplained, as a result whereof, it could not be said that the samples

were not tampered with, until the same reached the office of the Chemical
Crl. Appeal No.2083-SB of 2008 5

Examiner. The submission of the Counsel for the appellant, in this regard,

does not appear to be correct. The mere fact that delay, in sending the

samples, to the office of the Chemical Examiner, was not explained, in

itself, was not sufficient, to come to the conclusion, that the sample

parcels were tampered with, at any stage. In such circumstances, the

Court is required to fall back upon the other evidence, produced by the

prosecution, to complete the link evidence. The other evidence produced

by the prosecution, has been subjected to indepth scrutiny, and, it has

been found to be cogent, convincing, reliable, and trustworthy. From the

evidence, produced by the prosecution, it was proved that none tampered

with the sample parcels, until the same reached the office of the Chemical

Examiner. Above all, there is report of the Chemical Examiner, Ex.PK,

which clearly proves that the seals on the samples, were found intact, and

agreed with the sample seal sent. The report of the Chemical Examiner is

per-se admissible into evidence, in its entirety, as per the provisions of

Section 293 Cr.P.C. The delay, in sending the samples, to the office of

the Chemical Examiner, therefore, did not prove fatal to the case of the

prosecution. Had no other evidence, been produced, by the prosecution,

to prove that the sample parcels, remained untampered with, until the

same reached the office of the Chemical Examiner, the matter would have

been different. In State of Orissa Vs. Kanduri Sahoo 2004(1) RCR

(Criminal) 196 (S.C.), it was held that mere delay in sending the sample

to the Laboratory is not fatal, where there is evidence that the seized

articles remained in safe custody. In Narinder Singh @ Nindi Vs. State

of Punjab 2005(3) RCR (Criminal) 343, which was a case, relating to the

recovery of 4 Kgs. of opium, the samples were sent to the office of the
Crl. Appeal No.2083-SB of 2008 6

Chemical Examiner, after 23 days. All the samples were intact. In these

circumstances, it was held that, in the face of the other cogent,

convincing, reliable, and trustworthy evidence, produced by the

prosecution, to prove the completion of link evidence, it could not be

held that the possibility of tampering with the samples, could not be ruled

out. The principle of law, laid down, in the aforesaid authorities, is fully

applicable to the facts of the instant case. Therefore, in the instant case,

unexplained delay of 13 days, in sending the samples to the office of the

Chemical Examiner, did not at all matter much. In this view of the

matter, the submission of the Counsel for the appellant, being without

merit, must fail, and the same stands rejected.

11. It was next submitted by the Counsel for the appellant, that

Form No.29, was not filled up, at the spot, as a result whereof, the case of

the prosecution, became doubtful. The submission of the Counsel for the

appellant, in this regard, does not appear to be correct. There is no

requirement of the Act, or the Rules, framed thereunder, that Form No.29,

should be prepared, at the spot. Had there been any requirement of law,

and the Form aforesaid, had not been prepared, at the spot, it would have

been said that the case of the prosecution was doubtful. In the instant

case, the Form, was prepared, and sent to the Laboratory, alongwith the

sample parcels. Since, there was no requirement of law, of filling up

Form No.29, at the spot, the submission of the Counsel for the appellant,

being without merit, must fail, and the same stands rejected.

12. The Counsel for the appellant, however, placed reliance on

Bhola Singh Vs. State of Punjab 2005(2) RCR (Criminal) 520, to

contend that non-preparation of Form No.29, by the Investigating Officer,
Crl. Appeal No.2083-SB of 2008 7

must prove fatal to the case of the prosecution. The perusal of Bhola

Singh’s case (supra), clearly goes to show, that the accused was

acquitted on a number of grounds; viz; he was not found in conscious

possession of the bags, containing poppy-husk; the seal had not been

given to the independent witness, but kept by the Investigating Officer;

no other evidence was produced, to show that the link evidence was

complete, and none tampered with the sample parcels, until the same

reached the office of the Chemical Examiner; and Form No.29, was not

filled up, at the spot. In the instant case, it has been held above, that

none-tampered with the sample parcels, until the same reached the office

of the Chemical Examiner. The accused was also found in conscious

possession of the bag, containing poppy-husk. Mere non-filling up of

Form No. 29, at the spot, under these circumstances, did not affect the

merits of the case. No help could be drawn, by the Counsel for the

appellant, from Bhola Singh’s case (supra). In this view of the matter,

the submission of the Counsel for the appellant, being without merit,

must fail, and the same stands rejected.

13. It was next submitted, by the Counsel for the appellant, that the

seal, after use, was not handed over to Jhanda Singh, independent

witness, but to a subordinate police official. He further submitted that,

under these circumstances, the possibility of tampering with the sample

parcels, could not be ruled out. The submission of the Counsel for the

appellant, in this regard, does not appear to be correct. No doubt, the

seal, in this case, was given to a subordinate police official. It may be

stated here, that there was no requirement of law, to hand over the seal,

after use, to the independent witness. In Piara Singh Vs. The State of
Crl. Appeal No.2083-SB of 2008 8

Punjab 1982 C.L.R. (2) 447, a case decided by a Full Bench of this

Court, the seal, on the sample of illicit liquor, recovered from the

accused, was not entrusted to an independent person forthwith. Similarly,

the independent person, though entrusted with the seal, by the

Investigating Officer, later on, was not produced as a witness. In these

circumstances, it was held that this fact alone, was not sufficient to affect

the merits of the trial, and the prosecution case, could not be thrown out,

on that score alone. It was further held, in this case, that it was not

incumbent upon the Police Officer, to hand over the seal to a third person

forthwith, and even, in cases, where he had done so, it was not obligatory

upon him, to produce such person, as a witness, during trial, as there was

no statutory requirement, whatsoever, to this effect. The principle of law,

laid down, in the aforesaid authority, is fully applicable to the facts of the

present case. Non-entrustment of seal to Jhanda Singh, independent

witness, by the Investigating Officer, in view of the cogent, convincing,

reliable, and trustworthy evidence, produced by the prosecution,

regarding the completion of link evidence, did not at all affect the merits

of the case. In this view of the matter, the finding of the trial Court, is

endorsed.

14. It was next submitted, by the Counsel for the appellant, that

though Jhanda Singh, independent witness, was joined by the

Investigating Officer, yet he was not examined, by the prosecution,

without any rhyme or reason, as a result whereof, the case of the

prosecution became doubtful. No doubt, Jhanda Singh, independent

witness, was joined, at the time of search and seizure, by the Investigating

Officer, yet he was given up, as won over by the accused, vide statement
Crl. Appeal No.2083-SB of 2008 9

dated 10.10.2008, made by the Addl. Public Prosecutor for the State, on

the basis of Mark ‘A’, request of the Police. Since, he sided with the

accused, during the trial of the case, the Addl. Public Prosecutor for the

State, took a wise decision, to give him up, as won over, as he knew, that

if he (Jhanda Singh), was examined, the case of the prosecution, would be

damaged. The Public prosecutor for the State, is the master of the case.

It is for him to decide, as to whether, he wanted to examine a particular

witness, or not. However, he is required to exercise the discretion, in a

bona-fide manner. In the instant case, the discretion was exercised by the

Addl. Public Prosecutor for the State, in a bona-fide manner. There is

nothing, on the record, to reveal, that he exercised such a discretion, in an

arbitrary, and capricious manner. The other evidence, produced by the

prosecution, on scrutiny, has been found to be cogent, convincing,

reliable, and trustworthy. Under these circumstances, the mere fact that

Jhanda Singh, independent witness, was given up as won over, did not

affect the merits of the case. In Masalti Vs. State of Uttar Pradesh, AIR

1965 (S.C.) 202, a four Judge Bench of the Apex Court, held that it is,

undoubtedly, the duty of the prosecution, to lay before the Court, all

material witnesses, available to it, whose evidence is necessary for

unfolding its case, but it would be unsound to lay down it, as a general

rule, that every witness, must be examined, even though his evidence,

may not be very material or, even if, it is known that he has been won

over or terrorized. In Roop Singh Vs. State of Punjab 1996 (1) RCR

146, a Division Bench of this Court, held that no adverse inference, can

be drawn, when the only independent witness, was given up by the

prosecution, as won over by the accused. It was further held, in the said
Crl. Appeal No.2083-SB of 2008 10

authority, that the panch witnesses, being human beings, are quite

exposed and vulnerable to human feelings of yielding, browbeating,

threats and inducements, and giving up of the public witnesses, as won

over, is fully justified, in the present day situation, prevailing in the

society. In Karnail Singh Vs. State of Punjab 1983 Criminal Law

Journal, 1218 (DB), it was held that where the independent witness, was

won over by the accused, and only the officials were examined, as

witnesses for the prosecution, who were considered to be not interested

persons, their evidence cannot be doubted, on the ground of their official

status. Similarly in Appa Bai and another Vs. State of Gujrat AIR 1988

S.C. 696, it was held that the prosecution story cannot be thrown out, on

the ground, that an independent witness had not been examined by it. It

was further held that civilized people, are generally insensitive, when a

crime is committed, even in their presence, and they withdraw from the

victim’s side, and from the side of the vigilant. They keep themselves

away from the Courts, unless it is inevitable. Moreover, they think the

crime like a civil dispute, between two individuals, and do not involve

themselves in it. The principle of law, laid down, in the said authorities,

is fully applicable to the facts of the present case. In this view of the

matter, the submission of the Counsel for the appellant, being without

merit, must fail, and the same stands rejected.

15. No other point, was urged, by the Counsel for the parties.

16. In view of the above discussion, it is held that the judgment of

conviction and the order of sentence, rendered by the trial Court, are

based on the correct appreciation of evidence, and law, on the point. The

same do not warrant any interference, and are liable to be upheld.
Crl. Appeal No.2083-SB of 2008 11

17. For the reasons recorded, hereinbefore, the appeal is dismissed.

The judgment of conviction, and the order of sentence dated 22.10.2008,

are upheld. If the accused/appellant is on bail, his bail bonds, shall stand

cancelled. The Chief Judicial Magistrate, Bathinda, shall take necessary

steps, to comply with the judgment, with due promptitude, keeping in

view the applicability of the provisions of Section 428 of the Cr.P.C., and

submit compliance report, to this Court, within a period of two months,

from the date of receipt of a copy thereof.

18. The District & Sessions Judge, Bathinda, shall ensure the

compliance of directions, referred to above, by the concerned Court, and

submission of report by it, within the time-frame.

19. The Registry shall keep track of the submission of compliance

reports, and put up the papers whether the reports are received or not,

within the time frame, immediately after the expiry thereof.

1.12.2008                                            (SHAM SUNDER)
Vimal                                                    JUDGE