High Court Punjab-Haryana High Court

Dr.Gurdev Singh And Another vs State Of Punjab And Others on 23 March, 2009

Punjab-Haryana High Court
Dr.Gurdev Singh And Another vs State Of Punjab And Others on 23 March, 2009
                  Criminal Misc. No.M-23575 of 2006.
                             -1-

In the High Court of Punjab and Haryana at Chandigarh.

                           Criminal Misc.No.M-23575 of 2006.
                           Date of decision:23-3-2009.

Dr.Gurdev Singh and another.

                                                       ...Petitioners.

            Versus

State of Punjab and others.

                                                       ...Respondents.

Coram:      Hon'ble Mr. Justice K. C. Puri.

            ...

Present:    Mr. R.K. Singla, Advocate for the petitioners.
            Mr. P.S.Bajwa, AAG Punjab.
            Mr. P.P.S. Duggal, Advocate for respondent No.2.

K. C. Puri, J.

Judgment.

Through the present petition filed under Section 482

Cr.P.C, the petitioners seek quashing of FIR No.11 dated

10.1.2005, under Section 15/61/85 of NDPS Act, Police Station

Lambi, Annexure P-1, challan under Section 173 Cr.P.C dated

4.5.2005, Annexure P-13 and subsequent proceedings conducted

therein before Special Judge, Muktsar qua the petitioners.

Brief facts of the case are that on 10.1.2005, ASI

Darshan Singh, along with police party was going for checking of
Criminal Misc. No.M-23575 of 2006.

-2-

suspected persons. One Maruti car bearing registration No.DBD-

2653 was coming. The ASI gave a signal to stop the Maruti car.

One occupant of the car told his name as Kapur Chand @ Kapuri

and the other person disclosed his name as Sardara Singh @ Kaka.

The ASI expressed his suspicion that they were carrying some

narcotic substance in their car. He gave option to the accused

persons to get their car searched from the Magistrate or the

Gazetted Officer. Both the accused expressed their desire to get

their car searched before some Gazetted Officer. A memo was

prepared and wireless was sent for sending some Gazetted Officer.

At about 9.45 AM, DSP Malout Hargobind Singh reached at the

spot who told to both the accused that he was a DSP at Malout and

was a Gazetted Officer. He also told both the accused that they

have a legal right to get the search of the car before him or

Magistrate or a Gazetted Officer. Both the accused told that they

wanted to get their car searched before him. Consent memo was

prepared and Kapur Chand accused signed the same whereas

Sardara Singh accused put his thumb impression on the same. Then

under the directions of the DSP, the ASI took the search and found

three bags of poppy husk on the rear seat and two bags of poppy

in the dicky.250 grams each was taken as sample from the bags.

Criminal Misc. No.M-23575 of 2006.

-3-

The bags were weighed which were found to contain 29 kilo and

500 grams of poppy husk in each bag. Samples were taken and

sealed. Sample seal was given to HC Gurdeep Singh.

During the interrogation of accused Kapur Chand and

Sardara Singh, they told that Jaswinder Singh @ Chhinda, his

father Gurdev Singh and Pawan Kumar were the owners.

Therefore, final report under Section 173 Cr.P.C was also filed

against the petitioners.

Quashing has been sought on different grounds which

will be discussed in the later part of judgment.

The main plank of the counsel for the petitioners for

quashing the proceedings is that the petitioners have been involved

on the basis of testimony of Jagsir Singh and Rabbi Singh. It is

contended that both these witnesses have given affidavits that they

have not made any statement against the petitioners. It is further

contended that since the other accused Sardara Singh and

Jaswinder Singh have been acquitted and the case of petitioner is

similar to their case so no useful purpose would be served by

continuing the proceedings in the FIR in question.

It is further contended that petitioner has been wrongly

declared as a Proclaimed Offender. He was not properly served and
Criminal Misc. No.M-23575 of 2006.

-4-

as such the impugned order declaring him as a Proclaimed

Offender is liable to be set aside.

The learned State counsel has submitted that the

petitioner is seeking relief under Section 482 Cr.P.C. He has been

declared as a Proclaimed Offender. It cannot be said that he has

been wrongly declared as a Proclaimed Offender, more so, when

his son has appeared before the trial Court. It cannot be pre-judged

that the case of petitioner is similar to that of Sardara Singh and

Jaswinder Singh. The fact that Kapur Chand, one of the accused,

has been convicted goes a long way to prove that it is only the trial

Court which can adjudicate upon the question whether the

petitioner is guilty of any offence or not. By procuring affidavits of

the witnesses further prove the fact that the petitioner is trying to

win over the witnesses.

It is further contended that the petitioner is a habitual

offender as he has faced trial in nine cases. Most of those cases are

of similar nature as that of present case, as detailed in written reply.

So, no ground for invoking provisions of Section 482

Cr.P.C is made out.

Admittedly, petitioner Dr. Gurdev Singh has been

declared Proclaimed Offender by the trial Court. The counsel for
Criminal Misc. No.M-23575 of 2006.

-5-

the petitioner has submitted that he has been wrongly declared as a

Proclaimed Offender and was not duly served but that contention

cannot accepted as his son Jaswinder Singh has appeared before

the trial Court. It cannot be said that he had no knowledge of the

pendency of the case and he has been wrongly declared as a

Proclaimed Offender. From the written reply, it is clear that as

many as nine First Information Reports, most of which are

regarding possession of opium, were registered against the

petitioner. No relief under Section 482 Cr.P.C can be given to a

person who has hoodwinked the Court. Otherwise also, his conduct

of procuring affidavits from the witnesses shows that he is trying

to win over the witnesses. Whether the case of petitioner is similar

to that of Kapur Chand who has been convicted in the present FIR

or that of Sardara Singh and Jaswinder Singh, who have been

acquitted, is a matter of appreciation of evidence. Otherwise also,

proceedings under Section 482 Cr.P.C can only be invoked if there

is clear abuse of the process of the Court.

From the facts on the record, a prima-facie case against

the accused is made out. Consequently, no ground for invoking

provisions of Section 482 Cr.P.C is made out. The petition is

accordingly dismissed.

Criminal Misc. No.M-23575 of 2006.

-6-

However, it is made clear that nothing observed above

shall be construed as an expression of opinion on the merits of the

case.


March 23rd ,2009.                         (K. C. Puri )
Jaggi                                        Judge