High Court Kerala High Court

Joseph Micheal Rajamani Fernando vs State Of Kerala on 11 January, 2007

Kerala High Court
Joseph Micheal Rajamani Fernando vs State Of Kerala on 11 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 1270 of 2003(A)


1. JOSEPH MICHEAL RAJAMANI FERNANDO,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY A
                       ...       Respondent

                For Petitioner  :ADV.LIJU V STEPHEN(STATE BRIEF)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :11/01/2007

 O R D E R
                              K. THANKAPPAN,  J.

                                --------------------------------------

                            Crl.A.No.1270 OF 2003

                              ---------------------------

                 Dated this the  11th   day of  January,  2007.


                                   J U D G M E N T

Appellant is the 1st accused in S.C.No.151/1998 on the

file of the 1st Additional Sessions Court, Trivandrum. The

prosecution allegations against the appellant are as follows:

In furtherance of a criminal conspiracy hatched between

A1 and A3 in Sree Lanka, A1 came to India from Sree Lanka

on 20.3.1998 with the intention to illegally export narcotic

drugs from India to Sree Lanka. A1 checked into room No.308

of Om Tourist Home at Thampanoor, Thiruvananthapuram on

20.3.1998 itself. Thereafter A1 informed his house about his

stay at the said tourist home. After making enquiries about

the stay of A1, A3 came to Thiruvananthapuram and met A1 on

22.3.1998 in his room. A3 was then having in his possession a

bag containing narcotic drug which has to be sent to Sree

Lanka, and packing materials like cellotapes, black leather

sheets and also an electronic weighing machine. A1 had

purchased a soldering iron for packing the narcotic drug as

per the directions of A3. In room No.308 of Om Tourist

CRL.A.NO.1270/2003 2

Home, A3 weighed the narcotic drug he had brought with the

help of electronic weighing machine in the presence of A1 and

together they concealed the narcotic drug in a black coloured

bag, with the help of polythene, cellotapes and resin.

Thereafter A3 left after informing A1 that he would send

somebody to take the same to Sree Lanka and that A1 should

contact his residence on 23.3.1998. Accordingly, A1 rung up

his residence in the night of 23.3.1998 from where he was

informed by his family members that a friend of A3 has passed

on a message that a lady would be come to

Thiruvananthapuram by Air Lanka Flight on 23.3.1998. The

colour of the dress the lady would wear and her features were

also informed. Accordingly, A1 went to the

Thiruvananthapuram Air Port and the lady who is A2 herein

and took her to Hotel Thamburu in room No.405. The said

room was taken in the name of A1. The sole intention of A1

was to illegally export the narcotic drug kept concealed

inside the black coloured bag through A2. A2 had come down

to Thiruvananthapuram from Sree Lanka as instructed by one

Antony Joseph who is her brother who had promised her that

A1 would help her financially if she could carry some trade

CRL.A.NO.1270/2003 3

goods on behalf of A1 from Thiruvananthapuram to Sree

Lanka. While A2 was staying in the said Hotel, A1 informed

her that on 27.3.1998 she will have to proceed to Sree lanka

with a bag which would contain some trade items and that the

said bag should be handed over to a person who approach her

at Colombo Air Port.

2. On the above allegations, a charge was framed against

the appellant and the 2nd accused under Sections 21, 23, 29

and Section 135 of the Customs Act, 1962. As the 3rd

accused was reported absconding, the appellant and the 2nd

accused faced trial. To prove the case against the appellant

and the 2nd accused, the prosecution examined Pws 1 to 8

and relied on Exts.P1 to P21. MOs 1 to 5 were also produced.

On the closing of the prosecution evidence, the appellant and

the other accused were questioned under Section 313 of the

Code of Criminal Procedure. The appellant denied the

allegation levelled against him and had stated that on

26.3.1998, the 3rd accused came to his room and told him

that he had a bag with him as more than the excess quantity

permissible to carry in the plain and he had asked that

CRL.A.NO.1270/2003 4

whether the appellant could carry the bag in the plain. The

appellant further had stated that he had stated to the 3rd

accused that he was having enough luggage with him. The

3rd accused asked him whether he could take the bag up to

the Airport and to handover the same to another. Further the

appellant had stated that the 3rd accused came to his room on

27.3.1998 in the early morning and entrusted a bag to him

and said that the bag would be collected at the Airport by one

Balamurukan. The appellant agreed to carry the bag up to

the Airport and when the appellant and A2 were waiting at

the Airport for the said Balamurugan, Customs Officers came

there and asked about the bag and the contents therein. He

said that his bag contained only cloths and the 3rd accused

had given a bag to him to handover to Balamurugan. Then

the Customs Officers asked him whether they could check the

said bag and the appellant agreed for that. However, the

Customs Officers questioned him about the bag entrusted by

the 3rd accused. When the Customs Officers insisted for

checking of the bag entrusted by the 3rd accused, the

appellant said that, that shall be done only on coming

Balamurugan or the 3rd accused. But the Customs Officers

CRL.A.NO.1270/2003 5

threatened him and had taken the bag and thereafter the

Customs Officers had got his signature and he and the 2nd

accused were produced before the court and they were sent

to jail. However, on relying on the evidence adduced by the

prosecution, the trial court found that the 2nd accused is not

guilty of any of the offences charged. But the trial court

found the appellant guilty under Sections 21 and 30 of the

NDPS Act, 1985, and he was convicted thereunder and

sentenced to undergo R.I for ten years and a fine of Rs. One

lakh with default sentence of fine a further period of R.I for

one more year and he was further sentenced to undergo R.I

for five years and a fine of Rs.50,000/= with default sentence

of R.I for a period of six months under Section 30 of the

NDPS Act. However, the trial court directed that the

substantive sentences shall run concurrently. The benefit of

Section 428 was also allowed to the appellant. The above

conviction and sentences are challenged in the appeal.

3. Since the appeal is filed through the jail authorities and

the appellant is not having a counsel of his own choice, a

State brief member has been appointed to argue the case for

CRL.A.NO.1270/2003 6

the appellant. This Court heard the counsel appearing for the

appellant as well as the learned Public Prosecutor. The

counsel appearing for the appellant raised three contentions

before this Court. Firstly, the learned counsel submitted that

the trial court went wrong in placing reliance on the evidence

adduced by the prosecution to find the appellant guilty under

Sections 21 and 30 and as there was no independent and

reliable evidence to prove the case against the appellant.

Secondly, the learned counsel submitted that the trial court

committed serious error in finding the appellant guilty of the

offences only on the basis of Ext.P21 confession statement as

the confession statement has not been recorded as per the

provisions of the Criminal Procedure Code and the provisions

of the NDPS Act. Thirdly, the learned counsel submitted that

the sentence awarded against the appellant is excessive.

4. The prosecution examined Pws 1 to 4 to show that on

27.3.1998 the appellant and the 2nd accused were found at

the Trivandrum International Airport with MOs 1 to 5 and

thereafter the appellant and the 2nd accused were questioned

by PW1. Body of the appellant and the 2nd accused had been

CRL.A.NO.1270/2003 7

searched in the presence of a Gazetted Officer as

contemplated under Section 50 of the NDPS Act. Further the

prosecution had proved that the appellant had given Ext.P21

statement under Section 67 of the N.D.P.S. Act to PW1 which

was recored by PW1 as the officer authorised under Section

42 of the NDPS Act. Further the prosecution had tried to

establish that the appellant and the 3rd accused entered into a

conspiracy at Sree Lanka and in consequence of that

conspiracy, the appellant and the 3rd accused came to India

and thereafter the appellant and the 3rd accused had obtained

MO1 bag and filled up the same with the contraband article

namely Morphine weighing about 1218.75 grams of heroin.

PW1 was the Air Customs Intelligence Superintendent during

the relevant time. He had given evidence before the court

that on 27.3.1998 while he was waiting at the International

Airport, Trivandrum, the appellant and the 2nd accused came to

the Airport at about 9 a.m and he got the information that the

appellant and the 2nd accused were having narcotic drugs

with them. After recording the information in DRI form

No.1 and entrusted the same to the Assistant Commissioner

of Customs, who was the immediate Superior Official.

CRL.A.NO.1270/2003 8

Ext.P1 is the copy of the same information. According to this

witness, A1 and A2 came to the Trivandrum Airport at

about 10.30 a.m and they came to the X-ray counter of

International Airport and brought their luggages for the X-ray

test. PW1 along with PW2 and other two witnesses went near

the appellant and the 2nd accused and identified himself as

the Air Customs Intelligence Superintendent and asked about

the Passport and other travel documents of A1 and A2. It was

understood that the appellant came to India on 20.3.1998 and

the 2nd accused came to India on 24.3.1998. Both the

appellant and the 2nd accused were having their air tickets to

Sree Lanka on 27.3.1998. Approaching the appellant and

A2, PW1 asked them whether their bags contained any

contraband article. They have answered that nothing with

them. However, PW1 asked the appellant and the 2nd accused

that he wants to make a search of the body of the appellant

and the 2nd accused. Further he asked that whether they

want the presence of any Gazetted Officer or Magistrate as

required under Section 50 of the NDPS Act. To this question

both the appellant and the 2nd accused said that they want

the presence of two witnesses. Pws 2 and 3 were also present

CRL.A.NO.1270/2003 9

at the time when the appellant and the 2nd accused were

questioned and prepared Ext.P2 seizure mahazar. On

preparing Ext.P2 mahazar, MOs 1 to 5 were recovered from

the appellant and the 2nd accused. Subsequently, the

appellant had given Ext.P5 (Ext.P21) under Section 67 of the

NDPS Act and thereafter at about 11.30 the appellant and the

2nd accused were arrested. This witness has further stated

that he continued further investigation of the case and sent

Ext.P11 report to PW4, the Additional Commissioner of

Customs at Trivandrum Airport. This witness has stated

that further investigation of the case has been conducted by

PW 5. This witness has further stated that PW7 recorded

Ext.P5 statement in Tamil and translated the same into

English as Ext.P21. PW8, the Additional Superintendent of

Customs, Trivandrum, had stated that he continued the

investigation and questioned other witnesses in the case. He

completed the investigation and complaint was filed before

the court. PW2 is the witness, who accompanied PW1, while

the appellant and the 2nd accused were questioned and at the

time of preparation of Ext.P2 mahazar by PW1. He had stated

that he attested Ext.P2. PW3, the other witness who had

CRL.A.NO.1270/2003 10

proved that he was also present on 27.3.1998 when PW1

questioned the appellant and the 2nd accused. This witness

has further stated that he was also present when PW1

prepared Ext.P2 seizure mahazar. PW4, who was the

Additional Commissioner of Customs during the relevant time,

had given evidence before the court that PW1 was his

subordinate and on 21.3.1998 he had received a report –

Ext.P12 from PW1. PW5 was working as the Superintendent

of Central Excise, Trivandrum and he had stated that he

searched the Om Tourist Home at Trivandrum and prepared

Ext.P19 mahazar. PW6 was examined to prove that he had

sent the samples for chemical analysis and had obtained

Ext.P20 chemical report from C.R.C.L, New Delhi and

according to him, Ext.P20 reveals that the sample is Acetyl

Morphine of 48.5%. According to this witness, he had received

the sample from PW1 and sent the sample for testing and

got the result. PW8 was working as the Additional

Commissioner of Customs, Trivandrum. He had also given

evidence before the court that as per the information and the

report furnished by PW1 it is revealed that on 27.3.1998 PW1

had detected the offence against the appellant and the 2nd

CRL.A.NO.1270/2003 11

accused. He had further stated that PW7 had filed a report

with regard to the action he had taken at the Airport while

the appellant and the 2nd accused were questioned. This

witness has further stated that he had continued the

investigation of the case and filed final charge against the

appellant and the 2nd accused. Relying on the above evidence,

the trial court found the prosecution had succeeded in

proving the case against the appellant that he had in

possession of 1218.75 grams of Morphine (heroin) out of which

PW1 had taken sample and got analysed and as per Ext.P20

report it was established that the sample is Acetyl Morphine

of 48.5 %. From the evidence adduced by the prosecution,

it was proved that the appellant had made certain

preparations to export Morphine substances from India to

Sree Lanka and had brought the same to the Airport. But

due to the interference of PW1 and the Customs Officers,

that was not exported to Sree Lanka. Hence, the appellant had

also committed an offence punishable under Section 30 of the

NDPS Act. On the above finding, the trial court correctly

came to the conclusion that the prosecution had succeeded in

proving that the appellant had committed the offences

CRL.A.NO.1270/2003 12

punishable under Sections 21 and 30 of the NDPS Act.

5. In the light of the contentions raised by the learned

counsel, this Court considered the evidence of the prosecution

witnesses once again. On an over all appreciation of the

entire evidence adduced by the prosecution, it could be seen

that the trial court is fully justified in holding that the

appellant was found in possession of MO1 black bag which

contained 1218.75 grams of Morphine. Hence, this Court is of

the view that appreciation of the evidence and the findings

entered by the trial court are fully justified. The second

contention is that no evidence was adduced by the

prosecution other than Ext.P5 (Ext.P21 statement which has

been recorded under Section 67 of the NDPS Act) to find the

appellant guilty of the offence. The learned counsel

appearing for the appellant contends that a reading of

Ext.P21 would not show that the above statement was

recorded in accordance with Section 28 of the Evidence Act.

The learned counsel is of the view that Ext.P21 can be

considered as a confession statement given by the appellant

while he was in the custody of PW1 and other Customs

CRL.A.NO.1270/2003 13

Officials. Hence, it is the duty of the prosecution to prove that

the statement has been recorded by PW1 after clearing of any

inducement or threat as per Section 28 of the Evidence Act. In

this context, the learned counsel submits that the prosecution

has actually failed to prove that the appellant was having in

possession of MO1 bag with the knowledge that the bag

handed over by A3 contained contraband article alleged to

have been seized by PW1. To substantiate this contention, the

learned counsel relied on a judgment of the Apex Court

reported in Narcotics Control Bureau, Jodhpur v.

Murlidhar Soni (2004(5) SCC 151). In the above judgment,

the Apex Court had held that the prosecution to show that the

accused is in conscious possession of the contraband. The

Apex Court had considered the factual situation in that case

where the father of the accused came with a bundle of cloths

and the accused took his father on a motor bike without

knowing that the cloth bundle contained the contraband

article and prosecution had not placed any material to show

that the accused was in conscious possession of the

contraband and hence, the Apex Court held the above view.

In this context, the case set up by the prosecution that the

CRL.A.NO.1270/2003 14

appellant was found in possession of the contraband article is

on the basis of Ext.P5 statement given under Section 67 of the

NDPS Act. The contention of the learned counsel that since

Ext.P21 is a confession statement, it is the duty of the

prosecution to prove that the statement was recorded in

accordance with the provisions of Section 164 of the Cr.P.C

and Section 28 of the Evidence Act. For such a contention,

the statement recorded by PW1 under Section 67 of the NDPS

Act shall be considered as a confession statement recorded

under Section 24 of the Evidence Act and Section 164 of

Cr.P.C. The contention of the learned counsel is that Ext.P5

(Ext.P21) statement was given by the appellant when he was

under the custody of PW1 and other Customs Officials.

Hence, it has to be considered as a confession statement given

by an accused as contemplated under Section 24 of the

Evidence Act while he is in custody. In this context, the

specific case of the prosecution is that after questioning the

appellant and the 2nd accused, PW1 had recorded Ext.P5

statement of the appellant at about 9.15 on 27.3.1998

whereas Ext.P8 arrest memo would show that the appellant

and the 2nd accused were arrested only after 11.30. Hence,

CRL.A.NO.1270/2003 15

this Court is not inclined to accept that Ext.P21 be termed or

to be considered as a confession statement given by an

accused while he was under custody or after arrest. In the

above circumstances, the confession statement made by an

accused and the statement recorded by an Officer authorised

under Section 67 of the NDPS Act is different and distinct

from a statement recorded under Section 24 of the Evidence

Act and under Section 164 of the Cr.P.C. That apart, the

legislative intention of the Parliament while enacting

Sections 53 and 67 of NDPS Act is very clear that the

statement to be recorded by an officer empowered under

Section 42 of the NDPS Act may include a confession

statement by an accused but it cannot be taken as a portion

of the confession statement. In this context, the judgment

of the Apex Court reported in Nathu v. State of Uttar

Pradesh (AIR 1956 SC 56) is relevant in which the Apex

Court had considered Section 28 of the Evidence Act and held

that the question of confession statement voluntarily given

or on threat or any promise or any inducement unless and

until it is proved that Ext.P21 is a confession statement

recorded by an investigating officer and the question of

CRL.A.NO.1270/2003 16

clearing of any threat or an inducement or promise does not

arise as this Court had already found that the statement

recored under Section 67 of the NDPS Act by PW1 cannot be

termed as a confession. Hence the contention of the learned

counsel on Ext.P21 cannot be acted on without clearing any

threat or promise alleged to have been given by PW1 and

other customs officials. From the above discussion, this Court

is of the view that the contention of the learned counsel on

this aspect is not tenable. Hence, the trial court found the

appellant guilty of the offence and imposed punishments.

Considering the nature and gravity of the offence

committed by the appellant, this Court is not inclined to

interfere with the sentences awarded against the appellant.

Accordingly, the appeal fails and it is dismissed.

K. THANKAPPAN, JUDGE.

cl

CRL.A.NO.1270/2003 17

K. THANKAPPAN, J.

CRL.A.NO.1270 OF 2003

JUDGMENT

11th January, 2007.

CRL.A.NO.1270/2003 18