High Court Kerala High Court

Kumar @ Aduppukumar vs State Of Kerala on 18 December, 2008

Kerala High Court
Kumar @ Aduppukumar vs State Of Kerala on 18 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3285 of 2008()


1. KUMAR @ ADUPPUKUMAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :18/12/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           Crl.R.P. NO. 3285    OF 2008
            ===========================

     Dated this the 18th day of December,2008

                       ORDER

First accused in S.C.1139/2005 on the file of

Additional Sessions Court, Thiruvananthapuram filed

this revision challenging the charge framed by the

learned Sessions Judge.

2. Learned counsel appearing for the revision

petitioner and learned Public Prosecutor were

heard.

3. The relevant charge framed by the learned

Sessions Judge reads:-

“That you the first accused

purchased 72 ampules of

Buprenorphine injection a

psychotropic substance, from the

third accused for the purpose of

sale and the second accused

reached for conducting the sale

of the same from the 1st accused

and the first accused was

arrested with the contraband

CRRP 3285/2008 2

article around 12.15 P.M on

24.12.2004 near Chempaka lodge

in Oolampara junction,

Peroorkada and on perusal of the

records this court finds you are

liable to be charge sheeted

under section 22 of Narcotic

Drugs and Psychotropic

Substances Act r/w S. 34 of IPC

within my cognizance.”

A reading of the charge establish that learned

Sessions Judge did not apply his mind. Section 22

of NDPS Act provides for punishment for

contravention in relation to Psychotropic

Substances. Clause (a) deals with punishment where

the contravention involves small quantity, clause

(b) where contravention involves quantity lesser

than commercial quantity and clause (c) where the

contravention involves commercial quantity. The

charge does not show whether it is for the offence

under clause (a) or clause (b) or clause (c).

Prosecution case is that 72 ampules of

Buprenorphine injection was seized. The record

CRRP 3285/2008 3

shows that each ampule contained 2 ml. of liquid.

While considering the question whether it is a

small quantity or a commercial quantity, the

relevant aspect is what is the actual content of

weight of the narcotic or psychotropic drug. If

the total content of the narcotic drug in all the

72 ampules together is below the small quantity,

the offence could only be under clause (a) of

Section 22 and not either under clause (b) or

clause (c). Learned Sessions Judge did not

consider this aspect at all. The charge is

therefore set aside. Learned Sessions Judge is

directed to rehear the prosecution and defence and

frame proper charge after considering the question

whether the drug seized from the accused is a

small quantity or not. Learned Sessions Judge

shall consider the question in the light of the

decision of the Apex Court in E. Micheal Raj v.

Intelligence Officer, Narcotic Control Bureau

(2008(5) SCC 161). Send back the records.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

CRRP 3285/2008    4

M.SASIDHARAN NAMBIAR, J.




   ---------------------
    W.P.(C).NO. /06
   ---------------------


       JUDGMENT




    SEPTEMBER,2006