High Court Punjab-Haryana High Court

Makhan Singh vs State Of Punjab on 8 September, 2009

Punjab-Haryana High Court
Makhan Singh vs State Of Punjab on 8 September, 2009
Criminal Appeal No.1696-SB of 2005                            -1-



      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                        ****
                                  Criminal Appeal No.1696-SB of 2005
                                     Date of Decision:08.09.2009

Makhan Singh
                                                        .....Appellant
            Vs.

State of Punjab
                                                        .....Respondent


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-   Mr. Narinder Singh, Advocate for the appellant.

            Mr. A.P.S. Mann, Senior Deputy Advocate General, Punjab.
                        ****
JUDGMENT

HARBANS LAL, J.

This appeal is directed against the judgment dated 16.8.2005/

order of sentence dated 17.8.2005 passed by the Court of learned Judge,

Special Court, Bathinda whereby he convicted and sentenced Makhan Singh

accused to undergo rigorous imprisonment for a period of ten years and to

pay a fine of Rs.1 lac under Section 15(c) of the Narcotic Drugs and

Psychotropic Substances Act, 1985 (for brevity, `the Act’) and in default of

payment of fine to further undergo rigorous imprisonment for two years and

acquitted the accused Harmail Singh and Sudagar Singh.

The facts in brief are that on 23.3.2004 ASI Mohan Singh

amongst other police officials was going in government canter bearing

registration No.PB-03-C-6240 in connection with patrolling. On the bus

stand of Mehraj, Tek Singh was associated with the police party.
Criminal Appeal No.1696-SB of 2005 -2-

Thereafter, the police party was going on the bank of canal from bridge

within the revenue limits of Village Sadhana. Three persons were spotted

sitting on three gunny bags on the canal bank. On catching sight of the

police party, they started running. One of them was apprehended, whereas

the remaining two succeeded in fleeing away. The nabbed person disclosed

his name as Makhan Singh, who was informed of his right to have his

search before a Gazetted Officer or a Magistrate. He opted to have search

before a Gazetted Officer. On receipt of wireless message, DSP Sukhpal

Singh (D) Bathinda came at the spot. He disclosed his identity to the

aforesaid accused. He also apprised the accused of his right to have his

search in the presence of a Gazetted Officer or a Magistrate. He reposed

confidence in the said DSP. On the directions of DSP Sukhpal Singh, the

contents of the gunny bags were searched. The same were found to be

poppy husk. These bags were got photographed by calling Gopal Krishan

Photographer. Two samples of 100 grams each were drawn from each bag

and converted into parcels. The remainder of each bag when weighed came

to 32 Kgs. which was also turned into parcels. All the three parcels were

sealed with seal `MS’ and seized vide memo. The accused Makhan Singh

was arrested. Accused Harmail Singh was arrested on 26.3.2004. The

accused Sudagar Singh was arrested after obtaining production warrant.

After completion of investigation, the charge-sheet was laid in the Court for

trial of the accused.

All the three accused were charged under Section 15 of the Act,

to which they did not plead guilty and claimed trial. To bring home guilt

against the accused, the prosecution examined PW1 Constable Surjit Singh,
Criminal Appeal No.1696-SB of 2005 -3-

PW2 ASI Mohan Singh Investigator, PW3 Inspector Devinder Singh, PW4

DSP S.S. Brar, PW5 Gopal Krishan Photographer and closed its evidence.

When examined under Section 313 of Cr.P.C, all the three accused denied

the incriminating circumstances appearing in the prosecution evidence

against them and pleaded false implication. Harmail Singh accused alleged

that he has been involved in this case due to party faction. Makhan Singh

accused put forth that he was away to attend the rally of Sardar Parkash

Singh Badal near Bathinda and was involved at the instance of the party

men of Captain Amrinder Singh. They did not adduce any evidence in their

defence.

After hearing the learned Additional Public Prosecutor for the

State, the learned defence counsel and examining the evidence on the

record, the learned trial Court convicted Makhan Singh accused and

acquitted his co-accused. Feeling aggrieved with his conviction/ sentence,

Makhan Singh accused has preferred this appeal.

I have heard the learned counsel for the parties, besides

perusing the record with due care and circumspection.

To begin with, learned counsel for the appellant strenuously

urged that as alleged by the prosecution, the appellant was sitting on the

poppy husk bag. If these facts are taken on their face value, by no stretch of

imagination, these constitute the conscious possession of the appellant.

The learned State Counsel could not controvert this contention

in a successful manner. In re: State of Punjab v. Balkar Singh and

another, (2004) 3 Supreme Court Cases 582, the accused persons were

alleged to have been sitting on 100 bags of poppy husk. It was held by the
Criminal Appeal No.1696-SB of 2005 -4-

Apex Court that merely by being found to be present at the place, where the

poppy bags were found and the failure to give any satisfactory explanation

for being so present did not prove that the accused persons were in the

possession of the said poppy bags. In fairness, the police should have

conducted further investigation (as to transportation of poppy bags to place

of incident, ownership of the poppy husk etc.) to prove that the accused

were really in possession of the said articles. If the matter is viewed in the

background of these observations, the conscious possession of the appellant

is not established. In re: Kashmir Singh v. State of Punjab, 2006(2)

Recent Criminal Reports (Criminal) 477, the Full Bench of this Court has

ruled that “no presumption can be raised against the accused person under

Sections 35 or 54 of the NDPS Act or even under Section 144 of the

Evidence Act that he was in conscious possession of the alleged contraband

unless a specific question has been put to him regarding conscious

possession under Section 313 of Cr.P.C.”

Adverting to the facts of the instant case, a meticulous perusal

of the statement of the appellant recorded under Section 313 of Cr.P.C

would reveal that no such question has been put to him. In view of Kashmir

Singh’s case (supra), also the conscious possession of the appellant qua the

alleged bags is not established. The prosecution has not adduced any

evidence to the effect that the alleged bags did belong to the appellant.

Furthermore, in view of Balkar Singh’s case (supra), it has not been

demonstrated by the prosecution as to how these bags were transported to

the alleged place of recovery.

It is in the cross-examination of Gopal Krishan PW5
Criminal Appeal No.1696-SB of 2005 -5-

Photographer that “I remained on the spot for about an hour, no person was

there nearby the place of recovery at that time, no writing work was done by

the police in my presence.” This evidence falsify the prosecution story.

The seal after use was allegedly handed over to Tek Singh

independent witness, who has also not been examined. The appellant has

been deprived of his right to cross-examine him. There is also inexplicable

delay of 8 days in sending the sample parcels to the Office of Chemical

Examiner.

As a sequel of the above discussion, this appeal is allowed

setting aside the impugned judgment. The accused is acquitted of the

charged offence.

September 08, 2009                                ( HARBANS LAL )
renu                                                   JUDGE

Whether to be referred to the Reporter? Yes/No