High Court Punjab-Haryana High Court

Mal Singh vs The State Of Haryana on 22 October, 2008

Punjab-Haryana High Court
Mal Singh vs The State Of Haryana on 22 October, 2008
Crl. Appeal No.1100-SB of 2005                               1

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                        Crl. Appeal No.1100-SB of 2005
                                        Date of Decision : 22.10.2008
Mal Singh S/o Jagar Singh,                        ....Appellant
resident of Rozawali.

                              Versus

The State of Haryana                              ....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. Jitender Dhanda, Advocate,
         for the appellant.

          Mr. A.K.Jindal, AAG, Haryana,
          for the respondent.

SHAM SUNDER, J.

This appeal is directed against the judgment of conviction dated

11.3.2005, and the order of sentence dated 12.3.2005, rendered by the

Court of Addl. Sessions Judge, Fatehabad, vide which it 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 ten years, and to pay a fine of Rs.1 lac, and in default of

payment of the same, to undergo simple imprisonment for another period

of two years, for having been found in possession of 210 kgs. poppy-

husk, without any permit or licence. However, Joginder Singh, accused,
Crl. Appeal No.1100-SB of 2005 2

was declared Proclaimed Offender, by the trial Court.

2. The facts, in brief, are that, on 29.5.1999, Raghubir Singh, ASI,

P.S. Ratia, alongwith other police officials, was present at Lali Mor,

Ratia, in connection with patrol duty, and crime checking. At that time, a

secret information was received by him, that accused Mal Singh and

Joginder Singh (already declared P.O.), were indulging in the smuggling

of poppy-husk, will bring poppy-husk, in the car of accused Mal Singh,

bearing No.MAE-1542, being driven by Mal Singh, from the side of

village Sardarewala, take the same to Punjab via Nangal bridge, and if a

picket was held, they could be apprehended, with a big haul of poppy-

husk. On receipt of this information, Raghubir Singh, ASI, informed

Rajesh Kumar, Naib Tehsildar, Ratia, and requested him, to reach the

spot. After sometime, Rajesh Kumar, Naib Tehsildar, reached Lali Mor,

Ratia, and a raiding party was constituted. Thereafter, the raiding party

reached the bridge of Pakhara Canal, in the area of Village Nangal, and a

picket was held. After sometime, the aforesaid car was seen coming from

the side of Village Sardarewala, along the canal. It was stopped. Mal

Singh, accused, was driving the car, whereas, Joginder Singh, accused,

was sitting by his side. On the directions of Naib Tehsildar, the

Investigating Officer, conducted the search of the car, and 6 bags,

containing poppy-husk, were found lying there. Each bag was found

containing 35 kgs. Poppy-husk. A sample of 100 grams, from each of the

bags, was separated, and the remaining poppy-husk, was kept in the same

bags. The samples, and the bags, containing the remaining poppy-husk,

were converted into parcels, duly sealed, with the seal, and taken into

possession, vide a separate recovery memo. Ruqa was sent to the Police
Crl. Appeal No.1100-SB of 2005 3

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

were arrested. Rough site plan of the place of the recovery, was prepared.

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

arrested. After the completion of investigation, the accused were

challaned.

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

upon by the prosecution, were supplied to the accused. 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 Ramesh

Kumar, SI, SI (PW-1), Hardish Kumar, Constable (PW-2), Tarsem

Singh, HC, (PW-3), Jai Chand, Constable (PW-4), Dharmbir, ASI (PW-

5), Raghubir Singh, ASI (PW-6), and Rajesh Kumar, Naib Tehsildar

(PW-7). Thereafter, the Public Prosecutor for the State, closed the

prosecution evidence.

5. The statements of the accused under Section 313 Cr.P.C., were

recorded, and they were put all the incriminating circumstances,

appearing against them, in the prosecution evidence. They pleaded false

implication.

5-A. When the case was fixed for defence evidence, and arguments,

Joginder Singh, accused, absented from the Court, and ultimately, he was

declared Proclaimed Offender.

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

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

Court convicted and sentenced Mal Singh, accused, as stated

hereinbefore.

Crl. Appeal No.1100-SB of 2005 4

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

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

by Mal 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

though a secret information was received, by the Investigating Officer,

yet the same was neither reduced into writing, nor sent to the officer

superior, as a result whereof, there was complete violation of the

mandatory provisions of Section 42 of the Act, leading to the vitation of

conviction and sentence. The submission of the Counsel for the

appellant, in this regard, does not appear to be correct. The recovery, in

this case, was effected from a car, at a public place, and not from an

enclosed place. Under these circumstances, the provisions of Section 42

of the Act, were not at all applicable to the instant case. On the other

hand, the provisions of Section 43 of the Act, were applicable, to the

instant case. With a view to properly deal with this plea, taken up, by the

Counsel for the appellant, it would be appropriate to notice the provisions

of Sections 42 and 43 of the Act, which read as under :-

“42. Power of entry, search, seizure and arrest without

warrant or authorization – (1) Any such officer (being an

officer superior in rank to a peon, sepoy or constable) of

the departments of central excise, narcotics, customs,

revenue, intelligence or any other department of the

Central Government or of the Border Security Force as is

empowered in this behalf by general or special order by the
Crl. Appeal No.1100-SB of 2005 5

Central Government or any such officer (being an officer

superior in rank to a peon, sepoy or constable) of the

revenue, drugs control, excise, olice or any other

department of a State Government, if he has reasons to

believe from personal knowledge or information given by

any person and taken down in writing, that any narcotic

drug, or psychotropic substance, in respect of which an

offence punishable under Chapter IV has been committed

or any document or other article which may furnish

evidence of the commission of such offence is kept or

concealed in any building, conveyance or enclosed place,

may, between sunrise and sunset,

(a) enter into an search any such

building, conveyance or place;

(b) in case of resistance, break open any

door and remove any which any obstacle to

such entry;

(c) seize such drug or substance and all

materials used in the manufacture thereof and

any other article and any animal or

conveyance which has reason to believe to be

liable to confiscation under this Act and any

document or other article which he has reason

to believe may furnish evidence of the

commission of offence under Chapter IV

relating to such drug or substance : and
Crl. Appeal No.1100-SB of 2005 6

(d) detain and search, and, if he thinks

proper, arrest any person whom he has reason

to believe to have committed any offence

punishable under Chapter IV relating to such

drug or substance:

Provided that if such officer has reason to believe

that a search warrant or authorization cannot be obtained

without affording opportunity for the concealment of

evidence or facility for the escape of an offender, he may

enter and search such building, conveyance or enclosed

place at any time between sunset and sunrise after

recording the grounds of his belief.

(2) Where an offence takes down any information in

writing under sub-Section (1) or records grounds for his

belief under the proviso thereto he shall forthwith send a

copy thereof to his immediate official superior.”

“43. Power of seizure and arrest in public place. —

Any officer of any of the department mentioned in Section

42 may —

(a) seize, in any public place or in

transit, any narcotic drug or psychotropic

substance in respect of which he has reason to

believe an offence punishable under Chapter

IV has been committed, and, along with such

drug or substance, any animal or conveyance

article liable to confiscation under this Act and
Crl. Appeal No.1100-SB of 2005 7

any document or other article which he has

reason to believe may furnish evidence of the

commission of an offence punishable under

Chapter IV relating to such drug or substance;

(b) detain and search any person whom

he has reason to believe to have committed an

offence punishable under Chapter IV, and if

such person has any narcotic drug or

psychotropic substance in his possession and

such possession appears to him to be useful,

arrest him and any other person in his

company.

9-A. A conjoint reading of Sections 42 and 43 of the Act, shows that

these sections are independent of each other. Section 43 authorises any

Officer of the departments, mentioned in Section 42, to seize in any

public place, or in transit, any narcotic drug or psychotropic substance, or

controlled substance, in respect of which, he has reason to believe that an

offence punishable under Chapter IV has been committed, whereas,

Section 42 of the Act empowers the Officer to search any building, or

conveyance, in any building, and seize the contraband, lying therein.

When the information is with regard to concealment of some narcotic, in

a vehicle, in transit, then the provisions of Section 43 of the Act are

applicable. The word ‘public place’ has been explained for the purpose of

Section 43 of the Act, which includes any public conveyance, hotel, shop

or other places intended for use or accessible to the public.

9-B. A Division Bench of this Court in Dharminder Kumar Vs.
Crl. Appeal No.1100-SB of 2005 8

State of Punjab, 2002(4) RCR (Crl.)278 has held as under :-

“Thus it is evident that if seizure is made from any animal,

conveyance or article in a public place or in transit then

Section43 of the Act would be applicable. Section 43 and

Section 42 of the Act operate in different spheres. Since the

conveyance has been specifically included in Section 43 of

the Act also, therefore, the conveyance which is found in a

public place or in transit would be covered under the

provisions of Section 43 of the Act whereas conveyance used

in Section 42 of the Act has to be read as conveyance which

is other than a public place. This interpretation is the only

harmonious interpretation of Sections 42 and 43 of the Act.”

It is well settled principle of law, that the provisions of a

Statute, are to be construed, in harmonious manner, so that none of the

same is rendered nugatory. By harmonious construing the provisions of

Sections 42 and 43 of the Act, it can be safely concluded, that if a

conveyance is intercepted or apprehended at a public place, or in transit,

then the provisions of Section 42 of the Act, would not be applicable.

9-C. It was held in State of Haryana Vs. Jarnail Singh and others

2004(2) RCR (Crl.) 960 (SC) as under :-

“7. Section 43 of the NDPS Act provides that any officer of

any of the departments mentioned in Section 42 may seize in

any public place or in transit any narcotic drug or

psychotropic substance etc. in respect of which he has

reason to believe that an offence punishable under the Act

has been committed. He is also authorized to detain and
Crl. Appeal No.1100-SB of 2005 9

search any person whom he has reason to believe to have

committed an offence punishable under the Act.

Explanation to Section 43 lays down that for the purposes of

this section, the expression “public place” includes any

public conveyance, hotel, shop, or other place intended for

use by, or accessible to the public.

8. Sections 42 and 43, therefore, contemplate two difference

situations. Section 42 contemplates entry into and search of

any building, conveyance or enclosed place, while Section

43 contemplates a seizure made in any public place or in

transit. If seizure is made under Section 42 between sunset

and sunrise, the requirement of the proviso thereto has to be

complied with. There is no such proviso in Section 43 of the

Act and, therefore, it is obvious that if a public conveyance

is searched in a public place, the officer making the search

is not required to record his satisfaction as contemplated by

the proviso to Section 42 of the NDPS Act for searching the

vehicle between sunset and the sunrise.”

9-D. In the instant case, Raghubir Singh, ASI, was present at Lali

Mor, Ratia, in connection with patrol duty and crime checking, when he

received an information from a special informer, that Mal Singh and

Joginder Singh, accused, were indulging in the smuggling of poppy-husk,

and will bring poppy-husk, in the car of Mal Singh, accused, bearing

No.MAE/1542. It was also informed that, they could be apprehended, if

a raid was conducted. On receipt of this information, he informed Rajesh

Kumar, Naib Tehsildar, and requested him to reach the spot. Thereafter,
Crl. Appeal No.1100-SB of 2005 10

he (Rajesh Kumar, Naib Tehsildar), reached the said place. It was, at that

time, that the appellant was found driving the said car, in which 6 bags,

containing poppy-husk, were lying. The recovery was effected from a

vehicle, in transit, at a public place. Thus, the provisions of Section 43

were applicable, and not the provisions of Section 42. In this view of the

matter, the trial Court was right in holding that the question of

compliance of the provisions of Section 42, did not at all arise, as the

same were inapplicable. The trial Court was, thus, right in recording

conviction, and awarding sentence, to the accused.

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

only one sample was drawn, in stead of two samples, as per the

requirement of law. The submission of the Counsel for the appellant, in

this regard, does not appear to be correct. There is no requirement of law,

that two samples from each of the bags of contraband, should be drawn,

by the Investigating Officer, at the time of recovery. The object of

drawing a sample, is that the same should be sent to the Forensic Science

Laboratory, for the purpose of analysis. The samples were sent to the

Forensic Science Laboratory, and it found the contents thereof to be

sufficient, for the purpose of analysis. There was, therefore, no violation

of any provision of Act, or the Rules framed thereunder. No dent,

therefore, was caused, in the case of the prosecution, on account of

drawing of one sample, from each of the bags. 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

some material contradictions, appeared in the statements of the witnesses,
Crl. Appeal No.1100-SB of 2005 11

which were not explained, and, as such, a serious doubt was cast on the

prosecution story. According to the Counsel for the appellant, Raghubir

Singh, SI (PW-6), the Investigating Officer, stated that the ruqa was sent

through a Constable, who went on foot, and came back on scooter,

whereas, Rajesh Kumar, Naib Tehsildar, (PW-7), stated that the ruqa was

sent through a Constable, who went in Jeep, and came back, in jeep.

Raghubir Singh, SI (PW-6), the Investigating Officer, stated that the

writing work was done, while sitting in the jeep, whereas, Rajesh Kumar,

(PW-7) stated that the writing work, was done, while sitting on the bridge

of canal. Raghubir Singh, SI (PW-6), the Investigating Officer, stated

that he tried to associate an independent witness, but none was ready,

whereas, Rajesh Kumar (PW-7), stated that no attempt was made to join

an independent witness. Raghubir Singh, SI (PW-6), the Investigating

Officer, stated that after the recovery, the car was taken to the Police

Station, by Mal Singh, accused, whereas, Rajesh Kumar (PW-7), stated

that the car was brought to the Police Station, after having been driven by

the police officials, after the recovery. These contradictions, in the

statements of the witnesses, cropped up, on account of lapse of time, and

memory. It is not possible for a witness to remember the minute details

of the case, even for a period of a few days. In the instant case, Raghubir

Singh, SI (PW-6), the Investigating Officer, and Rajesh Kumar, Naib

Tehsildar (PW-7), were examined on 23.10.2002, whereas, the recovery,

in this case, was effected on 29.5.1999. It means that they were examined

after more than 3 years of recovery. It was not at all possible for them, to

remember all the minute details, for a period of more than 3 years. Even,

these discrepancies cannot be said to be so serious, as to cast a cloud of
Crl. Appeal No.1100-SB of 2005 12

doubt, on the prosecution story. Occurrence of these discrepancies,

clearly goes to show that the witnesses are truthful and not tutored. They

could not be expected to make parrot like statements. In this view of the

matter, the evidence of the prosecution witnesses, when scrutinized, as a

whole, it becomes clear that the same is trustworthy, and reliable. These

discrepancies, did not at all, cause any dent, in the prosecution story. In

this view of the matter, the submission of the Counsel for the appellant,

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

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

13. 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.

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

The judgment of conviction dated 11.3.2005, and the order of sentence

dated 12.3.2005, are upheld. If the accused/appellant is on bail, his bail

bonds, shall stand cancelled. The Chief Judicial Magistrate, Fatehabad,

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 three months, from the date of receipt of a copy

thereof.

22.10.2008                                         (SHAM SUNDER)
Vimal                                                  JUDGE