High Court Punjab-Haryana High Court

Malkiat Singh Son Of Sadhu Singh vs The State Of Punjab on 17 July, 2008

Punjab-Haryana High Court
Malkiat Singh Son Of Sadhu Singh vs The State Of Punjab on 17 July, 2008
Crl. Appeal No.465-SB of 1999                                               1

           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                           CHANDIGARH

                                            Crl. Appeal No.465-SB of 1999
                                            Date of Decision : 17.07.2008


Malkiat Singh son of Sadhu Singh,                      ....Appellant
R/o Village Behman Jassa Singh.

                                 Versus

The State of Punjab                                    ....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. Narinder Singh, Advocate,
            for the appellant.

            Mr. S.S.Bhullar, DAG, Punjab,
            for the respondent.


SHAM SUNDER, J.

This appeal is directed against the judgment of conviction, and the

order of sentence dated 1.4.1999, rendered by the Court of Addl. Sessions

Judge, Bathinda, vide which it convicted the accused (now 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 rigorous

imprisonment for another period of one year, for having been found in

possession of 15 Kgs. poppy-husk (now falling within the ambit of non-

commercial quantity), without any permit or licence.

2. The facts, in brief, are that on 15.6.1997, Balwant Singh, ASI, of
Crl. Appeal No.465-SB of 1999 2

Police Station Talwandi Sabo, alongwith other police officials, was proceeding

from the side of village Teona towards village Behman Jassa Singh, in a Govt.

vehicle, in connection with patrol duty, and when the police party reached the

bridge, over a canal minor, in the area of the said village, Ujagar Singh, Ex-

Sarpanch of the said village came across, who was also joined with the police

party. In the meanwhile, two persons, i.e. Malkiat Singh, accused, and another,

were spotted coming from the side of village Singhpura, while carrying small

bags, on their heads. On seeing the police party, they tried to slip away, but

were apprehended, on suspicion. The search of the bag, being carried by the

accused, in accordance with the provisions of law, was conducted, in the

presence of Brij Mohan Sarup Sharma, DSP (D), Bathinda, who was called to

the spot, by sending a message, as a result whereof, 15 Kgs. poppy-husk, was

recovered. A sample of 100 grams, was separated therefrom, and the remaining

poppy-husk, was put into the same bag. The sample, and the bag, containing

the remaining poppy-husk, were converted into parcels, duly sealed, and taken

into possession, vide a separate recovery memo. Ruqa was sent to the Police

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

witnesses, were recorded. The accused was arrested. After the completion of

investigation, the accused was 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 him, to which he pleaded not guilty, and claimed trial.

4. The prosecution, in support of its case, examined Amarjit Singh,

DSP (PW-1) (earlier Inspector), Brij Mohan Sarup Sharma, DSP (PW-2), Piara

Singh, Constable (PW-3), and Balwant Singh, ASI (PW-4), the Investigating

Officer. Thereafter, the Addl. Public Prosecutor for the State, closed the

prosecution evidence.

5. The statement of the accused under Section 313 Cr.P.C., was
Crl. Appeal No.465-SB of 1999 3

recorded, and he was put all the incriminating circumstances, appearing against

him, in the prosecution evidence. He pleaded false implication. It was stated by

him, that he was picked up by the Police, from his home, at the instance of his

uncle Zora Singh, and after illegally detaining him from 3/4 days, he was

implicated, in this case, by the Police falsely. He, however, did not lead any

evidence, in his defence.

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

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

convicted and sentenced the accused/appellant, as stated hereinbefore.

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

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

accused/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 Ujagar Singh, Ex-Sarpanch, was joined as an independent witness, at the

time of the alleged recovery, yet he was not examined, but, on the other hand,

was given up as won over by the accused, by the Addl. Public Prosecutor for the

State, vide his statement dated 11.11.1998, without assigning any valid reason.

He further submitted that, as such, the prosecution withheld the best evidence,

in its possession, and, thus, an adverse inference can be drawn, that had Ujagar

Singh, independent witness, been examined, he would not have supported its

case. He further submitted that, on account of this reason, the case of the

prosecution became highly doubtful. The submission of the Counsel for the

appellant, in this regard, appears to be correct. There is nothing, in the

statement of the Addl. Public Prosecutor for the State, as to on the basis of

which material and data, he came to the conclusion, that this witness, had been

won over by the accused. There is nothing, on the record, that any application
Crl. Appeal No.465-SB of 1999 4

was moved, by the Investigating Officer, that he had come to know from

reliable sources, that Ujagar Singh, independent witness, was not going to

support the case of the prosecution, and, thus, he be given up. It is, no doubt,

true that the Public Prosecutor for the State, is the master of the case. It is, for

him to decide, as to which witness he wanted to examine, and as to which

witness he did not want to examine. However, such discretion is required to be

exercised, by the Public Prosecutor, in accordance with the sound Judicial

principles, and, not arbitrarily and capriciously. In the instant case, it is not

known, as to what, persuaded the Public Prosecutor to give up this witness, as

won over. It, therefore, could be be said that the discretion was exercised by

him, arbitrarily and capriciously. It is, no doubt, true that, in the absence of

corroboration, through independent source, to the evidence of the official

witnesses, the case of the prosecution cannot be thrown out. However, when an

independent witness is joined, but is given up, without any rhyme or reason,

then certainly a doubt is cast, on the prosecution story. Had Ujagar Singh,

independent witness been examined, light would have been thrown, on the facts

and circumstances of the case, and credence would have been lent to the

prosecution case, solely based on the evidence of the official witnesses. It is,

no doubt, true that, in the absence of corroboration through an

independent source, the evidence of the official witnesses, cannot be

disbelieved and distrusted, blind-foldely, if the same is found to be

creditworthy. However, when the evidence of the official witnesses, is

found to be not cogent, convincing, reliable and trustworthy, then on

account of non-corroboration thereof, through an independent source,

certainly a doubt is cast, on the prosecution story. In the instant case, the

evidence of the prosecution witnesses, does not inspire confidence, in the

mind of the Court. In this view of the matter, non-corroboration of the
Crl. Appeal No.465-SB of 1999 5

evidence of the official witnesses, through an independent source,

certainly makes the case of the prosecution suspect. In State of Punjab Vs.

Nachhattar Singh @ Bania, 2007 (3) RCR (Criminal) 1040, a case decided by

a Division Bench of this Court, an independent witness was joined, but was not

examined. In these circumstances, it was held that the case of the prosecution

became doubtful. In Masalti Vs. State of UP, AIR 1965 SC 202, a four Judge

Bench of the Apex Court, held that it is, undoubtedly, the duty of the

prosecution to lay before the Court, all material evidence, available to it, which

is necessary for unfolding its case, but it would be unsound to lay down, as a

general rule, that every witness must be examined, even though, his evidence

may not be very material, or even if, it is known that he has been won over or

terrorised. The discretion exercised by the Public Prosecutor, in giving up

Ujagar Singh, as won over, as stated above, was not bonafide. The principle of

law, laid down, in the aforesaid authority, reveals that the witness whose

evidence is material to unfold the case of the prosecution, must be examined,

until and unless, he has been won over or terrorized. In the instant case, non-

examination of Ujagar Singh, made the case of the prosecution doubtful. The

trial Court did not take into consideration, this aspect of the matter, as a result

whereof, it fell into a grave error, in recording conviction, and awarding

sentence, to the accused.

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

the alleged recovery was affected on 15.6.1997, yet the sample was sent to the

office of the Chemical Examiner on 19.6.1997, i.e. after a delay of 4 days. He

further submitted that no explanation was furnished by the prosecution

witnesses, for such a delay, in sending the sample to the office of the Chemical

Examiner, as a result whereof, the possibility of tampering with the same, could

not be ruled out, especially when Balwant Singh, ASI, after using the seal,

handed over the same to Brij Mohan Sarup Sharma, DSP (PW-2), and not to
Crl. Appeal No.465-SB of 1999 6

Ujagar Singh, independent witness. The submission of the Counsel for the

appellant, in this regard, appears to be correct. No explanation, whatsoever, has

been furnished, by the prosecution witnesses, with regard to the delay of 4 days,

in sending the sample to the office of the Chemical Examiner. It is the duty of

the prosecution, to prove beyond a reasonable doubt, that none tampered with

the sample, till the same reached the office of the Chemical Examiner. Since,

the sample was allegedly sent to the office of the Chemical Examiner, after 4

days, it could not be safely held that the same remained un-tampered with. This

fact casts a shadow of doubt, on the case of the prosecution. In Gian Singh Vs.

State of Punjab 2006(2) RCR (Criminal) 611, there was a delay of 14 days, in

sending the sample to the office of the Chemical Examiner. Under these

circumstances, it was held that the possibility of tampering with the sample,

could not be ruled out, and the link evidence was incomplete. Ultimately, the

appellant was acquitted, in that case. In State of Rajasthan Vs. Gurmail Singh

2005(2) RCR (Criminal) 58, (Supreme Court), the contraband remained in the

Malkhana for 15 days. The malkhana register was not produced, to prove that it

was so kept in the malkhana, till the sample was handed over to the Constable.

In these circumstances, in the aforesaid case, the appellant was acquitted. In

Ramji Singh Vs. State of Haryana 2007 (3) RCR (Criminal) 452, the sample

was sent to the office of the Chemical Examiner after 72 hours, and the seal

remained with the police official, and had not been handed over to any

independent witness. Under these circumstances, it was held that this

circumstance would prove fatal to the case of the prosecution. No doubt, the

prosecution could lead other independent evidence, to prove that none tampered

with the sample, till it reached the office of the Chemical Examiner. The other

evidence produced by the prosecution, in this case, to prove the link evidence, is

not only deficient, but also unreliable. In these circumstances, the principle of

law, laid down, in the aforesaid authorities, is fully applicable to the facts of the
Crl. Appeal No.465-SB of 1999 7

present case. The delay of 4 days, in sending the sample to the office of the

Chemical Examiner, and non-strict proof, by the prosecution, that the same was

not tampered with, till it was deposited, in that office, must prove fatal to the

case of the prosecution, as the possibility of tampering with the same, could not

be ruled out. The submission of the Counsel for the appellant, in this regard,

being correct, is accepted.

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

sample impression of the seals, was not sent to the office of the Chemical

Examiner, as a result whereof, it could not be ascertained, as to whether, the

seals on the sample were the same, as were allegedly affixed, on the same, at the

time of alleged recovery. Ex.PG, is the affidavit of Piara Singh, Constable.

According to Para No.4, of this affidavit, he was handed over the sample parcel,

of this case, on 18.6.1997, and after getting the docket issued from the SSP

office, he deposited the sample parcel, on 19.6.1997, in the office of the

Chemical Examiner. In Para No.4 of the affidavit, which speaks of deposit of

the sample parcel, in the office of the Chemical Examiner, there is no mention

that the sample impression of the seals, was also deposited by him, therein. It

means that neither this witness was handed over the sample impression of the

seal, nor he deposited the same, in the office of the Chemical Examiner. Under

these circumstances, it could not be said, whether the sample was received in

the office of the Chemical Examiner, with seals intact, and whether, the said

parcel bore the same seals, as were allegedly affixed by the Investigation

Officer and the SHO, on the same. In State of Rajasthan Vs. Gurmail Singh

2005(2) RCR (Criminal) 58, (Supreme Court), the sample seal was not sent to

the Laboratory, at the time of sending the sample parcel. The Apex Court, held

that the case of the prosecution was doubtful, on account of this reason. In this

view of the matter, the case of the prosecution also became doubtful. The trial

Court, did not take into consideration, this aspect of the matter,as a result
Crl. Appeal No.465-SB of 1999 8

whereof, miscarriage of justice occasioned.

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

discrepancies and contradictions, appeared in the evidence of the official

witnesses, which remained unexplained, and, as such, the same proved fatal to

the case of the prosecution, especially, when the independent witness, who was

joined, but was given up as won over, by the accused, arbitrarily. The

submission of the Counsel for the appellant, in this regard, appears to be

correct. Brij Mohan Sarup Sharma, DSP (PW-2), stated that the poppy-husk

recovered from the accused, was weighed in 15/16 lots. On the other hand,

Balwant Singh, ASI (PW-4), stated that it was weighed only in 8 lots. Brij

Mohan Sarup Sharma, DSP (PW-2), stated that weighing material had already

been requisitioned by the Investigating Officer, and was lying, at the spot,

before he reached there, whereas, Balwant Singh, ASI (PW-4), deposed that

weighing material was sent for after the arrival of the DSP. Brij Mohan Sarup

Sharma, DSP (PW-2), stated that he remained at the spot for about 6 hours, but

no public person, passed by the side, during that period, whereas, Balwant

Singh, ASI (PW-4), stated that after the recovery was effected, some public

persons, passed by the side. No doubt, when these discrepancies, are taken

individually, the same may not be said to be of vital importance. When these

discrepancies are taken collectively, then certainly a dount is cast, on the

prosecution case, in view of the reason that it does not find corroboration

through an independent source, and no explanation was furnished, regarding the

occurrence such discrepancies. The discrepancies, referred to above, could not

be said to be normal, which could occur, on account of fading of memory, or

lapse of time. These discrepancies clearly go to show that either no recoverey

was effected, from the accused, as alleged by the prosecution witnesses, or at

least one of them, was not present, at the time of the alleged recovery. The trial

Court, was wrong, in not taking into consideration, the aforesaid material
Crl. Appeal No.465-SB of 1999 9

discrepancies, and contradictions, occurring in the evidence of Brij Mohan

Sarup Sharma, DSP (PW-2), and Balwant Singh, (PW-4), the Investigating

Officer, especially, when the case of the prosecution, was not corroborated

through an independent source. These discrepancies, certainly made the

prosecution case doubtful.

13. In view of the above discussion, it is held that the judgment of

conviction and the order of sentence, rendered by the Court below, are not

based on the correct appreciation of evidence, and law, on the point. The trial

Court did not take into consideration, the infirmities and lacunae, enumerated,

in the aforesaid paragraphs. Had these infirmities and lacunae, been taken into

consideration, by the trial Court, the result would have been different. The

judgment of conviction, and the order of sentence, warrant interference, and are

liable to be set aside.

14. For the reasons recorded, hereinbefore, the appeal is accepted. The

judgment of conviction, and the order of sentence dated 1.4.1999, are set aside.

The appellant shall stand acquitted of the charge, framed against him. If, he is

on bail, he shall stand discharged of his bail bonds. If, he is in custody, he shall

be set at liberty, at once, if not required in any other case.

17.7.2008                                          (SHAM SUNDER)
Vimal                                                  JUDGE