Bombay High Court High Court

Maruti G. Gund vs The Inspector Of on 11 June, 2009

Bombay High Court
Maruti G. Gund vs The Inspector Of on 11 June, 2009
Bench: A. R. Joshi
                                       1

    Ladda
            IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                     
                 CRIMINAL APPELLATE JURISDICTION




                                             
                    CRIMINAL APPEAL No.1378 OF 2003


        1. Maruti G. Gund, age 70




                                            
           years,   resident   at
           Tungat,       District
           Solapur.
        2. Chandrakant       Babu
           Bitkar @ Chandrakant




                                          
           Dattatraya Godke, age
           52 years, residing at
                           
           Tungat,       District
           Solapur.
        3. Shahaji          Trimbak
                          
           Bhadakwad,     age    55
           years,    residing    at
           Bhimnagar,       Angaar,
           Taluka Mohol, District
           Sholapur.
          


              Appellants/Ori.Accused
                        Nos. 1 to 3.
       



                                 Versus

        1. The     Inspector     of





           Customs      Preventive
           Narcotic Cell, 41-A,
           ICE    House,     Sasoon
           Road,Pune.
        2. The      State        of





           Maharashtra.
                       Respondents.

    Shri Prakash Naik, Advocate with Ganesh Bhujbal,Advocate
    for the Appellants.

    Mr, H. V. Mehta, for the Respondent No.1.
    Mr A.S. Shitole, A.P.P.for the Respondent No.2-State.




                                             ::: Downloaded on - 09/06/2013 14:38:29 :::
                                               2



                                                     CORAM: A.R.JOSHI,J.

DATE : 11TH JUNE,2009.

ORAL JUDGMENT.

1. Present appeal is preferred by all three original

accused against their conviction in Sessions Case No. 245

of 2002 in the matter of offences punishable under Sections

8 (c), 20 (b)(ii) (c) and also for the offence punishable

of the N.D.P.S.Act,

under Section 29 r.w.s. 8 (c) and also 27 (A) r.w.s. 8 (c)

1985 on which count accused were

sentenced for ten years imprisonment and fine of Rs. 1 lac

each and in default of payment of fine further imprisonment

for one year each. The said impugned judgment and order

came to be passed on 24.9.2003 by the Special Court under

the Narcotic Drugs and Psychotropic Substances Act,

(N.D.P.S.Act for short) at Sholapur.

2. Being aggrieved by the impugned judgment and

order, the present appeal came to be filed before this

Court and yesterday rival arguments were heard at length.

Prior to appreciating such arguments, certain factual

position and the materials produced before the Special

Court as to the case of the prosecution i.e. Customs

::: Downloaded on – 09/06/2013 14:38:29 :::
3

Department, can be narrated, as under:-

3. The Customs Department on 17.7.2002 received

information regarding one Chandrakant Dattatraya Ghodke

( i.e. Accused no.2) resident of post Tungat, taluka

Pandharpur, District Sholapur had stored eight gunny bags

of Ganja weighing about 200.5 kgs in the residence of one

Shahaji Trimbak Bhadakwad, accused no.3 at and post Angar

village, Taluka Mohol, District Sholapur. In the said

information it was mentioned that if the said premises is

raided on 17.7.2002
igduring night time,

Preventive Narcotic Cell can recover the Ganja. The said
the Customs

information was recorded in writing in the form DRI-I; and

was placed before the Superiors and requisite permission

was obtained for conducting the raid at the given premises.

As such on the next date i.e., on 18.7.2002 at the said

given premises at Post Angar, Taluka Mohol, District

Sholapur, purported to be the premises belonging to accused

no.3, raid was conducted and contraband Ganja, totally

weighing 200 kilograms and 500 grams, kept in seven gunny

bags and one polythene bag, was found. Requisite samples

were taken out in the presence of panch witnesses including

P.W.1 panch. Said search was conducted at the early hours

of 18.7.2002 just after midnight. Usual procedure was

adopted as per the requirements of the conducting the trap

::: Downloaded on – 09/06/2013 14:38:29 :::
4

under N.D.P.S.Act. At the time of such search and seizure,

accused no.1 was found in the premises. He was apprehended

and subsequently his statements were recorded u/s 67 of

N.D.P.S.Act At this juncture, it must be mentioned that

contents of such statements are significant and also

relevant so far as the establishment of case against the

accused persons is concerned. as through such statements

names of accused nos. 2 and 3 were revealed including their

roles inasmuch as accused no.2 was the employer of accused

no.1 and accused no.1 was working as a servant and selling

the Ganja on retail basis from the said premises for and on

behalf of accused no.2. It was also revealed through such

statements and also through the statements of accused no.2

who was subsequently put under arrest as to the involvement

of accused no.3 as the person who had engaged accused no.2

to deal with the bulk Ganja.

4. After the first search and seizure as mentioned

above and after revealing the address of the premises

belonging to accused no.2 at Pandharpur, said house was

also searched on 31.7.2002 and narcotic contraband Ganja

weighing 2 kgs was recovered in presence of panch

witnesses under a panchnama. During the said house search

panchnama, one old woman was found and her statement was

::: Downloaded on – 09/06/2013 14:38:29 :::
5

also recorded. Requisite samples were taken and samples

and contraband were taken charge of and during the

investigation the samples were sent for chemical analysis

through carrier P.W.no.5, an employee from the office of

the Customs Department. C.A.,report was obtained which

show the samples show positive for the presence of Ganja

being a narcotic contraband.

5. It is admitted position that during the first

raid conducted on 18.7.2002 only accused no.1 was present

and was apprehended.

ig However, certain documents connecting

accused no.3 with the said premises were recovered such as

the Ration Card in his name. During the said search and

seizure one receipt was found showing the name of accused

no.1 Maruti Gund issued by some sugar mill of Muldhar

village, Taluka Mohol,District Sholapur. The said documents

were seized by the raiding party members.

6. It is also the factual position during the search

and seizure of the house of one Mangal alias Suwarna Raju

Chavan at Akulj, Tq. Pandharpur which was conducted on

31.7.2002 though accused no.2 was not present when 2 kgs

Ganja was seized, the statement of a woman, Mangal alias

Suwarna Raju, who was found in a room, connects the

accused no.2 with the room. So also during investigation it

was found out that the owner of that room had rented the

::: Downloaded on – 09/06/2013 14:38:29 :::
6

same to accused no.2 and said owner Shri Shelke has been

examined as P.W.3. Again it may be mentioned that so far as

whereabouts and residence of accused no.2 is concerned at

Tungat, Taluka Pandharpur, District Sholapur, there is

substantive evidence of P.W.4, one Gram Sevak of the said

village who identified and connects accused no.2 with the

premises at Tungat. At this juncture, it must be mentioned

that the secret information received by the Customs

contains the name of said accused no.2 Chandrakant Ghodke,

resident

Sholapur.

                   of     post   
                                  Tungat,     Taluka      Pandharpur,          District
                                

7. Next prosecution witness is P.W.5 carrier of the

samples to the office of the Chemical Analyser (C.A.).

P.W.no.6 is Rural Development Officer and who identified

accused no.3 as the resident of the house at Solapur and

which was raided in the first search and seizure of

18.7.2002 by customs. P.W.7 is also the another witness

Nursing Mhatre examined in order to connect accused no.3

with the said house at Solapur and which bear No. 628 and

the said number appearing on the said house which was

searched at early hours of 18.7.2002. P.W.8 is the godown

incharge in whose custody the bulk contraband was given and

the material was stored. P.Ws. 9, 10 and 11 are the

officers from the Customs Department and virtually they

::: Downloaded on – 09/06/2013 14:38:29 :::
7

narrated the same story as to the seizure at both the

premises and connection of all three accused with the said

search and seizure of 200 kgs and 500 grams Ganja and

connection of accused no.2 with the seizure of 2 kgs Ganja

on 31.7.2002.

8. Finding the substantive evidence of these

prosecution witnesses and mainly placing reliance on the

statements of the witnesses recorded under section 67 of

N.D.P.S. Act and also the statements of the accused persons

so recorded under the said Act and being relevant in the

matter, learned Special Court came to the conclusion as to

the involvement of three accused in the offences charged

and accordingly convicted them. At this juncture, it must

be mentioned that the charge was framed against all three

accused vide Exh.3 on 27.2.2003.

9. During the arguments learned Advocate for the

appellant-accused raised the main objection and exception

to the substantive evidence of both the panch witnesses. It

is pointed out by referring to the answers given by these

witnesses through their cross-examinations, as to the

pancha P.W.1 was relative of the raiding party member, P.W.

10 Officer Ram Tonpe. So also, P.W.2 in the cross-

examination admitted that Inspector Tonpe had seized 2 kgs

Ganja from the house of accused no.2 and as such said panch

::: Downloaded on – 09/06/2013 14:38:29 :::
8

had acted on the directions of said Tonpe. By pointing out

such evidence of panch witnesses P.W.Nos. 1 and 2, it is

strongly submitted that their evidence cannot be accepted

as trustworthy and as such the search and seizure on both

the relevant dates is required to be discarded. It is also

further argued that in fact for want of absence of accused

Nos. 2 and 3 during both the said searches and seizures,

said accused Nos. 2 and 3 cannot be held responsible and

cannot be linked with such seizures of Ganja. It is also

argued

brought
on

on
behalf

record

of

in
the appellants

the substantive
that nowhere

evidence of
it

P.W.2
is

panch that for what purpose he had been to the place of the

raid at village Angar at the house of accused No.3 Shahaji

after mid-night on 18.7.2002 i.e.,at early hours and as

such the presence of said panch during such search and

seizure can be termed as concocted, further argued.

10. Counter to the aforesaid arguments, learned

A.P.P.,for the Customs Department placed reliance on the

ratio propounded by the following authority.

2009 Cr.LJ 1752 Mahipati and Ors vs. State of M.P.

11. It is submitted that if at all there is any

relationship between the Officer and the panch the same in

itself cannot be treated as a ground for disbelieving the

::: Downloaded on – 09/06/2013 14:38:29 :::
9

panch witness. In other words, without there being any

foundation led for affecting the credibility of the

witness and such foundation must be by way of appropriate

materials brought on record by the accused, the testimony

of such panch witness cannot be discarded.

12. In the opinion of this Court, mere admission of a

panch witness as to having relation with one of the raiding

party members may not per se affect the credibility of the

said witness and when there is another corroborative

evidence by way of

statements recorded under Section 67 of

the N.D.P.S.,Act connecting the accused persons with the

offence of storing and possessing narcotic contraband

Ganja.

13. On going through the reasonings given by the

Special Court after assessing the substantive evidence of

the prosecution witnesses, it can be said that the Trial

Court had rightly reached to the conclusion as to the

involvement of the accused persons for the offences

charged. Needless to mention that in order to establish

the guilt of the accused there need not be hundred percent

proof required to be established but what is required to be

proved is the proof which is beyond reasonable doubt so as

to connect the accused persons with offences charged.

Considering the cumulative effect of the substantive

::: Downloaded on – 09/06/2013 14:38:29 :::
10

evidence brought before the Trial Sessions Court it must be

said that the prosecution has gathered the evidence which

has reached to that standard of proof, which is beyond

reasonable doubt to link the accused-appellants with the

offences charged. Under these circumstances, there is

nothing to view the impugned order differently or to alter

the same in any manner and consequently the present appeal

must fail and accordingly disposed of.

14. In the result, the following order is passed.

ig ORDER:

Criminal Appeal No. 1378 stands dismissed.

(A.R.JOSHI,J)

::: Downloaded on – 09/06/2013 14:38:29 :::