High Court Punjab-Haryana High Court

Present:- Mr. A.K. Jindal vs The Aforesaid Criminal … on 22 October, 2008

Punjab-Haryana High Court
Present:- Mr. A.K. Jindal vs The Aforesaid Criminal … on 22 October, 2008
               Crl. Misc. No. 198- MA of 2008
                                                                  1


                   Crl. Misc. No. 198- MA of 2008
                               ----

State of Haryana

Versus

Jagraj Singh and another

Present:- Mr. A.K. Jindal, Assistant Advocate
General, Haryana, for the applicant-appellant.

The aforesaid Criminal Miscellaneous

Application has been filed by the State, under Section 378(3)

of the Code of the Code of Criminal Procedure ( amended up

to date ) seeking leave of the Court to file an appeal against

the judgment of acquittal dated 15.02.2008, rendered by the

Special Judge, Sirsa.

2. The facts, in brief, are that 26.05.2006, at

about 6.15 PM, a Police party headed by Arun Kumar, Sub

Inspector of Police Station Odhan, was present, on the road,

leading from village Jandwala to Rajpura, for patrolling and

detection of crime. In the meanwhile, a motorcycle was seen

coming. The rider thereof, tried to reverse the same with a

view to escape. However, the rider and the pillion rider were

apprehended, along with the motorcycle. Jagraj Singh,
Crl. Misc. No. 198- MA of 2008
2

accused, was driving the motorcycle, and Gurpreet Singh was

the pillion rider thereof. The Investigating Officer suspected

that they were carrying some contraband. The search of the

accused, was conducted in accordance with the provisions of

law, as a result whereof, 200 grams opium milk, from the

person of Jagraj Singh and 100 grams opium milk, from the

person of Gurpreet Singh, were recovered. Two samples of

10 grams each, from the opium milk, recovered from the

accused-respondents, were taken out and the remaining opium

milk was put into separate containers. The samples and the

containers, containing the remaining opium milk, were

converted into parcels, duly sealed, and taken into

possession, vide a separate recovery memo. The motorcycle

was also taken into possession, vide a separate recovery

memo. Ruqa was sent to the Police Station, on the basis

whereof, the FIR was recorded, against the accused-

respondents. The site plan was prepared. The accused were

arrested. The statements of the witnesses were recorded. After

the completion of investigation, the accused were challaned.

3. On their appearance, in the Court, the

accused were supplied the copies of documents, relied upon by

the prosecution. Charge under Section 18 of the Narcotic Drugs

and Psychotropic Substances Act, was framed against the
Crl. Misc. No. 198- MA of 2008
3

accused, to which they pleaded not guilty and claimed judicial

trial.

4. The prosecution, in support of its case,

examined Inderjeet, H.C., (PW-1), Tajinder Singh, C.,

(PW-2), Arun Kumar, S.I., (PW-3), Kuldeep Kumar, EHC,

(PW-4), Mahinder Singh, HC, (PW-5), and Vinod Kumar,

Inspector, ( PW6 ). Thereafter, the Public Prosecutor for the

State, closed the prosecution evidence.

5. The statements of the accused, under

Section 313 of the Code of Criminal Procedure, were

recorded. They were put all the incriminating circumstances,

appearing against them, in the prosecution evidence. They

pleaded false implication. They, however, did not produce

any evidence in defence, and closed the same.

6. The trial Court, after hearing the Counsel

for the parties and on going through the evidence, produced

by the prosecution, acquitted the accused-respondents, on the

grounds that no independent witness was joined by the

Investigating Officer, despite availability and as such the

possibility of planting the alleged minor recovery of opium

milk, could not be ruled out; that there was a delay of six days

in sending the sample parcels to the office of the Forensic

Science Laboratory, which remained unexplained, and as such
Crl. Misc. No. 198- MA of 2008
4

the possibility of tampering with the same could not be ruled

out when there was no other evidence to prove the link

evidence; that the statement of Vinod Kumar, Inspector,

( PW-6 ), before whom the case property and the sample

parcels were allegedly produced, was not recorded by the

Investigating Officer and, as such, it could be said that the

same were not produced before him; that no effort was made,

to trace the owner of the motorcycle, so as to ascertain the

origin of the opium milk; that the material contradictions,

cropped up in the evidence of the prosecution witnesses,

which remained unexplained and, as such, its case became

doubtful; that the prosecution case was unnatural and

improbable; and that no valid offer under Section 50 of the

Act was given.

7. I have heard the Counsel for the applicant-

appellant, and have gone through the evidence and record of

the case, carefully.

8. The Counsel for the applicant-appellant

submitted that the grounds, taken up by the trial Court, for

acquitting the accused-respondents, cannot be said to be valid.

He further submitted that the trial Court fell into an error, in

acquitting the accused-respondents, on the basis of flimsy

grounds. He further submitted that non-joining of an
Crl. Misc. No. 198- MA of 2008
5

independent witness, did not at all affect the merits of the

case. He further submitted that, even the delay, in sending the

sample parcels, to the office of the Forensic Science

Laboratory, did not cause any dent, in the case of the

prosecution. He further submitted that the offer given in this

case, was valid. It was also submitted by him that non-

recording of the statement of Vinod Kumar, SI/SHO ( PW-6 ),

did not at all affect the merits of the case. He further

submitted that non-tracing the owner of the motorcycle, also

did not cause any dent in the case of the prosecution. He

further submitted that the contradictions which cropped up,

in the statements of the prosecution witnesses, as noted by the

trial Court in its judgment, could not be said to be material,

but, on the other hand, were natural and, as such, the case of

the prosecution, did not become doubtful. Accordingly, the

prayer referred to above, in para 1 above, was made.

9. After giving my thoughtful consideration, to the

contentions, raised by the Counsel for the applicant-appellant,

in my considered opinion, the same do not carry any

substance. The perusal of the judgment of the trial Court, the

evidence, and record of the case clearly goes to reveal that

the same is based on the correct appreciation of evidence and

law on the point. Since the recovery allegedly effected from
Crl. Misc. No. 198- MA of 2008
6

the accused-respondents, in the instant case, could be

characterized as minor and the chances of plantation of the

same could not be ruled out, keeping in view the stringent

punishment, provided by the Act, the trial Court, was right in

coming to the conclusion, that, on account of the infirmities,

referred to above, it was a fit case, in which the acquittal of

the accused-respondents, should be recorded. The judgment

of the trial Court, being based on the correct appreciation of

evidence, led by the prosecution, and law on the point, does

not suffer from serious infirmity. The contradictions,

cropping up, in the evidence of the prosecution witnesses,

could not be said to be minor, in nature, or insignificant. The

other points, taken up by the trial Court, in recording acquittal

of the accused-respondents, could also be said to be valid,

persuading this Court, to come to the same conclusion, as was

arrived at by the trial Court. It is settled principle of law, that

the Appellate Court, while deciding the application for grant

or refusal of leave to institute an appeal, against the judgment

of acquittal, is required to see, as to whether, the same suffers

from perversity mis-reading or mis-appreciation of the

evidence produced, inherent infirmities and lacunae. If the

two conclusions are possible, on the basis of the evidence,

one going in favour of the accused-respondents, and the other
Crl. Misc. No. 198- MA of 2008
7

in favour of the prosecution, then the former is required to

prevail over the latter. In those circumstances, no leave can be

granted to institute an appeal, against the judgment of

acquittal, rendered by the trial Court. The judgment of

acquittal, recorded by the trial Court, does not suffer from

inherent infirmities, lacunae, perversity, irregularities or

illegalities, persuading the Court, to differ from the

conclusion, arrived at, by it. In this view of the matter, no

ground is made out, for the grant of leave to file an appeal,

against the judgment of acquittal dated 15.02.2008, rendered

by the trial Court.

10. For the reasons recorded herein-before, criminal

miscellaneous No. 198-MA of 2008 is dismissed.

October 22 ,2008                             ( Sham Sunder )
     dinesh                                       Judge