Bombay High Court High Court

Rajaram vs The State Of Maharashtra on 3 March, 2010

Bombay High Court
Rajaram vs The State Of Maharashtra on 3 March, 2010
Bench: P. R. Borkar
                                     (1)




                                                                       
               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD




                                               
                     CRIMINAL APPEAL NO. 392 OF 2009




                                              
    Rajaram s/o. Tulshiram Mane                         ..       Appellant
    Age. 68 years, Occ. Labour,                                  [original
    Resident of Kashti (Bk.)                                     accused]
    Tq. Lohara, Dist. Osmanabad.




                                     
                         ig          Versus


    The State of Maharashtra                            ..       Respondent
                       
    Mrs. S.S. Jadhav, Advocate for the appellant.
    Shri K.M. Suryawanshi, A.P.P. for the respondent.
       


                                           CORAM :      P.R. BORKAR,J.
                                           DATED :      03.03.2010

    ORAL JUDGMENT :-





1. This is an appeal filed by the accused person being

aggrieved by the order of conviction and sentence passed by

the Special Judge, Omerga, in Special Case (NDPS) No. 03 of

2008, decided on 29.07.2009, whereby the appellant/accused

was convicted of offence punishable under section 20 (b) of

the Narcotic Drugs and Psychotropic Substances Act, 1985 (for

::: Downloaded on – 09/06/2013 15:40:12 :::
(2)

short “N.D.P.S. Act”) and sentenced to suffer rigorous

imprisonment for five years and to pay fine of Rs. 10,000/-,

in default, to undergo rigorous imprisonment for six months.

2. Briefly stated it is case of the prosecution that

P.W.1-P.I. Wadaje of Lohara Police Station got information on

20.08.2008 at about 01.00 p.m. that the accused/appellant,

who was resident of village Kasti, Tal. Lohara, was illegally

selling ganja at his residence. Accordingly, he gave

information to the Superintendent of Police on telephone,

made entry thereof in the station diary and thereafter called

two persons as panch witnesses. Third person was called to

act as punter and fourth person with weights and scales.

After telling the information to those persons, Ameerlal

Fakir agreed to act as punter. Hujur Shaikh had brought

weights and scales. Bhagwan and Sarwade were panch

witnesses. The P.I. prepared panchanama in which number of

the currency note of Rs. 20/- denomination was mentioned and

said currency note of Rs. 20/- was handed over to punter.

Thereafter, along with said panch, the punter went to village

Kasti. At some distance vehicle was stopped. punter –

Ameerlal Fakir (P.W.4) and Police Constable – Suryawanshi

::: Downloaded on – 09/06/2013 15:40:12 :::
(3)

(P.W.3) went to the house of the accused. P.W.4-Ameerlal

Fakir purchased two packets of ganja from the appellant and

paid him Rs. 20/-. Thereafter, signal was given to other

members of raiding party. All went into the house of the

appellant to arrest him. There was one steel cupboard and in

that cupboard ganja was found kept in a bag. It was found to

be 9.5 kg. Out of it 100 grams sample was taken. Said sample

of 100 grams, so also the two packets, which were purchased

by punter Ameerlal Fakir (P.W.4) were separately packed,

labelled and sealed. Remaining quantity of ganja was also,

labelled and sealed. During search of the accused, currency

note of Rs. 20/-, which was given to him by P.W.4-Ameerlal

Fakir was found. In the custody of the appellant, his

voter’s identity card, ration card and two pipes were also

found. All these articles were attached under a panchanama.

3. P.I. Wadaje, thereafter, lodged complaint (Exh.60).

He produced the accused along with muddemal articles before

P.S.O. Phule (P.W.5). P.S.I. Phule visited the spot of

incident. He recorded statements of material witnesses. The

muddemal was sent to the Chemical Analyzer. After C.A.

Report was received, the charge-sheet was sent against the

::: Downloaded on – 09/06/2013 15:40:12 :::
(4)

appellant.

4. The prosecution examined in all six witnesses, they

are P.W.1-P.I. Laxman Wadaje, P.W.2-panch-Bhagwan Maktedar,

P.W.3 – P.C. Gangadhar Suryawanshi, P.W.4-punter Ameerlal

Fakir, P.W.5-P.S.I. Phule and P.W.6-Sajay Khilare, Assistant

Chemical Analyzer.

5.

Except P.W.4-Ameerlal Fakir, all other witnesses

supported the prosecution case. It is argued before this

Court that conscious possession is not proved, in as much as

the house raided as per evidence of P.W.1-P.I. Wadaje was

house No.M-460/C-257, whereas the Assessment Extract of

Village Form No. 8 produced by I.O. P.S.I. Phule was in

respect of house No. 99, which was in the name of Vijaykumar

Yashwantrao Chavan. The learned A.P.P. Shri K.M. Suryawanshi

pointed out that though the number of house given by the I.O.

and as shown in the Assessment Extract are different, but

abuttals are same. It is also argued by the learned advocate

for the appellant Mrs. Jadhav that in this case as admitted

by P.W.2-Bhagwan Maktedar, besides the appellant, there was

one lady present. He did not ask name of the lady, nor he

::: Downloaded on – 09/06/2013 15:40:12 :::
(5)

was aware if that lady was related to the accused. He did

not remember if P.I. Wadaje asked her name.

6. The learned advocate for the appellant relied upon

case of Premnarayan Prabhulal Mina & Anr., V/s. State of

Maharashtra, 2008 ALL MR (Cri) 599. In that case it is held

that it must be proved that the accused was in conscious

possession of bundles of ganja. In the facts of that case,

the bundles were found in the truck and the accused was

travelling in the truck. It is held that merely because the

accused was found in same truck, that would not be sufficient

to hold that the accused was in actual possession of those

bundles.

7. In Om Prakash @ Baba V/s. State of Rajasthan, 2009

AIR SCW 6385, there were large number of persons living in

the house searched. The ownership and possession of premises

by the accused was not proved. As observed in para 7 of the

said case, five brothers of the appellant, their children and

parents of the appellant were living together. So, in the

facts of the case, it was held that exclusive possession of

the accused was not proved.

::: Downloaded on – 09/06/2013 15:40:12 :::
(6)

8. In this case though the house does not belong to

the appellant, as can be seen from the Assessment Register

produced on record, still two facts are relevant, which are

duly proved by the prosecution. Firstly, the information was

that it was accused who was selling ganja and accordingly

punter was sent and though the punter had turned hostile, the

currency note which was handed over to punter under

panchanama Exh. 17 was found in the custody of the accused

and the punter has produced two packets of ganja. So, in

absence of any explanation by the accused, it will have to be

held that it was accused who sold ganja to the punter. So,

the accused was not only in conscious possession but had also

control over ganja to sell part of it to punter. Secondly,

bag of ganja was found in the steel cupboard and as per

evidence of P.I. Wadaje the its was with the accused. So,

the accused was in the custody of ganja. So, even assuming

for a moment that the accused was not in possession of house,

he was definitely selling ganja and was in possession of

ganja.

9. In this case the learned advocate Mrs. Jadhav has

::: Downloaded on – 09/06/2013 15:40:12 :::
(7)

argued that the link between C.A. Report and the article

attached is not established. There is no evidence of carrier

who had taken the muddemal articles to the C.A. There is

also no evidence of any witness who said that after raid he

was given custody of the articles and the articles were in

same condition until they were sent to C.A. Adv. Mrs.

Jadhav also rightly pointed out that in this case the letters

sent to the C.A. are not duly proved. It is not established

that specimen seals were sent to the C.A. along with samples.

10. In this case the evidence of P.I. Wadaje at Exh. 16

stops at lodging of the complaint. All that he said is that

after raid he lodged complaint Exh. 19 and handed over

muddemal articles to P.S.O. under intimation to the

Superintendent of Police. So, he did not say that he himself

had sent muddemal sample articles to C.A. Whereas P.S.I.

Phule who is examined on oath at Exh.25 has stated that he

recorded statements of material witnesses as per their say.

The muddemal articles were sent to the C.A. by P.I. in this

crime and C.A. report is received. So, P.S.I. Phule, who had

investigated the matter who was also P.S.O. when the crime

was registered, did not state that along with complaint, the

::: Downloaded on – 09/06/2013 15:40:12 :::
(8)

muddemal articles were handed over to him; they were in

sealed condition; he kept them in Malkhana and thereafter he

sent the muddemal sample articles to C.A. in same condition.

Either there should have been such evidence of P.S.I. Phule

or of P.I. Wadaje. It is true that P.S.O. does change. In-

fact, various persons act as P.S.O. by rotation, but somebody

should have come forward to say that the muddemal sample

articles were handed over by him to some one else in sealed

condition for taking to C.A. and accordingly articles were

sent to the C.A. in same condition. Generally persons who

take samples from police station and hand over them to C.A.

are examined. Thus, there is vital missing link in this

case.

11. The learned A.P.P. pointed out the evidence of P.W.

6-Sanjay Khilare, Assistant Chemical Analyzer. He stated that

he received sample in C.R. No. 23 of 2008 from Lohara Police

Station for examination. He received two sealed parcels.

One of them contained two paper packets and there was also

other sample. He proved his report at Exh. 21. He did not

identify muddemal articles from this case as those received

and examined by him.

::: Downloaded on – 09/06/2013 15:40:12 :::
(9)

12. In the case of State of Rajasthan V/s. Gurmail

Singh, 2005 AIR SCW 1333, in para 3 following observations

are made :-

“3. We have perused the judgment of
the High Court. Apart from other reasons recorded
by the High Court, we find that the link evidence
adduced by the prosecution was not at all

satisfactory. In the first instance, though the
seized articles are said to have been kept in the

malkhana on 20th May, 1995, the Malkhana register
was not produced to prove that it was so kept in
the malkhana till it was taken over by PW-6 on June
5, 1995. We further find that no sample of the seal

was sent along with the sample to Excise
Laboratory, Jodhpur for the purpose of comparing
with the seal appearing on the sample bottles.
Therefore, there is no evidence to prove
satisfactorily that the seals found were in fact

the same seals as were put on the sample bottles
immediately after seizure of the contraband. These

loopholes in the prosecution case have led the High
Court to acquit the respondent.”

. In this case there is no evidence to show that

someone from police station had sent specimen seals along

with samples to C.A. No letter forwarded to C.A. is produced

on record. In this case, no doubt, there is evidence to show

that the samples were sealed on the spot and for that purpose

from the police station the seal was carried by P.I. Wadaje

to the spot before raid. He spoke about packing, laballing

::: Downloaded on – 09/06/2013 15:40:12 :::
( 10 )

and sealing of samples.

13. In the case of State of Rajasthan V/s. Gopal,

(1998) 8 S.C.C.449, the seal of sample sent to the Analyst

was not produced in the Court for verification. In this case

also the specimen seal sent to Chemical Analyser and its

covering letter were not produced in the Court.

14. In the case of Ramakant Ganpat Vaiti V/s. State of

Maharashtra, 1980 Bom.C.R.488, it is observed that when a

criminal liability is sought to be spelt out, it must be

conclusively established that contraband article was found

with accused and that same article was ultimately analysed by

Chemical Analyzer and for that purpose it was necessary that

the person who had sent the samples for analysis should be

examined and state that he had sent the samples of articles

seized from the accused to C.A. or the person who carried the

samples from police station to office of C.A., should depose

that the samples from same crime were taken by him to the

office of C.A. and the samples were in same condition. On

this point, I may refer to the observations made in the case

::: Downloaded on – 09/06/2013 15:40:12 :::
( 11 )

of Ramkrishna Narayan Patekar V/s. The State of Maharashtra,

1983 (1) Bom.C.R.280. In that case, it is observed that the

person who carries the article to the C.A. has to be

examined. In that case the muddemal article was not produced

eventhough asked for. There was overwriting on C.R. number

and therefore it was observed that the prosecution has to

prove the nexus between C.A. report and article attached

during raid and any benefit of doubt or infirmity should go

to the accused.

15. When suspected article is seized at the time of

search, it becomes necessary for the prosecution to establish

beyond doubt that seized article is same, which was analyzed

and found to be narcotic drug by analysis. When identity is

not established the benefit will go to the accused. P.W.6-

Sanjay Khilare, Assistant Chemical Analyzer did not identify

the muddemal articles from the Court as the same articles

which were analyzed by him. He also admitted in cross-

examination that he has not mentioned in respect of tests

done by him. In any case the Chemical Analyzer should have

been asked to identify if the sample articles produced in the

::: Downloaded on – 09/06/2013 15:40:12 :::
( 12 )

Court were the same which he had analyzed so that on the

basis of evidence of P.W.1-P.I. Wadaje and P.W.6-Khilare, it

could have been said that the articles analyzed were one and

same. The muddemal articles were not shown or were

identified by P.W.2-Panch-Bhagwan Muktedar. In his

deposition, he simply proved the panchanama without

identifying the muddemal articles.

16.

In the case of Mainuddin Kasim Mulla V/s. State of

Maharashtra, 1991 (3) Bom.C.R.626, in para 9 following

observations are made :-

“9. ……………….. This clearly

means that the sample packets or the covers in which
the samples were collected were never returned to
the Court for facilitating the identification of the
sample packages at the hands of witnesses like

P.S.I. Abhyankar and panch Sarode. In order to
establish a clearcut link between the seized
articles and the report of the chemical analyser
stating that the analysed articles were contraband
articles, it was absolutely necessary to have
identified before the Court, as a substantive piece

of evidence, the packets in which the samples were
collected and were sent to the chemical analyser.
But for that, the sealing of the samples on the
“scene of offence under the wax seals as well as the
labels signed by the panchas had become totally
redundant. The labels signed by the panchas are
affixed on to the sample articles usually to enable
the panchas to identify those articles before the

::: Downloaded on – 09/06/2013 15:40:12 :::
( 13 )

Court with reference to their own signatures. In
some case, we have also noticed that the officer in

whose presence the seals were made also had
countersigned such seals to assure the Court that
the articles identified by the panchas were the same
articles which were sealed on the scene of offence
itself. In the present case, as the packets

containing the samples were never brought before the
Court and as they were never got identified before
the Court, it was not established beyond reasonable
doubt that the articles which were analysed by the
chemical analyser were, indeed, the samples

collected from the articles which were allegedly
seized from the appellant on the scene of

offence. ……………………”

17. In this case, it is argued that there is no

compliance of Section 50 of the N.D.P.S. Act. In-fact, no

personal search of the accused was taken for attachment of

contraband article. It is prosecution case that the accused

was selling ganja at his house. So, section 50 of the

N.D.P.S. Act would not be applicable in the present case even

though personal search of the accused was taken. The search

was taken to find out if the currency note given to punter

was with the accused. Similarly, the evidence of P.I. Wadaje

shows that there was compliance of Section 57 of the N.D.P.S.

Act, in this case. In this case, section 52-A of the said

Act is not applicable, because it is not case of anyone that

the articles were disposed of.

::: Downloaded on – 09/06/2013 15:40:12 :::

( 14 )

18. In this case already samples were sealed with seal

of the police station on the spot itself, therefore, there

was no necessity of further compliance under section 55 by

P.S.O. In this case, the vital link is missing and it is not

established by the prosecution that after the samples were

taken on 20.08.2008, they remained in same condition without

tampering until they were received by the C.A.

19. After having considered all the circumstances, in

my opinion the appeal must succeed. Hence, the following

order is passed :-

                (i)     The Criminal Appeal is allowed.





                (ii)    The   order   of   conviction   and   sentence   dated 

29.07.2009, passed by the Special Judge,
Omerga, in Special Case (NDPS) No. 03 of

2008, is hereby quashed and set aside.

The appellant – Rajaram s/o. Tulshiram Mane,
is acquitted of offence punishable under
section 20 (b) of the N.D.P.S. Act.

::: Downloaded on – 09/06/2013 15:40:12 :::

( 15 )

(iii) The appellant be set at liberty, if not
required in any other crime.

(iv) Fine, if deposited, be returned to the
appellant.

(v) Muddemal property i.e. Ganja be sent to the
State Excise Department, Osmanabad, for its

disposal according to law.

(vi)

The Criminal Appeal accordingly stands
disposed of.

[P.R. BORKAR,J.]

snk/2010/MAR10/crap392.09

::: Downloaded on – 09/06/2013 15:40:12 :::