High Court Punjab-Haryana High Court

Rajesh vs State Of Punjab on 15 April, 2009

Punjab-Haryana High Court
Rajesh vs State Of Punjab on 15 April, 2009
Criminal Appeal No. 2524-SB of 2008                         1




           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                           CHANDIGARH


                         Criminal Appeal No. 2524-SB of 2008 (O & M)
                         Date of decision: April 15, 2009



Rajesh                                -Appellant.

            Versus

State of Punjab                       -Respondent


Coram       Hon'ble Mr. Justice Rajan Gupta

Present:    Mr. HS Rakhra, Advocate, for the appellant.
            Mr. Shilesh Gupta, DAG, Punjab.


Rajan Gupta, J.

The appellant has been convicted by the Special Judge, Mansa

for being in possession of 35.100 Kgs of poppy husk.

Learned counsel for the appellant states that he is limiting his

prayer only to the extent of reduction in the sentence awarded and does not

assail the judgment of conviction.

Learned State counsel, on the other hand submits that in case

conviction of the appellant is maintained, the Court may reduce the

sentence as deemed appropriate in the circumstances of the case.

I have heard learned counsel for the parties.

Briefly, the facts of the case are that on 24-11-2006, the police

intercepted a person, sitting in the Khatans( i.e. borrow pits) folding mouth

of a gunny bag. He was apprehended on suspicion. After following
Criminal Appeal No. 2524-SB of 2008 2

the necessary formalities, search of the bag in possession of the accused was

conducted. This led to recovery of 35.100 Kgs of poppy husk.

During trial, the prosecution examined as many as four

witnesses in support of its case.

The statement of the accused was recorded in terms of Section

313 of the Code of Criminal Procedure, wherein the incriminating evidence

available on record was put to him. He pleaded innocence and claimed false

implication in this case.

On the basis of the evidence on record, the trial Court came to

the conclusion that the appellant was guilty of the offence punishable under

Section 15 of the Narcotic Drugs & Psychotropic Substances Act, having

been found in possession of the contraband in question. He was sentenced

to undergo rigorous imprisonment for a period of one year and to pay a fine

of Rs.1,000/-, in default of payment thereof to further undergo RI for 3

months.

On a perusal of the judgment, I am of the considered view that

the trial Court correctly arrived at a conclusion that the appellant was guilty

of the offence alleged against him. The conviction of the appellant is, thus,

affirmed.

Even counsel for the appellant, during the course of arguments,

has not assailed the judgment of conviction. He, however, pleaded for

reduction in the quantum of sentence on the ground that the appellant is a

first offender and has already faced the agony of trial for a number of years.

Learned State counsel has placed on record a reply by way of

affidavit dated 31.3.2009 of Superintendent, Central Jail, Bathinda,
Criminal Appeal No. 2524-SB of 2008 3

according to which the appellant had undergone 5 months & 3 days of

sentence as on 27-3-2009.

Keeping in view the fact that the appellant is a first offender,

the recovery effected from his possession falls under the head ‘non-

commercial quantity’ and he has faced trial for over 2½ years, I deem it fit

to reduce his sentence to 6 months. Ordered accordingly.

Counsel for the appellant submits that the amount of fine as

imposed by the Court below shall be deposited before the trial Court.

Except with the modification in the quantum of sentence, as

indicated hereinabove, the appeal is dismissed.

[Rajan Gupta]
Judge
April 15, 2009.

‘ask’