High Court Punjab-Haryana High Court

Ramzan Mohd. Son Of Ibrahim Son Of … vs The State Of Punjab on 23 July, 2008

Punjab-Haryana High Court
Ramzan Mohd. Son Of Ibrahim Son Of … vs The State Of Punjab on 23 July, 2008
             Crl. Appeal No. 974-SB of 1997
                              1


IN THE HIGH COURT OF PUNJAB & HARYANA,
             CHANDIGARH

                                Crl. Appeal No. 974-SB of 1997
                                Date of decision. 23.07.2008

Ramzan Mohd. Son of Ibrahim son of Phazaldin age 30
years, gujjar, r/o village Takhar Khurd, P.S. Malerkotla.

                                             ....... Appellant
                         Versus
The State of Punjab
                                             ........ Respondent

CORAM: HON'BLE MR. JUSTICE SHAM SUNDER

Present:     Mr. Vipin Ghai, Senior Advocate with
             Mr. Deepak Garg, 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 26.11.1997,

rendered by the Court of Additional Sessions Judge, Sangrur,

vide which it convicted the accused (now appellant), for the

offence, punishable under Section 15 of the Narcotic Drugs and

Psychotropic Substances Act, 1985 (hereinafter referred to be

as the ‘Act’ only) and sentenced him to undergo RI for a period

of 10 years and to pay a fine of Rs. 1 lac, in default of payment

of fine to undergo further rigorous imprisonment, for a period

of one year, for having been found in possession of 15 bags,

each containing 30 Kgs poppy husk, without any permit or

licence.

Crl. Appeal No. 974-SB of 1997
2

2. The facts, in brief, are that on 25.03.1991 SI

Pargat Singh, accompanied by ASI Baldev Singh and some

other police officials, was holding a picket at T point Sherwani

Kot, where at about 1.30 AM ( at night ) Jasbir Singh Sandhu,

S.P. (Operation) along with 4/5 gunmen also came and joined

the police party. At about 2.15 AM, truck bearing No. PUG

-4366 came, which was signalled to stop. It did not stop.

Thereafter 2/3 shots were fired to stop the truck. Thereafter,

the truck stopped. Accused Ramzan Mohd. was driving the

truck. He was not having the documents of the truck. He was

apprehended. Search of the truck was conducted. 15 bags,

each containing 30 Kgs of poppy husk, were recovered from

the truck. A sample of 250 grams of poppy husk, was taken

out, from each of the bags. Thereafter, the contents of the

samples were put into small cloth packets, and the remaining

poppy husk was kept in the same bags. The bags, and the

samples, were converted into parcels, duly sealed, and taken

into possession, along with the truck, vide a separate recovery

memo. The ruqa was sent to the Police Station, on the basis

whereof the FIR was recorded. The site plan was prepared.

The accused was arrested. The statements of the witnesses were

recorded. After the completion of investigation, the accused

was challaned.

Crl. Appeal No. 974-SB of 1997
3

3. On his appearance, in the Court, the accused

was supplied the copies of documents, relied upon by the

prosecution. Charge under Section 15 of the Act, was framed

against the accused, to which he pleaded not guilty and

claimed judicial trial.

4. The prosecution, in support of its case,

examined Malkiat Singh,Constable, (PW-1), Baldev Singh,

ASI, (PW-2), Pargat Singh, Inspector, (PW-3), Des Raj, Sub

Inspector, (PW-4), and Prit Pal Singh, MHC, (PW-5).

Thereafter, the Addl. P.P for the State, closed the prosecution

evidence.

5. The statement of the accused, under

Section 313 of the Code of Criminal Procedure, was recorded.

He was put all the incriminating circumstances, appearing

against him, in the prosecution evidence. He pleaded false

implication. He, however, stated that he was arrested from

his house, in the presence of Ranjhakhan Panch of village

Takhar Khurd, and nothing was recovered from him. It was

further stated by him, that Pargat Singh, Inspector, compelled

him, to provide a truck to him, which belonged to his father.

He further stated that Pargat Singh, Inspector wanted to use

the truck for illegal purposes. On account of this reason, there

was an altercation, between him, and Pargat Singh, Inspector.

It was further stated by him, that due to that grudge, he
Crl. Appeal No. 974-SB of 1997
4

( Pargat Singh, Inspector ) falsely implicated him in the

present case.

5-A In his defence, the accused examined Ranzha,

DW1. Thereafter, the defence evidence was closed.

6. After hearing the Additional 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, 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 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, vehemently, contended that no independent witness

was joined by the Investigating Officer, at the time of alleged

search and seizure. He further submitted that non-joining of

an independent witness, by the Investigating Officer, at the

time of alleged recovery, creates a doubt in the prosecution

story. The submission of the Counsel for the appellant, in this

regard, does not appear to be correct. The recovery, in this

case, was effected from the truck, which was being driven by

the accused, at the dead of night. Under these circumstances,

it was not at all possible, to join any independent witness, at
Crl. Appeal No. 974-SB of 1997
5

that odd hour, at the time of search and seizure. There is

nothing, on record, that any independent witness was

available at the time of search and seizure. It was under these

circumstances, that no independent witness could be joined.

The mere fact that no independent witness, could be joined,

due to the aforesaid reasons, did not mean that the evidence of

the prosecution witnesses, became, in any way, doubtful. The

evidence of the official witnesses, cannot be disbelieved and

distrusted, merely on account of their official status. In the

face of the evidence of the official witnesses only, the Court

is required to be put, on guard, to scrutinize the same,

carefully and cautiously. After careful and cautious scrutiny,

if the Court comes to the conclusion, that the same does not

suffer from inherent infirmities, the same can be believed.

The evidence of the prosecution witnesses, has been

scrutinized carefully. Nothing came to the force, during the

course of their cross-examination, which may go to discredit

the same. They stood the test of touch-stone of all

probabilities, during the course of their cross-examination. In

Akmal Ahmed Vs. State of Delhi, 1999(2) RCC 297 (S.C.), it

was held that, it is now well-settled that the evidence of

search or seizure, made by the police will not become vitiated,

solely for the reason that the same was not supported by an

independent witness. In State of NCT of Delhi Vs. Sunil

(2000)I S.C.C. 748, it was held as under:-

Crl. Appeal No. 974-SB of 1997
6

“It is an archaic notion that actions of the Police officer,

should be approached with initial distrust. It is time now to

start placing at least initial trust on the actions and the

documents made by the Police. At any rate, the Court cannot

start with the presumption that the police records are

untrustworthy. As a proposition of law, the presumption

should be the other way round. The official acts of the Police

have been regularly performed is a wise principle of

presumption and recognized even by the Legislature.”

10. In Appa Bai and another Vs. State of Gujrat,

AIR 1988 S.C. 696, it was held that the prosecution story

cannot be thrown out, on the ground, that an independent

witness had not been examined, by the prosecution. It was

further held, in the said authority, that the civilized people, are

generally insensitive, when a crime is committed, even in

their presence, and they withdraw from the victims’ side, and

from the side of the vigilant. They keep themselves away

from the Courts, unless it is inevitable. Moreover, they think

the crime like a civil dispute, between two individuals, and do

not involve themselves, in it. The principle of law, laid down,

in the aforesaid authorities, is fully applicable to the facts of

the present case. In these circumstances, merely on account

of non-joining of an independent witness, when the evidence

of the prosecution witnesses, has been held to be cogent,

convincing, creditworthy, and reliable, and there was no
Crl. Appeal No. 974-SB of 1997
7

reason, on their part to falsely implicate the accused, no

doubt, is cast on the prosecution story. In this view of the

matter, the submission of the Counsel for the appellant, being

without merit, must fail, and the same stands rejected.

11. It was next submitted by the Counsel for the

appellant, that though the alleged recovery was effected in

this case on 26.03.1991, yet the samples were sent to the

office of the Chemical Examiner on 01.04.1991 i.e. after the

delay of five days. He further submitted that there was no

explanation, with regard to delay in sending the samples to

the office of the Chemical Examiner. He further submitted

that, under these circumstances, the possibility of tampering

with the samples, until the same reached the office of the

Chemical Examiner, could not be ruled out, especially when

the seals after use, remained with the police officials. It is, no

doubt, true that there is no explanation, with regard to the

delay. However, mere delay, in itself, is not sufficient to

come to the conclusion, that the sample parcels were tampered

with, until the same reached the office of the Chemical

Examiner. Other evidence, produced by the prosecution, has

been held to be cogent, convincing, reliable and trustworthy.

From the other evidence, it was proved that none tampered

with the samples until the same reached the office of the

Chemical Examiner. Even, there is report of the Chemical

Examiner Ex.PH, which clearly proves that the seals on the
Crl. Appeal No. 974-SB of 1997
8

exhibits were intact on arrival till the time of their analysis

and agreed with the specimen impression of the seals. The

report Ex.PH of the Chemical Examiner is per-se admissible,

in toto, under Section 293 of the Code of criminal Procedure.

There is no challenge to the report of the Chemical Examiner,

in this case. In State of Orissa Vs. Kanduri Sahoo 2004(1)

RCR (Criminal) 196 (S.C.), it was held that mere delay in

sending the samples to the Laboratory, is not fatal, where

there is evidence that the seized articles remained in safe

custody. Since, it was proved that none tampered with the

samples, until the same were received in the office of the

Chemical Examiner, the submission of the Counsel for the

appellant, merely based on conjectures, does not hold good.

The principle of law, laid down, in the aforesaid authority, is

fully applicable to the facts of the instant case. Since it was

proved that none tampered with the samples, until the same

reached the office of the Chemical Examiner, the submission

of the Counsel for the appellant, in this regard, being without

merit, must fail, and the same stands rejected.

12. It was next submitted by the Counsel for the

appellant, that when the case property was produced, in the

Court, the seals on some of the bags, were found broken. He

further submitted that some bags were in torn condition. He

further submitted that under these circumstances, it could not

be said that the case property produced in the Court, at the
Crl. Appeal No. 974-SB of 1997
9

time of evidence of the prosecution witnesses, was the same,

as was allegedly recovered from the accused-appellant. He

further submitted that, under these circumstances, it could be

said that no recovery, whatsoever, was effected from the

accused, but he was falsely implicated in the instant case.

The bags containing poppy husk Ex.P2 to Ex.P16 were

produced at the time of evidence of Inspector Pargat Singh

( PW3 ) on 21.04.1993, when his examination-in-chief was

recorded. His cross-examination was conducted on

11.09.1996, when again the case property was produced.

Some of the bags were found torn and the seals on some of

the bags were found broken. It may be stated here, that the

recovery, in this case was effected on 26.03.1991, whereas,

the case property was in the first instance, produced in the

Court at the time of the evidence of Pargat Singh, ( PW3 )

after more than two years and for the second time, during the

course of cross examination, after more than five years. The

case property remained lying in the malkhana, where the case

properties of other cases, were also lying. On account of

shortage of spaces, in the malkhanas, the case properties of

the cases, cannot be stacked properly. If, on account of

irresponsible handling, lapse of sufficient time, between the

date of recovery, and production of the case property, in the

Court, and during the course of transit, seals on some of the

bags stood broken and some of the bags containing poppy
Crl. Appeal No. 974-SB of 1997
10

husk underwent the process of decay that did not mean that

the case property, produced in the Court, did not stand

connected with the case. Pargat Singh, Inspector ( PW3 ) in

clear-cut terms, stated that the bags, containing poppy husk,

produced, in the Court, were the same, as were recovered

from the truck, being driven by the accused. The only

obligation, upon the prosecution is to produce the case

property in the Court and get it identified, from the

prosecution witnesses, so as to connect the same with the

case. In the instant case, the prosecution produced the

witnesses, who identified the case property, as the same, as

was recovered from the accused. Under these circumstances,

the case property produced in the Court, stood duly connected

with the case. In this view of the matter, the submission of

the Counsel for the appellant, being without merit, must fail,

and the same stands rejected.

13. It was next submitted by the Counsel for the

appellant, that according to the prosecution story, Jasbir

Singh Sandhu, SP ( Operation ) along with 4/5 gunmen came

to the spot, and he also joined the police party. He further

submitted that no document bears the signatures of Jasbir

Singh Sandhu. He further submitted that, Jasbir Singh

Sandhu, referred to above, was not examined by the

prosecution. He further submitted that under these

circumstances, it could be said that Jasbir Singh Sandhu, SP,
Crl. Appeal No. 974-SB of 1997
11

neither joined the police party nor was present at the time of

the alleged search and seizure and, as such, the case of the

prosecution became doubtful. It is, no doubt, true that none of

the documents bears the signatures of Jasbir Singh Sandhu.

He was also not examined, by the prosecution The mere fact

that none of the documents was signed by Jasbir Singh

Sandhu, in itself, did not go to prove that the case of the

prosecution was doubtful. It is for the Public Prosecutor for

the State, to decide, as to how many witnesses, he wanted to

examine, to prove his case. Since the Additional Public

Prosecutor for the State, thought that it was not necessary to

examine Jasbir Singh Sandhu, SP, as the other evidence,

produced by the prosecution, was sufficient to unfold the

prosecution story, it could not be said that he exercised the

discretion vested in him arbitrarily or capriciously. The other

evidence, produced by the prosecution, being sufficient to

prove the case, non-examination of Jasbir Singh Sandhu, did

not at all cause any dent, in the prosecution case. In this view

of the matter, the submission of the Counsel for the appellant,

in this regard, being without merit, must fail, and the same

stands rejected.

14. No doubt, Ranza, who was Panch of Gram

Panchayat, Takhar Khurd, at the relevant time, was examined

as DW1, by the accused-appellant. He deposed that the police

was asking the accused to provide the truck of his father , but
Crl. Appeal No. 974-SB of 1997
12

he refused to do so, as a result whereof, an altercation took

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

accused was falsely implicated. If the accused had been taken

away by the police, and falsely implicated in the instant case,

then Ranzha, DW1, could not be expected to sit silent. In

those circumstances, he was required to send an application to

the Higher Officers, regarding the false implication of the

accused. He could also get the resolution passed, in the

panchayat, that the accused was taken by the police, in his

presence, and no recovery of contraband was effected from

him, but he was falsely implicated. However, he did not do so.

The recovery was effected in the year 1991, whereas, this

witness appeared in the Court on 26.11.1997. He slept over

the matter, for more than six and a half years, and, ultimately,

came to the Court, to depose that the accused was falsely

implicated, in the instant case. Mere silence, on his part, for

such a long time, in itself, was sufficient to disbelieve his

statement. The trial Court, was right, in disbelieving his

statement. This Court after re-appraisal of the evidence of the

witnesses, also comes to the same conclusion. In this view of

the matter, the submission of the Counsel for the appellant, in

this regard, being without merit, must fail, and the same

stands rejected.

15. No other point, was urged, by the Counsel

for the parties.

Crl. Appeal No. 974-SB of 1997
13

16. In view of the above discussion, it

is held that the judgment of conviction and the order of

sentence, rendered by the trial Court, are based on the

correct appreciation of evidence, and law, on the point.

The same do not warrant any interference. The same

are liable to be upheld.

17. For the reasons recorded,

hereinbefore, the appeal is dismissed. The judgment

of conviction and the order of sentence, dated

26.11.1997, are upheld. If the appellant is on bail, his

bail bonds shall stand cancelled. The Chief Judicial

Magistrate, shall take necessary steps, in accordance

with the provisions of law, to comply with the

judgment, within two months, from the date of receipt

of a certified copy of the judgment, keeping in view

the applicability of the provisions of Section 428 of

the Code of Criminal Procedure.

18. No specific order was passed by the trial

Court, regarding the confiscation or otherwise of the

truck. The truck, in question, as per the appellant,

belongs to his father. The trial Court is directed to

initiate proceedings, regarding confiscation and
Crl. Appeal No. 974-SB of 1997
14

submit the compliance report within a period of three

months from the date of receipt of a certified copy of

the judgment.

(SHAM SUNDER)
JUDGE
July 23, 2008
dinesh