High Court Punjab-Haryana High Court

Sahid Ahmed vs Intelligence Officer From The … on 19 September, 2008

Punjab-Haryana High Court
Sahid Ahmed vs Intelligence Officer From The … on 19 September, 2008
Crl. Appeal No.333-SB of 1999                                   1
Crl. Appeal No.707-SB of 1999

        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH

                                Crl. Appeal No.333-SB of 1999
                                Date of Decision : September 19, 2008


Sahid Ahmed S/o Sharif Ahmed,                        ...Appellant
R/o Gulabi Bagh Colony,
Tibba Road, Ludhiana.

                                Versus

Intelligence Officer from the office of              ....Respondent
Assistant Director, Directorate of Revenue
Intelligence, Ministry of Finance,
Govt. of India, Amritsar.

                                Crl. Appeal No.707-SB of 1999

Gopal Singh S/o Joginder Pal Singh,                  ...Appellant
R/o Village Malwan, P.S.Nangal,
Tehsil Anandpur Sahib,
District Ropar.

                                Versus

UOI through the office of                            ....Respondent
Assistant Director, Directorate of Revenue
Intelligence, Ministry of Finance,
Govt. of India, Amritsar.

CORAM: HON'BLE MR. JUSTICE SHAM SUNDER

Present: Mr. M.L.Saggar, Sr. Advocate, with
         Mr. G.P.Vashisht, Advocate,
         for the appellant, in Crl.A.No.333-SB of 1999.

          Mr. S.S.Rana, Advocate,
          for the appellant, in Crl.A.No.707-SB of 1999.

          Mr. D.D.Sharma, Advocate,
          for the respondent, in both the appeals.


SHAM SUNDER, J.

This judgment shall dispose of Criminal Appeal No.333-SB of 1999,

filed by Sahid Ahmed, and Criminal Appeal No.707-SB of 1999, filed by Gopal

Singh, accused (now appellants), arising out of the judgment of conviction, and
Crl. Appeal No.333-SB of 1999 2
Crl. Appeal No.707-SB of 1999

the order of sentence dated 25.1.1999, rendered by the Court of Addl. Sessions

Judge-cum-Special Judge, Amritsar, vide which it convicted Sahid Ahmed and

Gopal Singh, accused/appellants, and Rahul Kumar (non-appellant) for the

offence, punishable under Section 21 of the Narcotic Drugs & Psychotropic

Substances Act, 1985 (hereinafter called as ‘the Act’ only) and sentenced them,

to undergo rigorous imprisonment, for a period of ten years each, and to pay a

fine of Rs.1 lac each, and in default of payment of the same, to undergo

rigorous imprisonment for another period of six months each, for having been

found in possession of 23 kgs. Heroin (net weight), and 23 Kgs. And 575 grams

heroin (gross weight).

2. The facts, in brief, are that on a specific information, a special picket

was held on 12.4.1996, at Canal Bridge, near village Sujanpur, at Lakhanpur-

Jalandhar-Pathankot road. The picket party was headed by Arvinderpal Singh,

JAD, BSF(G), Amritsar, and consisted of Harcharan Singh, Asstt. Director,

DRI, Amritsar, and other officials. At about 12.55 PM, on 12.4.1996, a truck,

bearing No.PB-13A-2947, was intercepted by the picket party. There were

three occupants, in the said truck. The truck was signalled to stop. It was

stopped. It was being driven by Gopal Singh, accused. Sahid Ahmed and

Rahul Kumar @ Raju, accused, were sitting behind the long seat of the truck.

On preliminary enquiry, they disclosed their names, as above, and denied

having concealed any narcotic substance, in the said truck. As the officers had

specific information, and the place of inspection, was not found suitable, and

secure for conducting rummaging of the said truck, on the road side, the same

alongwith the three suspects aforesaid, were escorted to the office of the

Directorate of Revenue Intelligence, situated in Green Avenue, Amritsar. In the

presence of two independent witnesses namely Moti Sagar and Vijay Kumar,

letters were delivered to the accused, whether they would like themselves, and

their truck to be searched, in the presence of a Gazetted Officer, or a Magistrate.
Crl. Appeal No.333-SB of 1999 3
Crl. Appeal No.707-SB of 1999

The accused gave their consent, for search of their person, as well as the truck,

in the presence of Harcharan Singh, Asstt. Director, DRI, Amritsar. The search

of truck No.PB-13A-2947, was conducted, in the presence of the aforesaid

independent witnesses, and Harcharan Singh, Asstt. Director, DRI, Amritsar, a

Gazetted Officer, which resulted into the recovery of 2 jute bags, one of big

size, and the other of medium size, from the box lying beneath the long seat,

behind the driver’s seat, besides the Registration Certificate of the truck, in

question. These bags, were opened, and their contents, were examined. The big

size bag was found containing 13 packets wrapped with yellow coloured

adhesive tape, and the medium size bag, was found containing 10 packets,

wrapped with yellow coloured adhesive tape. Thus in all 23 packets, were

recovered, from the two jute bags aforesaid. On cutting open the tape, from all

the recovered 23 packets, the same were found packed in white cotton cloth.

The packing of the brownish powder in each of the recovered 23 packets was

found to be as follows :

“The brownish powder was packed in a khaki coloured paper

envelope, the envelope was further kept in polythene bag, and the

polythene bag was further packed and stitched with white coloured

cotton cloth.”

2-A. The cotton cloth 10 packets, were having ‘777’ markings, and 13

packets were having ‘999’ markings. On opening of each of the recovered 23

packets, the same were found containing a powder like substance, which was

brownish in colour, and was having typical smell. On weighment, each packet

was found weighing 1 kg. net. Total gross weight of the brownish powder of all

the 23 packets, was found to be 23 kgs. 575 grams, and net weight was found to

be 23 kgs. On testing by the Officer, with the U.N.testing kit, each packet,

showed positive result for heroin (opium based). Thereafter, the said heroin

was seized, under Section 42 of the Act. The truck, bearing No.PB-13A-2947,
Crl. Appeal No.333-SB of 1999 4
Crl. Appeal No.707-SB of 1999

alongwith the Registration Certificate, was also seized, under the Act. The

personal search of Sahid Ahmed, accused, was effected, in the presence of

independent witnesses and Harcharan Singh, Asstt. Director, DRI, Amritsar, as

a result whereof, Indian currency of Rs.200/-, one identity card, issued by Indian

Muslim Council Pb. Regd. No.493, were recovered. On personal search of

Gopal Singh, accused, a sum of Rs.500/- in Indian currency, and his driving

licence No.21543 dated 23.5.1989, issued by DIG Bareily, were recovered. On

personal search of Rahul Kumar, no recovery was effected.

3. For the purpose of drawl of samples, for chemical analysis, all the

recovered 23 packets of brownish powder, were divided into 3 lots. Lot No.1,

comprised 10 packets, marked S1 to S10, having marking ‘777’, Lot No.2,

comprised 7 packets, marked S11 to S17, having marking ‘999’, and the rest of

the 6 packets, having marking ‘999’ were allotted Lot No.3, and marked as S18

to S23. Samples from each packet were taken out, so as to make a

homogeneous mixture. Out of the homogeneous mixture of each lot, the

corresponding samples each of 5 grams in duplicate, were drawn. Each of the

representative sample, was kept in a polythene bag. Each of the polythene bag

was kept in a paper envelope. The paper envelopes were sealed with the seal of

DRI, over a paper slip, bearing the signatures/thumb impression of the DRI

Officer, the Officer of the BSF, two independent witnesses, as also of Sahid

Ahmed, Gopal Singh and Rahul Kumar, accused. The representative samples,

drawn from Lot No.1, were marked as L-1, original, and L-2 duplicate.

Similarly, representative samples drawn from Lot Nos.2 and 3, were marked as

L-2 original and L-2 duplicate, L-3 original and L-3 duplicate. After drawl of

the 6 samples, each of the 23 packets were repacked in their original style. The

outer cover of each bag, was also stitched. The recovered two jute bags, used

for concealing and packing the recovered 23 packets, were too seized, under the

provisions of the Act, on the reasonable belief, that the same were also liable to
Crl. Appeal No.333-SB of 1999 5
Crl. Appeal No.707-SB of 1999

confiscation, under the Act. All the recovered 23 bags, containing brownish

powder totally weighing 23 kgs. 545 grams (excluding samples) (gross weight),

net weight 22 kgs. 970 grams (excluding samples), and assessed to be valued at

Rs.1.15 crores, at that time, alongwith 2 jute bags, valued at Rs.100/-, and torn

pieces of adhesive tape, having NCP put in a steel trunk, which was locked and

sealed with the seal of DRI, over a paper slip, bearing thumb

impression/signatures of two independent witnesses, the officer of DRI, and

BSF (G), Amritsar. The accused were arrested. A report in the shape of form ‘F’

was sent to the Superior Officers, on 14.4.1996. The investigation was

conducted, as per the details mentioned in the complaint, which was filed in the

Court.

4. On appearance of the accused, in the Court, copies of the documents,

relied upon by the complainant, were supplied to them. After the case was

received by commitment, charge under Section 21 of the Act, was framed

against them, to which they pleaded not guilty, and claimed judicial trial.

5. The prosecution, in support of its case, examined Kewal Krishan,

Intelligence Officer, DRI, Amritsar, (PW-1), who deposed with regard to the

secret information, received by him, and three other officers, which was reduced

into writing. He proved secret information, Ex.PA, which was reduced into

writing, signed by him, and others. He further stated that the secret information

was communicated to their higher Officer, Deputy Director, DRD, New Delhi.

He further stated that, he was a member of the picket party, which intercepted

the truck aforesaid, alongwith 3 occupants (accused), of the same. He further

stated that the truck was brought to the DRI Office, at Amritsar. He further

stated that the recovery of heroin, referred to above, was effected from the

truck. Harcharan Singh, Asstt. Commissioner of Customs, (PW-2), being a

member of the picket party, also supported the case of the complainant, in all

material particulars. Sukhdev Singh, Constable (PW-3), interalia deposed that
Crl. Appeal No.333-SB of 1999 6
Crl. Appeal No.707-SB of 1999

on 15.4.1996, while he was posted as Constable, in the office of the Directorate

Revenue Intelligence, Amritsar, Harcharan Singh, Asstt. Director, handed over

to him, in the morning, three envelopes and two letters. The envelopes were

sealed. He proved Ex.PU and Ex.PL, copies of the letters, which were given to

him, by Harcharan Singh. He further stated that he left him, at Railway Station,

Amritsar, and he went to Delhi. He further stated that he handed over the sealed

envelopes and the letters, in the Laboratory, and obtained receipt Ex.PV. He

further stated that neither he tampered with the envelopes and the letters, nor

did he allow anybody, to tamper with the same, till the same remained in his

custody. Bijon Behari Deb, Chemical Examiner (PW-4), deposed with regard to

the receipt of 3 samples, alongwith the forwarding letters Ex.PU and Ex.PL. He

further stated that the impression of the seal, on the test memo, and the sample

parcels tallied with each other. He issued receipt Ex.PV. He further stated that

after analysis, he gave his report, Ex.PS, and opined that each of the 3 samples,

was in the form of brown coloured powder, and each answered positive test for

diacetyl morphine and covered under the Act. He further stated that the street

name of diacetyl morphine, is heroin.

5-A. The Counsel for the complainant, gave up Moti Sagar and Vijay

Kumar, independent witnesses, as having been won over, by the accused.

Thereafter, he closed the evidence of the complainant.

6. The statements of the accused, under Section 313 Cr.P.C., were

recorded, and they were put all the incriminating circumstances, appearing

against them, in the prosecution evidence. They pleaded false implication. They

stated that they did not tender any statement, whatsoever, before the Customs

Authorities. It was further stated by them, that, in fact, their thumb impressions

and signatures were obtained on blank papers forcibly, under pressure, and on

physical pain, and later on the same were converted into their confessional

statements. They further stated that nothing was recovered, from them, nor they
Crl. Appeal No.333-SB of 1999 7
Crl. Appeal No.707-SB of 1999

were having any concern with the recovery alleged, by the complainant. They,

however, did not lead any evidence, in their defence.

7. After hearing the Counsel for the complainant, the Counsel for the

accused, and, on going through the evidence, on record, the trial Court,

convicted and sentenced the accused/appellants, as stated hereinbefore.

8. Feeling aggrieved, against the judgment of conviction, and the order

of sentence, rendered by the trial Court, the instant appeals, were filed by Sahid

Ahmed, and Gopal Singh, appellants, only.

9. I have heard the learned Counsel for the parties, and have gone

through the evidence and record, of the case, carefully.

10. The Counsel for the appellants, at the very outset, contended that

when, as per the story of the prosecution, the truck was intercepted, in the area

of village Sujanpur, on Lakhanpur-Jalandhar-Pathankot road, why the same

was not searched, at the spot, and why the same, alongwith the occupants

thereof, was brought to the office of the DRI, at Amritsar, was a fact, which

remained shrouded in mystery. They further submitted that, this fact alone, was

sufficient, to cast a cloud of doubt, on the prosecution story. The submission of

the Counsel for the appellants, in this regard, does not appear to be correct. The

explanation, as to why the truck, and the occupants thereof, were brought to the

DRI office, at Amritsar, was provided by Kewal Krishan, Intelligence Officer,

DRI, Amritsar (PW-1). He, in clear-cut terms, stated that since the place, where

the truck, occupied by 3 persons, who were the accused, was intercepted, was

not secure, and safe for rummaging, it was brought to the DRI office, alongwith

the accused. There is no requirement of law, that after apprehension of the

vehicle, suspected to be carrying some contraband, search of the same, should

be conducted, at the same very place, even if, adoption of such a course, may

not be safe and secure. The members of the picket party, were required to take

sufficient precautions, to ensure the safe conduct of the proceedings, regarding
Crl. Appeal No.333-SB of 1999 8
Crl. Appeal No.707-SB of 1999

search and seizure, at a place, which could be said to be proper for security

purposes. A big haul of heroin, weighing 23 kgs.(net), the value whereof, at

the relevant time, was 1 crore 15 lacs, and, at present, may be more than 5

crores, per kilogram, was recovered. It was, under these circumstances, the

truck, and the occupants, thereof, were brought to the DRI office, at Amritsar.

On account of this reason, no doubt, whatsoever, could be cast on the case of

the prosecution. The submission of the Counsel for the appellants, being

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

11. It was next submitted by the Counsel for the appellants, that the

appellants, were not proved to be in conscious possession of 23 Kgs. 575 grams,

heroin (gross weight), and 23 Kgs. Heroin (net weight). The submission of the

Counsel for the appellants, in this regard, does not appear to be correct. When

the truck, containing the aforesaid contraband, was intercepted, Gopal Singh,

appellant, was the driver thereof, whereas, Sahid Ahmed, appellant, was sitting

in the same. Rahul Kumar (non-appellant), was the cleaner of the truck. They

were the only 3 occupants of the truck, at the relevant time. Two jute bags,

containing the aforesaid heroin, were lying under the long sleeping seat, behind

the driver’s seat. Gopal Singh, appellant, made a statement, before the Customs

Officer, Ex.PG, on 13.4.1996, under Section 67 of the Act, wherein, he

admitted that he knew Sahid Ahmed, earlier, as he was mechanic, employed by

the firm, in which he was the driver. He also admitted that Rahul Kumar (non-

appellant), was the cleaner of the truck. It means that all 3 of them, were known

to each other, earlier to the search and seizure. It, therefore, could not be said

that any one of them, was a stranger to each other. Gopal Singh, appellant, in

his statement, under Section 67, made by him, voluntarily before the Customs

Officer, on the aforesaid date, also admitted that Sahid Ahmed, had told him,

that he had kept the articles, delivered to him, by his acquaintances, under the

long seat, behind the driver’s seat. Sahid Ahmed, appellant, also admitted that
Crl. Appeal No.333-SB of 1999 9
Crl. Appeal No.707-SB of 1999

he kept two jute bags, containing heroin, under the long seat behind the driver’s

seat, and told about the same to Gopal Singh, driver. Gopal Singh, being the

driver of the truck, was required to be diligent enough, to check, as to which

articles, in the bags, had been kept by Sahid Ahmed, under the seat, behind the

driver’s seat. Drivers of the vehicles, normally, before starting from a particular

place, check the articles lying in the vehicle. Under these circumstances, all the

accused, very well knew, as to what was contained in the jute bags, lying under

the seat, behind the driver’s seat. They were, therefore, in possession of, and in

control over the heroin, referred to above. Once the possession of the accused,

and their control over the contraband was proved, then statutory presumption

under Sections 54 and 35 of the Act, operated against them, that they were in

conscious possession thereof. Thereafter, it was for them, to rebut the statutory

presumption, by leading cogent and convincing evidence. However, the

appellants failed to rebut that presumption, either during the course of cross-

examination of the prosecution witnesses, or by leading defence evidence. In

these circumstances, the trial Court was right, in holding that they were in

conscious possession of the contraband. Section 54 of the Act ibid reads as

under :-

“Presumption from possession of illicit articles:- In trials

under this Act, it may be presumed, unless and until the

contrary is proved, that the accused has committed an

offence under this Act, in respect of:-

                      a)         any narcotic drug or psychotropic substance or

                      controlled substance;

                      b)         any opium poppy, cannabis plant or coca plant

                      growing on any land which he has cultivated;

                      c)         any apparatus specially designed or any group

of utensils specially adopted for the manufacture of any
Crl. Appeal No.333-SB of 1999 10
Crl. Appeal No.707-SB of 1999

narcotic drug or psychotropic substance or controller

substance; or

d) any materials which have undergone any

process towards the manufacture of a narcotic drug or

psychotropic substance or controlled substance, or any

residue left of the materials from which any narcotic drug

or psychotropic substance or controlled substance has

been manufactured,

for the possession of which he fails to account

satisfactorily.”

11-A. Section 35 which relates to the presumption of culpable mental state,

is extracted as under :-

“Presumption of culpable mental state:- (1) In any

prosecution for an offence under this Act, which requires

a culpable mental state of the accused, the Court shall

presume the existence of such mental state but it shall be

a defence for the accused to prove the fact that he had no

such mental state with respect to the act charged as an

offence in that prosecution.

Explanation:- In this section “culpable mental state”

includes intention, motive knowledge of a fact and belief

in, or reason to believe, a fact.

(2) For the purpose of this section, a fact is said to be

proved only when the court believes it to exist beyond a

reasonable doubt and not merely when its existence is

established by a preponderance of probability.”

11-B. From the conjoint reading of the provisions of Sections 54 and 35,

referred to hereinbefore, it becomes abundantly clear, that once an accused, is
Crl. Appeal No.333-SB of 1999 11
Crl. Appeal No.707-SB of 1999

found to be in possession of a contraband, he is presumed to have committed

the offence, under the relevant provisions of the Act, until the contrary is

proved. According to Section 35 of the Act ibid, the Court shall presume the

existence of mental state, for the commission of an offence, and it is for the

accused to prove otherwise. In Madan Lal and another Vs. State of H. P.

2003 SCC (Crl.) 1664 it was held as under:-

The word “conscious” means awareness about a
particular fact. It is a state of mind which is deliberate or
intended.

Once possession is established, the person who
claims that it was not a conscious possession has to
establish it, because how he came to be in possession is
within his special knowledge. Section 35 of the Act gives a
statutory recognition of this position because of the
presumption available in law. Similar is the position in
terms of Section 54 where also presumption is available to
be drawn from possession of illicit articles.”

11-C. The facts of Madan Lal’s case (supra) in brief, were that accused

Manjit Singh was driving the Car, and the remaining four accused, were sitting

therein. One steel container (dolu) in a black coloured bag, was recovered from

the said Car, which contained 820 gms. charas. All the accused were convicted

and sentenced by the trial Court, holding that they were found in conscious

possession of charas, despite the fact, that one of the accused, admitted his

conscious possession, of the contraband. The Apex Court held that the trial

Court was right, in coming to the conclusion, that the accused were found in

conscious possession of charas, as they had failed to explain, as to how, they

were travelling in a Car together, which was not a public vehicle. The Apex

Court upheld the conviction and sentence awarded to the accused. In the instant

case, the accused failed to explain, as to how, the heroin, referred to above, was

found under the long seat, behind the driver’s seat, in the truck, which was being
Crl. Appeal No.333-SB of 1999 12
Crl. Appeal No.707-SB of 1999

driven by one of them. The facts of Madan Lal’s case (supra) are similar and

identical to the facts of the present case. The principle of law, laid down, in

Madan Lal’s case (supra) is fully applicable to the facts of the present case.

In the instant case, the accused/appellants took up the plea, only of false

implication. As stated above, the accused, thus, miserably failed to rebut the

statutory presumption, referred to above. Thus, their conscious possession, in

respect of the contraband, was proved, and, as such, the submission of the

Counsel for the appellants, being without merit, must fail, and the same stands

rejected.

12. The Counsel for Gopal Singh (driver), appellant, relying upon his

statement, Ex.PG, made by him, on 13.4.1996, before the Customs Officer,

under Section 67 of the Act, submitted that he did not know, as to what was

contained in the jute bags, lying under the seat, behind the driver’s seat. He

further submitted that, he only believed Sahid Ahmed, that some articles had

been kept under that seat. He further submitted that even Sahid Ahmed,

admitted that he kept the jute bags, containing heroin, under the seat, behind the

driver’s seat. He further submitted that, as such, Gopal Singh, could not be said

to be in conscious possession of the contraband, referred to above, and, thus, he

did not commit any offence, punishable under Section 21 of the Act. The

submission of the Counsel for the appellant, in this regard, does not appear to be

correct. As stated above, Gopal was the driver of the truck, at the relevant time.

He was wholly-solely incharge of the truck, at the relevant time. It could not be

expected of him, just to believe the representation, made by Sahid Ahmed. As

soon as Sahid Ahmed told him, that he had kept the articles, handed over to

him, by his acquaintances, under the long seat, behind the driver’s seat, he must

have checked the same, and finding that the same contained the contraband, for

undisclosed reasons, connived with Sahid Ahmed. Neither, during the course of

cross-examination of the prosecution witnesses, nor in his statement, under
Crl. Appeal No.333-SB of 1999 13
Crl. Appeal No.707-SB of 1999

Section 313 Cr.P.C., he took up the plea, that he made a statement, Ex.PG,

wherein, he stated that he was not in the knowledge of the contents of the jute

bags aforesaid. On the other hand, he retracted from his statement, Ex.PG,

made by him, before the Customs Officer first in point of time, as for the first

time, before this Court, he took up such a plea that he was not in possession of

the contraband. Had it been so, it was required of him, to put to the prosecution

witnesses, during the course of cross-examination, that he was not in conscious

possession of the contraband. He was also required to take up such a plea, in

his statement, under Section 313 Cr.P.C. It was at a very belated stage, that he

came up with the plea, that he was not in conscious possession of the

contraband. No doubt, Kewal Krishan, (PW-1), during the course of his cross-

examination, stated that during the course of investigation, it was discovered

that Gopal Singh and Rahul Kumar, accused, had no knowledge of

transportation of narcotic substance, in the truck. However, his statement, in

this regard, cannot be taken as a gospel truth. Similarly, Harbahajan Singh,

Asstt. Commissioner of Customs (PW-2), stated that Gopal Singh and Rahul

Kumar, were found innocent, in the investigation, but complaint was filed

against them, because they too were caught at the spot. He further stated that

Kewal Krishan, did not inform him, in writing that Gopal Singh and Rahul

Kumar, were innocent. The Customs Officers, after catching the accused, with

the contraband aforesaid, filed the criminal complaint aforesaid. It is for the

Court to decide, as to which accused was innocent, and which accused was

guilty. They had no right to decide the guilt or innocence of the accused. Their

duty was only to detect the crime, and then file a complaint, against the accused.

As soon as the complaint was filed by them, their role was over. They were

only to appear, as witnesses, thereafter. From the overall assessment of the

evidence, produced by the prosecution, it is proved that Gopal Singh, knew

about the contents of the jute bags, and he was, thus, in possession of, and in
Crl. Appeal No.333-SB of 1999 14
Crl. Appeal No.707-SB of 1999

control over the same. In Madan Lal’s case (supra), also one of the five

accused admitted his conscious possession, in respect of the contraband, but in

his statement, under Section 313 Cr.P.C., he did not take up such a plea. As

stated above, the Apex Court held that all the 5 accused, including the driver,

were in conscious possession of 820 grams charas, which was lying in the car.

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. The Counsel for the Sahid Ahmed, appellant, submitted that Sahid

Ahmed, was neither the owner, nor the driver of the truck, but only a mechanic,

and, as such, conscious possession, of the contraband, could not be attributted to

him. The submission of the Counsel for Sahid Ahmed, appellant, does not

appear to be correct. Sahid Ahmed, appellant, when made confessional

statement, under Section 67 of the Act, before the Customs Officer, Ex.PF,

dated 13.4.1996, voluntarily admitted that he kept 2 jute bags, containing

contraband, under the long seat, behind the driver’s seat. This confessional

statement was, without any pressure, or undue influence. The Customs Officers

are not the Police Officers. The confessional statement made by Sahid Ahmed,

to them, was not hit by the provisions of Section 25 of the Indian Evidence Act,

1872. From the evidence produced by the complainant, coupled with the

confessional statement, Ex.PF, made by Sahid Ahmed, his conscious

possession, in respect of the contraband, stood duly proved. The mere fact that

he was neither the owner, nor the driver of the truck, did not at all absolve him,

of his liability, especially in view of his confessional statement, Ex.PF. The

submission of the Counsel for Sahid Ahmed, appellant, being without merit,

must fail, and the same stands rejected.

14. The Counsel for the appellants, however, placed reliance on Avtar

Singh Vs. State of Punjab 2002(4) RCR (Criminal) 181, in respect of their

contention, that the accused, were not found in conscious possession of the
Crl. Appeal No.333-SB of 1999 15
Crl. Appeal No.707-SB of 1999

contraband, in the truck. In Avtar Singh’s case (supra), the possession of the

accused, was not proved. The Apex Court held that they may be labourers. At

the same time, the Apex Court held that they, at the most, could be said to be

the abettors, but they were not convicted, and sentenced, on the ground, that no

charge for abetment had been framed against them. The Apex Court, therefore,

did not completely absolve them, of their liability. Avtar Singh’s case (supra),

was duly noticed, and distinguished, in Megh Singh Vs. State of Punjab, 2003

(4) RCR (Criminal) 319, on factual matrix. The facts of Avtar Singh’s case

(supra), are thus, distinguishable from the facts of the instant case. No help,

therefore, can be drawn, by the Counsel for the appellants, therefrom. The

submission of the Counsel for the appellants, being without merit, must fail, and

the same stands rejected.

15. It was next submitted by the Counsel for the appellants, that no

question was put to the accused, in their statements, under Section 313 Cr.P.C.,

that they were in conscious possession of the contraband, and, as such, they

could not be held guilty of the offence, punishable, under Section 21 of the Act.

They also placed reliance on Raj Kumar Vs. State of Punjab 2005(1) RCR

(Criminal) 70, in respect of their contention. It may be stated here, that in their

statements, under Section 313 Cr.P.C., the accused were required to be put only

the incriminating circumstances, appearing against them, in the prosecution

evidence. They were not required to be put the provisions of law, or the

presumption operating, under the provisions of law, in their statements, under

Section 313 Cr.P.C. The accused were put a specific question, that two jute

bags, containing contraband, were found lying the truck, of which they were

occupants. They were made aware that they were in possession of, and in

control over the jute bags, containing contraband. After their possession was

proved, in respect of the contraband, then the statutory presumption, under

Sections 54 and 35 of the Act, operated against them, that they were in
Crl. Appeal No.333-SB of 1999 16
Crl. Appeal No.707-SB of 1999

conscious possession thereof. Such statutory presumption, operating against

them, under the provisions of Sections 54 and 35 of the Act, therefore, was not

required to be put to them, during the course of their statements, under Section

313 Cr.P.C. In this view of the matter, the submission of the Counsel for the

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

16. No other point, was urged, by the Counsel for the parties.

17. 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, and are liable to be upheld.

18. For the reasons recorded, hereinbefore, both the appeals are

dismissed. The judgment of conviction, and the order of sentence dated

25.1.1999, are upheld. If the accused/appellants are on bail, their bail bonds,

shall stand cancelled. The Chief Judicial Magistrate, Amritsar, shall take

necessary steps, to comply with the judgment, with due promptitude, keeping in

view the applicability of the provisions of Section 428 of the Code of Criminal

Procedure. Compliance report be sent within two months.

September 19, 2008                                       (SHAM SUNDER)
Vimal                                                        JUDGE