Supreme Court of India

Sajan Abraham vs State Of Kerala on 26 February, 2004

Supreme Court of India
Sajan Abraham vs State Of Kerala on 26 February, 2004
Author: B Singh
Bench: N. Santosh Hegde, B.P. Singh
           CASE NO.:
Appeal (crl.)  1022 of 1997

PETITIONER:
Sajan Abraham

RESPONDENT:
State of Kerala

DATE OF JUDGMENT: 26/02/2004

BENCH:
N. SANTOSH HEGDE & B.P. SINGH

JUDGMENT:

J U D G M E N T

B.P. Singh, J.

The appellant herein was charged of having committed
the offence punishable under Section 21 of the Narcotic Drugs
and Psychotropic Substances Act, 1985 (hereinafter referred to
as ‘the NDPS Act‘) and was put up for trial before the Ist
Additional Sessions Court, Ernakulam. The case of the
prosecution was that on 10th October, 1993 at about 7.45 p.m.
he was found in possession of 25 ampoules of manufactured
drug, namely Buprenorphine Hydrocholride (Tidigesic)
alongwith three syringes when he was apprehended on the road
near Blue Tronics Junction, Palluruthy. The learned Additional
Sessions Judge by his judgment and order dated 5th March,
1994 acquitted the appellant of the charge levelled against him.
On appeal by the State being Criminal Appeal No. 533 of 1994
the acquittal of the appellant was set aside and the appeal
preferred by the State was allowed. The appellant was found
guilty of the offence punishable under Section 21 of the NDPS
Act and was sentenced to undergo rigorous imprisonment for
10 years and to pay a fine of rupees one lakh, in default to
undergo simple imprisonment for one year.

The appellant preferred an appeal before this Court being
Criminal Appeal No. 1022 of 1997 but the same was dismissed
by this Court by judgment and order dated 7th August, 2001.
The appellant then filed a review petition being Review Petition
(Crl.) No.1236 of 2001 which was allowed by this Court and
the appeal restored to its original number. The appeal has now
been placed before us for disposal.

While allowing the review petition this Court observed
that the appellant should have taken up a plea in the light of the
decision of this Court in Hussain vs. State of Kerala : (2000) 8
SCC 139 in which the same article Buprenorphine
Hydrocholride (Tidigesic) was found to be a psychotropic
substance and the quantity which was found in possession of
the accused was within the prescribed limit, being a small
quantity. Consequently benefit of the same was granted to the
accused in that case and he was acquitted. This Court felt,
while allowing the review petition, that the appellant should be
permitted to take up that contention in this case in order to
prevent a miscarriage of justice. This Court noticed that the
total quantity involved is 25 ampoules of Buprenorphine
Hydrocholride (Titidigesic) of 2 ml. each. Counsel for the State
of Kerala submitted that the limit of small quantity as per the
Notification is 1 gm. Thus the total quantity seized from the
appellant would fall within the limit of small quantity used for
medicinal purposes. The appellant was permitted to file a
petition seeking permission to raise additional grounds in the
appeal.

An application has been filed by the appellant for
permission to urge additional grounds in his appeal. We allow
the said application.

It was not disputed before us by the learned counsel
appearing on behalf of the State that the total quantity seized
from the appellant would fall within the limit prescribed under
Section 27 of small quantity to be used for medicinal purpose,
namely 1 gm. It is also not contended that the quantity seized
from the appellant was in excess of the quantity prescribed
under Rule 66.

Section 21 of the NDPS Act, as it stood at the relevant
time provided as follows :-

“21. Punishment for contravention in relation to
manufactured drugs and preparations. Whoever,
in contravention of any provision of this Act, or
any rule or order made or condition of licence
granted thereunder manufactures, possesses, sells,
purchases, transports, imports inter State, exports
inter-State or uses any manufactured drug or any
preparation containing any manufactured drug
shall be punishable with rigorous imprisonment for
a term which shall not be less than ten years but
which may extend to twenty years and shall also
be liable to fine which shall not be less than one
lakh rupees but which may extend to two lakh
rupees ;

Provided that the court may, for reasons to
be recorded in the judgment, impose a fine
exceeding two lakh rupees.”

It is thus apparent that what is made punishable under
Section 21 is, – possession, sale, purchase etc. of the drugs and
preparations mentioned therein in contravention of any
provision of the Act or any rule or order made or condition of
licence granted thereunder. Obviously, therefore, if any rule
permits a person to possess any psychotropic substance within
the limits specified under the rule and subject to such
conditions as the rule may prescribes, such a person cannot be
held guilty of the offence under Section 21 of the Act if it is
shown that his possession is not in contravention of such rule.

Rule 66 of the Narcotic Drugs and Psychotropic
Substances Rules, 1985 (hereinafter referred to as ‘the NDPS
Rules’) provides as follows :-

“66. Possession, etc. of psychotropic substances.
(1) No person shall possess any psychotropic
substance for any of the purpose covered by the
1945 Rules, unless he is lawfully authorized to
possess such substance for any of the said purposes
under these Rules.

(2) Notwithstanding anything contained in
sub-rule (1), any research institution, or a hospital
or dispensary maintained or supported by
Government or local body or by charity or
voluntary subscription, which is not authorized to
possess any psychotropic substance under the 1945
Rules, or any person who is not so authorized
under the 1945 Rules, may possess a reasonable
quantity of such substance as may be necessary for
their genuine scientific requirements or genuine
medical requirements, or both for such period as is
deemed necessary by the said research institution
or, as the case may be, the said hospital or
dispensary or person :

Provided that where such psychotropic
substance is in possession of an individual for his
personal medical use the quantity thereof shall not
exceed one hundred dosage units at a time.

(3) The research institution, hospital and
dispensary referred to in sub-rule (2) shall
maintain proper accounts and records in relation to
the purchase and consumption of the psychotropic
substance in their possession.”

Sub-rule (2) therefore permits a person to keep in his
possession for his personal medicinal use the psychotropic
substance upto one hundred dosage units at a time.

In the instant case there is evidence on record which
indicates that the appellant used the said drug and this is
obvious from the deposition of the Investigating Officer, PW-3
as well as the deposition of his mother, DW.1. Moreover three
syringes were also recovered from the appellant which also is
indicative of the fact that the psychotropic substance recovered
from him was for his personal consumption and not for trading
purposes.

In similar circumstances this Court in Ouseph @
Thankachan vs. State of Kerala (Criminal Appeal No. 1256 of
2001 disposed of on 6th December, 2001) drew such an
inference. There also the accused was found to possess 110
ampoules of the same psychotropic substance together with two
syringes.

In Hussain vs. State of Kerala (supra) the appellant was
found to possess 6 ampoules of the same psychotropic
substance. This Court allowed the appeal preferred by the
accused giving him the benefit of Rule 66 of the NDPS Rules
which permitted the appellant to keep in his possession for his
personal medicinal use the psychotropic substance upto 100
dosage units at a time.

Learned counsel for the State submitted that unless the
appellant held a permit granted under Rule 66 of the NDPS
Rules, he cannot claim benefit under the provisions of that
Rule. We find no substance in the argument because having
regard to the provisions of Section 9 of the NDPS Act under
which the Rules have been framed, the Central Government is
empowered by Rules to permit and regulate the matters
mentioned therein. Rule 66 itself permits possession of
psychotropic substance below a specified quantity and subject
to the conditions stated therein. Thus if the possession of
psychotropic substance is justified under the said Rule, no
separate permit is required to be issued to the person possessing
such psychotropic substance because the Rule itself permits
possession of such psychotropic substance to the extent
mentioned in the Rule and subject to the conditions laid down
therein. Thus following the principle laid down in Hussain vs.
State of Kerala
(supra) and having regard to the provisions of
Rule 66 of the NDPS Rules read with Section 21 of the NDPS
Act, we are satisfied that the psychotropic substance namely, –
Buprenorphine Hydrocholride (Tidigesic) found in possession
of the appellant was not in breach of Rule 66 of the NDPS
Rules and having regard to the fact that the same was for his
personal consumption, no offence under Section 21 of the
NDPS Act is made out.

In the result this appeal is allowed and the appellant is
acquitted of the charge levelled against him. The appellant is
on bail. His bail bonds are discharged.