High Court Punjab-Haryana High Court

Sajjan Kumar vs State Of Haryana on 13 October, 2009

Punjab-Haryana High Court
Sajjan Kumar vs State Of Haryana on 13 October, 2009
Criminal Appeal No.2387-SB of 2008                             -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                         ****
                                   Criminal Appeal No.2387-SB of 2008
                                      Date of Decision:13.10.2009


Sajjan Kumar
                                                        .....Appellant
            Vs.

State of Haryana
                                                        .....Respondent


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL


Present:-   Mr. R.S. Mamli, Advocate for the appellant.

            Mr. Amit Kaushik, Assistant Advocate General, Haryana.
                         ****


JUDGMENT

HARBANS LAL, J.

This appeal is directed against the judgment/ order of sentence

dated 16.10.2008 passed by the Court of learned Additional Sessions Judge,

Fatehabad whereby he convicted and sentenced Sajjan Kumar accused to

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

Rs.1 lac under Section 15 of the Narcotic Drugs and Psychotropic

Substances Act, 1985 (for brevity, `the Act’) and in default of payment of

fine, to further undergo rigorous imprisonment for one year.

Shortly put, the facts of the prosecution case are that on

28.7.2005, Jagdish Kumar, Inspector amongst other police officials

intercepted the esteem car bearing registration No.DL-2CB-4629 in which

accused Sajjan and his co-accused Roshan (juvenile facing trial before the
Criminal Appeal No.2387-SB of 2008 -2-

Juvenile Justice Board) were travelling. The search of the car revealed three

gunny bags containing total 120 kilograms of poppy husk. Two samples of

100 grams each were drawn from each bag and converted into parcels. The

remainder of each bag was also turned into parcels. All these parcels along

with the aforesaid car were seized vide recovery memo. The accused were

arrested. After completion of investigation, the charge-sheet was laid in the

Court for trial of the accused Sajjan Kumar.

The accused was charged under Section 15 of the Act to which

he did not plead guilty and claimed trial. To bring home guilt against the

accused, the prosecution examined PW1 Ram Lal, PW2 Ajaib Singh

Inspector, PW3 Jagdish Kumar Inspector, PW4 HC Madan Lal, PW5 ASI

Baldev Singh, PW6 HC Amar Singh, PW7 EHC Gian Sarup, PW8 SI

Ishwar Singh and closed its evidence. When examined under Section 313

of Cr.P.C., the accused denied all the incriminating circumstances appearing

in the prosecution evidence against him and pleaded innocence. He has put

forth that he was not arrested at the spot and he was taken into custody

much prior to his arrest shown and later on, he has been falsely implicated.

He did not adduce any evidence in defence.

After hearing the learned Public Prosecutor for the State, the

learned defence counsel and examining the evidence on record, the learned

trial Court convicted and sentenced the accused as noticed at the outset.

Feeling aggrieved therewith, he has preferred this appeal.

I have heard the learned Counsel for the parties, besides

perusing the record with due care and circumspection.

Mr. Mamli canvassed at the bar that the appellant was neither a
Criminal Appeal No.2387-SB of 2008 -3-

driver nor owner of the vehicle. He was not in conscious possession of the

contraband. The provisions of Section 52 as well as 55 of the Act have not

been adhered to. The recovered poppy husk bags were not properly sealed,

nor the sample parcels were sent to the Forensic Science Laboratory within

the prescribed period.

As against this, the learned State Counsel maintained that the

conscious possession of the appellant qua the recovered poppy husk bags

has been established as he along with Roshan was found travelling in the

esteem car. He further pressed into service that the provisions of Section 52

and 55 have been observed and the sample parcels were forwarded for

chemical analysis within a reasonable time.

I have well considered the rival contentions. In re: Kashmir

Singh v. State of Punjab, 2006(2) Recent Criminal Reports (Criminal)

477, the Full Bench of this Court has ruled that “no presumption can be

raised against the accused person under Sections 35 or 54 of the NDPS Act

or even under Section 144 of the Evidence Act that he was in conscious

possession of the alleged contraband unless a specific question has been put

to him regarding conscious possession under Section 313 of Cr.P.C.” A

meticulous perusal of the statutory statement of the appellant recorded

under Section 313 of Cr.P.C would reveal that no such question has been

put to him. Thus, in view of Kashmir Singh’s case (supra), the conscious

possession of the appellant is not established. That being so, the

presumption arising under Section 35 or 54 of the Act does not operate in

favour of the prosecution. It is in the cross-examination of Jagdish Kumar

Inspector PW3 that “Both the accused had run away towards the backward
Criminal Appeal No.2387-SB of 2008 -4-

direction after opening the windows and they have hardly covered five

paces when they were apprehended by us. One/two people were asked to

join the investigation, but they refused to join the investigation. I cannot

tell their names, nor I mentioned their names in the case diary.” This

evidence speaks volume of the fact that the accused in fact was not

apprehended from within the car, rather as alleged, he was overpowered

while fleeing. This is another circumstance to hold that his conscious

possession is not established qua the recovered poppy husk bags.

Furthermore, if the persons, who were asked to join investigation had

refused to do so, in turn, the Investigator was expected to initiate legal

action against them. He regretted his inability to disclose their names nor he

mentioned the same in the case diary. As such, the evidence tendered by the

official witnesses do not find corroboration from any independent source.

Furthermore, towards the end of his cross-examination, the Investigating

Officer has stated that “the accused present in the Court is not owner of the

car, nor he was driving the car at that time.” To add further to it, there is

inexplicable delay of as many as seven days in sending the sample parcels

for chemical analysis.

In view of the infirmities enumerated above, this appeal is

accepted setting aside the impugned judgment/ order of sentence. The

accused is acquitted of the charged offence.

October 13, 2009                                   ( HARBANS LAL )
renu                                                    JUDGE

Whether to be referred to the Reporter? Yes/No