Supreme Court of India

Shiv Kumar Mishra vs State Of Goa Tr.Home Sec on 23 February, 2009

Supreme Court of India
Shiv Kumar Mishra vs State Of Goa Tr.Home Sec on 23 February, 2009
Author: ________________J.
Bench: Altamas Kabir, Cyriac Joseph
                            IN THE SUPREME COURT OF INDIA

              CRIMINAL APPELLATE JURISDICTION

           CRIMINAL APPEAL NO. 361______ OF 2009

             (@ S.L.P. (Crl.) NO.8552 of 2008)


Shiv Kumar Mishra                             ...Appellant


     Vs.


State of Goa Through Home Secretary           ...Respondent



                             O R D E R

1. Leave granted.

2. The appellant was convicted under Section 20(b)

(ii)(B) of the Narcotic Drugs and Psychotropic

Substances Act, 1985 (hereinafter referred to as

`the NDPS Act’), and sentenced to undergo rigorous

imprisonment for three years and to pay a fine of

Rs.30,000/- and in default of such payment to

undergo simple imprisonment for three months.
2

3. On 9th December, 2004, the appellant was found

in possession of 1.61 Kgs. of Ganja. Under the

provisions of the NDPS Act, 1 Kg. of Ganja has been

defined to be “small quantity” and 20 Kgs. and

above has been defined as “commercial quantity”.

When the seized Ganja was analyzed on 15th December,

2004, the weight thereof together with jute bag and

plastic carrying bag was found to be 1.595 Kgs. The

Ganja alone, without the jute bag and plastic

carrying bag, weighed 1.31 Kgs. Before the High

Court, it was contended on behalf of the appellant

that once the moisture content of the seized Ganja

was excluded, the actual weight of the contraband

would weigh less than 1 Kg., which would have

attracted a punishment of imprisonment for a term

which could extend to six months or fine, which

could extend to Rs.10,000/-, or with both. It was

also submitted that the expression `Ganja’, as

defined in Section 2(i)(b) of the NDPS Act, does

not include seeds and leaves when not accompanied

by the tops. It was also submitted that the expert
3

(PW.1) Mahesh Kaissare had not been able to specify

the weight of the flowery part alone or the leaves

separately. It was prayed before the High Court

that in the circumstances since the appellant had

already undergone two months and six days out of

the sentence, the same be considered as the

substantive sentence and that the appellant would

deposit the fine in case the same has not been

deposited.

4. The High Court rejected the submission made on

behalf of the appellant, but considering the

quantity involved which was little over 1 Kg.,

reduced the sentence from three years’ rigorous

imprisonment to one year’s rigorous imprisonment.

The fine was, however, not reduced.

5. Not being satisfied with the order of the High

Court reducing the sentence from three years to one

year, the appellant has moved this Court for

further relief.

4

6. In the present appeal, the same submission has

been advanced on behalf of the appellant.

7. Learned counsel for the appellant submitted

that having regard to the definition of “Ganja” in

Section 2(iii)(b) of the NDPS Act, the seeds and

leaves ought not to have been included while

weighing the seized contraband since the same was

not accompanied by tops. It was urged that

excluding the seeds and leaves the actual weight of

the seized Ganja would be below 1 Kg. which would

attract a much lesser punishment of imprisonment

for a term which could extend to six months or with

fine, which could extend to Rs.10,000/-, or with

both.

8. Learned counsel for the appellant submitted

that the order of the High Court reducing the

period of sentence to one year was erroneous since

the seized Ganja would be less than 1 Kg. and could

not, therefore, be taken to comprise commercial

quantity.

5

9. Despite several opportunities, the State did

not appear to contest the matter and the same was

taken up for final disposal in the absence of the

State.

10. Section 2(iii)(b) of the NDPS Act defines

“Ganja” as follows :-

“‘ganja’, that is, the flowering or
fruiting tops of the cannabis plant
(excluding the seeds and leaves when not
accompanied by the tops), by whatever name
they may be known or designated;”

An attempt has been made on behalf of the

appellant to convince us that the seized Ganja was

not accompanied by flowering or fruiting tops and

hence the weight of the seeds and the leaves would

have to be excluded on account of the said

definition, which would reduce the weight of the

seized Ganja considerably so as to exclude it from

the definition of commercial quantity and attract a
6

much lesser sentence than when the seized commodity

was treated to be of commercial quantity.

11. The submissions made by learned counsel for the

appellant are not convincing since from the

evidence on record it has been established that the

seized Ganja consisted of a greenish brown colour

leafy and flowery parts of the plant (in moist

condition) which, in terms of the definition of the

expression “Ganja”, would include the seeds and

leaves of the cannabis plant since the seized Ganja

was accompanied by the flowery parts of the plant.

As far as exclusion of the moisture content of the

seized Ganja is concerned, there is nothing in the

NDPS Act to suggest that when the weight of a

quantity of Ganja is to be ascertained, the

moisture content has to be separately ascertained

and excluded. On the other hand, we are of the

view that the weight of the contraband would be the

weight taken at the time of seizure.
7

12. We, therefore, see no reason to interfere with

the judgment and order passed by the High Court and

dismiss the appeal accordingly.

________________J.

(ALTAMAS KABIR)

________________J.

(CYRIAC JOSEPH)
New Delhi

Dated: 23.2.2009