High Court Punjab-Haryana High Court

Sohan Singh vs State Of Punjab on 27 March, 2009

Punjab-Haryana High Court
Sohan Singh vs State Of Punjab on 27 March, 2009
Criminal Appeal No. 1133-SB of 2002                                     1




      In the High Court of Punjab and Haryana, at Chandigarh.


                   Criminal Appeal No. 1133-SB of 2002

                        Date of Decision: 27.3.2009


Sohan Singh
                                                               ...Appellant
                                   Versus
State of Punjab
                                                             ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Sant Pal Singh Sidhu, Advocate
         for the appellant.

             Mr. Mehardeep Singh, Assistant Advocate
             General, Punjab, for the State.


Kanwaljit Singh Ahluwalia, J. (Oral)

Sohan Singh son of Ajit Singh, was convicted and sentenced

by the Judge, Special Court, Ludhiana, to undergo rigorous

imprisonment for four years and to pay a fine of Rs.5,000/-, in default

whereof to further undergo rigorous imprisonment for nine months for

having in his possession 25 Kgs. & 500 grams of poppy husk.

In the present case, appellant was apprehended by a police

party led by Sukhdev Singh, Assistant Sub Inspector, on 23.9.1998 and

poppy husk weighing 25 Kgs. & 500 grams was recovered from the

appellant.

Prosecution had examined six witnesses.

In his statement under Section 313 Cr.P.C., the appellant had
Criminal Appeal No. 1133-SB of 2002 2

denied all the incriminating circumstances and stated that he was falsely

implicated.

Mr. Sidhu has very fairly stated that even though no

independent witness was examined but he will not be in a position to

impeach the credibility of police witnesses and except to point out

discrepancies and contradictions, there is nothing in his arsenal to assail

the conviction. Mr. Sidhu has stated that according to the table

accompanying the Narcotic Drugs and Psychotropic Substances Act,

1985 (hereinafter to be referred as `the Act’), under Sub Clause vii(a)

and xxiii(3) of Section 2 of the Act, under entry No. 110, the commercial

quantity has been described as 50 Kgs. Under Section 15(b) of the Act

where the contravention involves quantity lesser than commercial

quantity but greater than small quantity, the maximum punishment

prescribed is for a term which can extend to ten years and with fine

which may extend to one lakh rupees.

Mr. Sidhu states that the trial Court had awarded four years

sentence and a fine of Rs.5,000/- upon the appellant. It has been

submitted that in the present case, recovery was effected on 23.9.1998.

The appellant has suffered a protracted trial of more than ten years and

the appellant was 35 years old when the recovery was effected. Mr.

Sidhu has further stated that the appellant has large family to support

and in the last ten years, he has committed no offence. Therefore,

sentence awarded upon the appellant be reduced taking into

consideration antecedents, protracted trial and the fact that in case

appellant is sent behind the bars, his family may face vagaries.

I find merit in this contention of counsel for the appellant.
Criminal Appeal No. 1133-SB of 2002 3

Therefore, sentence awarded upon the appellant is reduced to

one & a half years. However, sentence of fine is maintained.

With the observations made above, the present appeal is

disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
March 27, 2009
“DK”