High Court Patna High Court

Surendra Kumar @ Ram Babu Rai vs State Of Bihar on 14 March, 2011

Patna High Court
Surendra Kumar @ Ram Babu Rai vs State Of Bihar on 14 March, 2011
Author: Akhilesh Chandra
               CRIMINAL APPEAL (SJ) No.259 OF 2007

       Against the judgment of conviction and order of sentence dated
       17.01.2007 and 18.01.2007 passed by learned 1st Additional
       Session's Judge-cum-Special Judge, Sitamarhi, in connection with
       G.R. No. 445/99/Tr. No. 47/2006(27/2007).

       SURENDRA KUMAR @ RAM BABU RAI, Son of Net Lal Rai, resident
       of village - Chainpura, P.S. - Pupri, District - Sitamarhi.
                                                                -------Appellant.
                                     Versus
       THE STATE OF BIHAR                                ---------Respondents.

                                       ******

For the appellant : Mr. Farukh Ahmad Khan,
Mr. Mahendra Thakur,
For the State : Mr. S.N. Prasad, APP.

******
PRESENT

THE HON’BLE MR. JUSTICE AKHILESH CHANDRA
*******

Akhilesh Chandra, J. The sole appellant has preferred this

appeal against his conviction under section

20(b)(ii)(c) of the N.D.P.S. Act and sentence to

undergo rigorous imprisonment for ten years and

pay a fine of Rs. 1,00,000/- in default of

payment of fine further rigorous imprisonment

for two years awarded by learned 1st Additional

Sessions Judge, Sitamarhi in G.R. No.

445/99/Tr. No. 47/2006(27/2007).

2. The prosecution has reveal from

Ext.3, the self written statement of S.I. Shyam

Sundar Singh (P.W.5) recorded at 1.00 A.M. on

31.08.1999 at the door of appellant in village
2

Chainpura, P.S. – Pupri, district – Sitamarhi, is

that at about 10.10 P.M. on 30.09.1999 the

informant got a confidential information that

there is Nepali Ganja lying in the house of the

appellant in huge quantity and it is likely to be

disposed of, immediately on recording sanha no.

583 (not on record) the raiding party was

conducted under the leadership of the informant,

wherein Ajay Kumar Singh (P.W.6) and two

chowkidar namely, Shrawan Rai (P.W.1) and

Satya Narayan Paswan (P.W.2) besides Ajay

Kumar Singh (P.W.6) were members. The raiding

party arrived at the place of occurrence at about

12.00 P.M. and found four persons fleeing, out of

whom three, the appellant Surendra Kumar @

Ram babu Rai, Nagendra Bhagat and Dhorai Rai

(two acquitted accused) could be apprehended

and one Net Lal Rai (father of appellant and

acquitted acused) successfully escaped. The raid

was conducted in the house of the appellant and

from the southern room behind a bed concealed

under carpet eight packets in one plastic bag of

Ganja weighted 150 kg were recovered and the

persons apprehended failed to produce any valid

document. Search was conducted in presence of
3

villagers Nawal Rai (P.W.4) and Ram Lalit Rai

(P.W.3) and Seizure list was prepared, article was

seized and on the basis of this statement at

Police Station, Pupri P.S. Case No. 130/99 was

registered under sections 22/23 of the N.D.P.S.

Act. After investigation, police submitted charge

sheet under section 22/23 of N.D.P.S. Act

against four persons against whom on taking

cognizance trial commenced after framing and

explaining the charge under section 20 of the

Act.

3. In support of prosecution,

altogether nine witnesses have been examined

besides producing the following by way of

documentary evidence:

Ext. 1 : Signature of Ram Lalit

Rai (P.W.3) on Seizure list.

Ext. 1/1 : Signature of Ram

Babu Rai on the seizure list.

Ext. 1/2 : Signature of Nawal

Rai (P.W.4) on the seizure list.

Ext. 1/3 : Signature of Shyam

Sundar Singh (P.W.5) on the

seizure list.

Ext. 2 : Seizure list.
4

Ext. 3 : Fardbeyan.

Ext. 4 : Formal F.I.R.

Ext. 4/1: Signature of Rajesh

Barnwal officer-in-charge on

First Information Report.

Ext.5 : Report of F.S.L.

and on consideration whereof three

persons facing trial were acquitted whereas the

appellant was convicted and sentenced giving

rise to present appeal.

4. It is submitted on behalf of the

appellant that there is no evidence to support

any recovery from the possession of the appellant

nor the seized article were properly weighed,

samples were prepared or sent for chemical

examination even during trial. Nothing could be

produced rather out of alleged 150 kg of Ganja,

unsealed 10 kg was produced claiming to be

seized in the instant case, that apart none of the

mandatory provisions including section 50 of the

N.D.P.S. Act has been complied with.

5. On the other hand, learned

Additional Public Prosecutor while supporting

the case submitted that prosecution has been

able to establish the case and compliance of
5

section 50 of the N.D.P.S. Act, which was not at

all required as the search and recovery was made

from the house of the appellant.

6. Now, it is to be seen in this

appeal whether the prosecution has been able to

substantiate the charge against the appellant

beyond any shadow of reasonable doubt or

findings of the court below requires any

interference.

7. As per prosecution case, on

getting information about lying Ganja in huge

quantity for the purpose of disposal in his house

belonging to the appellant, one raiding party was

organized, but from nowhere it appears that any

superior officer was intimated before proceeding

in the search. The officer-in-charge was not

available and there was no member in the

raiding party said to be a gazetted officer.

8. Shrawan Rai (P.W.1), village

Chowkidar, has come to say that raid was

conducted in a hut situated on government land

south to the residential house of acquitted

accused Net Lal Rai and in said hut the children

used to get their studies. In cross examination,

this witness has said that said hut was erected
6

by villagers for the purpose of education of

children which was open hut without any door

etc. Almost similar is the position of another

chowkidar Satya Narayan Paswan (P.W.2). Both

these witnesses further speak that seized article

was brought to police station where papers in

this regard were brought into existence.

9. Ram Lalit Rai (P.W.3), the

witness to seizure list, was brought their custody

to depose during trial comes to say that search

was made in his presence in the house of the

appellant from where 150 kgs of Ganja

containing eight bags was recovered. Copy of

seizure list was handed over to the appellant who

endorsed his signature in receipt and this

witness also signed upon the same as witness

and proved Exts. 1 and 1/1. In cross

examination, it has come that this witness is at

inimical term which all the accused facing trial

since much before the instant case and was in

custody in connection with the cases lodged by

the accused against him. Similar is the position

of Nawal Rai (P.W.4) full brother of P.W.3. None

of these two witnesses claimed going to police

station with the seized articles or the accused
7

apprehended or with the police party and if as

per earlier two witnesses seizure list etc. was

prepared at police station, how copy of the same

can be served upon the appellant at the place of

recovery. There is nothing to explain.

10. Shyam Sundar Singh (P.W.5)

A.S.I. member of the raiding party and the

informant, at the relevant time in absence of

officer-in-charge was in control of the affairs of

the police station. On getting confidential

information arranged raiding party constituting

P.Ws. 1, 2, 6 and other constables and Havildars

when arrived near the house of the appellant,

four persons tried to escape in which three were

apprehended. Search was conducted in the

house of the appellant and from south of the

house beneath a palang, eight bags of Ganja was

recovered which was estimated to be 150 kgs

(not weighed), seizure list was prepared which is

in the pen of Ajay Kumar Singh (P.W.6). This

witness has put his signature on the seizure list

(Ext.1/3) copy of which was served upon

appellant and this witness at about 1.00 A.M. at

P.O. itself and prepared self statement (Ext.3)

and entrusted investigation of the case to Ajay
8

Kumar Singh (P.W.6) at police station where the

case was instituted. Formal F.I.R. is Ext.4,

whereon the officer-in-charge who had arrived,

meanwhile put his signature (Ext.4/1).

11. In cross examination, he admits

that seized articles was brought to police station

with members of the raiding party who brought

the same into a Geep, which was weighted at

police station and thereafter kept in Malkhana,

but nowhere this witness has said a word about

concealing of the seized articles or taking out any

required amount from the same for the purpose

of sampling and chemical examination. Similar is

the position of Ajay Kumar Singh (P.W.6) another

member or raiding party and investigating officer

who initially tried to said in prosecution case. He

further speaks about search conducted in the

respective house of other co-accused Dhorai Rai

and Nagendra Bhagat, but nothing could be

recovered, none of other witnesses have said

anything about such raid being conducted in the

house of other co-accused (since acquitted).

Initially charge sheet was submitted against

three persons including the appellant. However,

subsequently supplementary charge sheet was
9

submitted against father of the appellant

(acquitted). In para 8 of the cross examination,

this witness admits Pupri being a sub-divisional

of town where S.D.O. and other executive officers

besides Dy.S.P., all gazetted officers reside but

for the reasons best known, none of these were

available and authorities could be informed. In

Para 11, this witness speaks about the place

from where recovery was made. It is nothing but

an open hut without any door adjacent south of

residential house of the appellant and there was

no other article kept therein whereas informant

(P.W.5) has said that the seized article was kept

behind a palang. This witness is further specific

that he has no paper to show the land over

which the said hut was belongs to the appellant

or his family. On the point of enmity with other

two seizure list witnesses this investigating

officer is silent and in para 18 of the cross

examination he further gives death nail to the

prosecution case while saying that the seized

Ganja was kept unsealed in the Malkhana from

where nine days after i.e. 09.11.1999, sample

was taken and sent for examination. There is no

explanation as to why and under what
10

circumstances the seized article was not sealed

nor sample etc. were taken and sealed for

transmission to chemical examination. There is

also no explanation for the delay caused in

sending the article for chemical examination and

such delay itself creates grave doubt against the

prosecution version.

12. Satya Narayan Singh (P.W.7) is a

formal witness, simply proved Ext.5 the report of

chemical examiner. Nawal Kishor Verma (P.W.8),

an A.S.I. and also member of raiding party comes

to say that search and recovery was made in a

hut south to the residential house of the

appellant and it is consistent with the evidence of

P.Ws. 1, 2 and 6. P.W.9 is constable Radha

Mohan, attached with police Malkhana brought

material Exhibit-1 in the court i.e. none else than

10 kgs of Ganja tagged with a rope without any

seal or mark to show that the same was seized in

the instant case as claimed by this witness.

13. All such materials discussed

above rightly provide room to the learned counsel

for the appellant to submit that none of the

mandatory requirement under law has been

fulfilled in the instant case and the materials are
11

same and similar under which father of the

appellant Net Lal Rai has already been acquitted

by the trial court.

14. Hence, I find and hold that the

materials available are not sufficient to uphold

the conviction of the appellant. Accordingly, the

conviction and sentence of the appellant is set

aside. This appeal is allowed. The appellant, who

is on bail, is discharged from the liability of the

bail bond furnished on his behalf.

(Akhilesh Chandra, J.)
Patna High Court
Date : The 14th March 2011
Rajeev/N.A.F.R.