Bombay High Court High Court

Union Of India vs Prabhakar Nair on 7 August, 2008

Bombay High Court
Union Of India vs Prabhakar Nair on 7 August, 2008
Bench: Bilal Nazki, A.A. Kumbhakoni
                                         1
            IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                         
                    CRIMINAL APPELLATE JURISDICTION




                                                 
                    CRIMINAL APPEAL NO. 856 OF 2008
                                 WITH
                 CRIMINAL APPLICATION NO. 1532 OF 2008




                                                
                                                               DIST.: MUMBAI

    Union of India                                       ]




                                      
    (at the instance of Assistant Director,              ]
    Directorate of Revenue Intelligence,
                          ig                             ]
    Construction House, Ballard Estate,                  ]
    Mumbai 400038, through Public Prosecutor,            ]
    Union of India)                                                    ...Appellants
                        
        Versus

    1. Prabhakar Nair                                    ]
       

    an adult Indian inhabitant, having his address       ]
    as 22/704, Shastri Nagar, Goregaon (West),           ]
    



    Mumbai 400 104                                       ]

    2. Sate of Maharashtra                               ]         ...Respondents





    Mr. R.F. Lambay for the Appellants

    Mr. A.S. Gadkari, Additional Public Prosecutor, for Respondent No.2.





                                         CORAM:  B ILAL NAZKI
                                                              and
                                                A.A. KUMBHAKONI, JJ.

DATE : AUGUST 7, 2008

ORAL JUDGMENT (Per Bilal Nazki, J.):-

::: Downloaded on – 09/06/2013 13:40:04 :::
2

The appeal is not on Board. With consent, it is taken on

Board and heard. The registry to number the appeal.

2. This is an appeal against acquittal filed by the Public

Prosecutor against the judgment of the Special Judge under the

N.D.P.S. Act in N.D.P.S. Special Case No. 2 of 2005.

3. The brief facts are that on 3rd August, 2004 at about 6 p.m.,

P.W.1 received an intelligence message that consignment covered by

Shipping Bill No. 5393705 dated 30th July, 2004 and Air Way Bill

No.17627954161 of Emirates Air Ways, destination Johannesburg,

South Africa, the consignor being M/s. A.V.M. Exports, Goregaon, would

be lying at the Export Shed for General Cargo at Air Cargo Complex,

Sahar, Mumbai. The said consignment, according the intelligence

reports, was declared as “talcom powder”, but, in fact, in these

packages, a large quantity of methaqualone powder, which was a

psychotropic substance, was there. On the basis of the intelligence

report, a First Information Report was registered, and a party left for the

Air Cargo Complex. It was the prosecution’s case that when it left to the

Air Cargo Complex, it took with it field testing kit, weighing scale, sealing

::: Downloaded on – 09/06/2013 13:40:04 :::
3
and sampling material and DRI seal. The panchas were collected from

the Air Cargo Complex, and panchas were apprised about the

intelligence received by the officers and they were requested to witness

the proceedings.

4. Thereafter, they took possession of the consignment. It was

in the form of 8 plastic drums / carboys of blue colour with black colour

lid. The lid was attached to the drum by metal rim seal. This was

further sealed by plastic strip seal. The drums had stickers stuck on

them, which had details like air way bill number, number of packages,

the destination, the manufacturer’s name, etc. Inside the drum, there

was a plastic bag containing coarse white powder. Small quantity of the

powder was tested with the help of field testing kit, and it answered

positive for presence of methaqualone. There was some quantity of

another powder also, which was tested, but was found negative for

methaqualone. All the drums were opened, and out of the total quantity

of 148 Kgs., methaqualone powder was found to weigh 71 Kgs.

5. Thereafter, the officers drew two samples, each of

approximately 5 grams, and placed them in two polythene bags, and

::: Downloaded on – 09/06/2013 13:40:04 :::
4
then they were sent for chemical analysis. It was the prosecution case

that when they went for seizure, they took along with them many tools,

including a weighing balance. Obviously, they weighed the samples,

and the covering letter sent for analysis also showed that the weight of

each sample was 5 grams, but when the samples reached the

Chemical Analyst, were opened and weighed by the Analyst, the same

were found to be of 10 grams each.

6. This, in our view, was an important circumstance and a

sufficient circumstance to create doubt about the prosecution story.

We have our own doubt whether the defect was kept purposely in order

to help the accused. One cannot be certain that what was seized from

the accused was methaqualone because, admittedly, only 5 grams

sample was sent to the Chemical Analyst, but when it reaches the

Analyst, it becomes 10 grams. Who added further 5 grams to the

sample, and whether the original 5 grams were methaqualone or the 5

grams, which were added to it during transit, were methaqualone? This

circumstance has also not been explained by the prosecution, according

to the learned Special Judge. As we have said, we have doubt whether

this discrepancy was a deliberate creation of investigators or not. It is a

matter to be considered by the administrative department of the officers

::: Downloaded on – 09/06/2013 13:40:04 :::
5
concerned.

7. With these observations, we dismiss the appeal.

8. The application also stands disposed of.

BILAL NAZKI, J.

                        ig                          A.A. KUMBHAKONI, J.
                      
       
    






                                               ::: Downloaded on - 09/06/2013 13:40:04 :::