Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 9, Cited by 20]

Supreme Court of India

Mohd. Hussain Farah vs Union Of India & Anr. on 24 August, 1999

Equivalent citations: AIR1999SC3343, 1999(2)ALD(CRI)646, 1999(2)ALT(CRI)328, 1999CRILJ4303, 1999(66)ECC327, 1999(113)ELT14(SC), JT1999(6)SC276, 1999(5)SCALE203, (2000)1SCC329, 1999(2)UJ1398(SC), AIR 1999 SUPREME COURT 3343, 1999 AIR SCW 3340, 1999 (7) ADSC 417, 1999 BLJR 2 1547, 1999 (5) SCALE 203, (1999) 2 BLJ 713, (1999) 6 JT 276 (SC), 1999 (2) UJ (SC) 1398, 1999 (9) SRJ 146, 2000 (1) SCC 329, 2000 SCC(CRI) 191, 1999 (6) JT 276, (1999) 7 SUPREME 329, (1999) 2 EASTCRIC 267, (1999) 3 PAT LJR 1, (1999) 3 ALLCRILR 701, (1999) 3 CURCRIR 211, (1999) 113 ELT 14, (1999) 85 ECR 216, (2000) 1 EFR 1, (1999) 2 GUJ LH 730, (1999) 4 RECCRIR 62, (1999) 25 ALLCRIR 1877, (1999) 5 SCALE 203, (1999) 39 ALLCRIC 688, (1999) 3 CHANDCRIC 20, (1999) 4 CRIMES 87, (2000) SC CR R 158, 1999 (2) ANDHLT(CRI) 328 SC

Bench: G.T. Nanavati, S.N. Phukan

ORDER

 

Nanavati, J.

 

1. The appellant was tried by the Court of Additional Sessions/Special Judge for Greater Bombay in N.D.P.S. Case No. 1232 of 1988, for committing the offences punishable under Sections 21, 23, 29 and 30 read with Section 8(c) of N.D.P.S. Act and Section 135 of the Customs Act. The learned Special Judge believed the prosecution evidence and held that the accused did possess 3.8 kgs. of heroin in contravention of the provisions of N.D.P.S. Act and was thus guilty for the offence punishable under Section 21 read with Section 8(c) of the Act. The other charges of conspiracy and abatement were held not proved and, therefore, the learned judge acquitted him of those offences. The charges under Section 30 of N.D.P.S. Act and Section 135 of the Customs Act were also held not proved. Feeling aggrieved by the order of conviction and sentence imposed upon him, the appellant has filed this appeal.

2. The trial Court after appreciating the evidence of S.M. Sawant (P.W. 1) who was then working as an Intelligence Officer in the office of Directorate of Revenue at Bombay and that of Krishna Kumar (P.W. 2) who was then working as Assistant director of D.R.I. at Bombay, held that their evidence was trustworthy and can safely be relied upon as it was also corroborated by the evidence of P.W. 3 Anthony fernandis, who was the Manager of the hotel in which the appellant had stayed. The trial Court further held that the evidence of these three witnesses clearly establishes that from room No. 201, which was occupied by the appellant, 2 packets containing 3.8. kgs. of Heroin was found. The evidence of P.W. 3 further discloses that the appellant was the only person staying in that room and that on search by the officers P.W. 1 and P.W. 2,2 packets of heroin, 2 passports, one in the name of Djama and other in the name of Abdul Rehman but bearing the photographs of the appellant and one packet with the false bottom were found from that room. The trial Court further held that their evidence further establishes that 2,700 US dollars were also found from that room. The trial Court held that the evidence of P.W. 4 Domnic, who was acted as a Panch witness, was also reliable and that evidence and the panchnama, Ex. 40 do corroborate the evidence of P.W. 1 and P.W. 2. The trial Court disbelieved the defence of the appellant that he was not staying in the hotel from which the said articles were found and that he was picked up by the officers while he was near his lawyer's office and then taken to the hotel.

3. The High Court on re-appreciating the evidence of these witnesses agreed with the finding that their evidence is trustworthy and that their evidence is sufficient to establish that it was the appellant who was in possession of those articles.

4. It was contended by the learned Counsel for the appellant that the evidence regarding the appellant having entered the hotel at about 6.30 p.m. and that he was followed thereafter by the officers of the D.R.I. is not believable as P.W. 3 Anthony Fernandis had stated in his earlier statement recorded by the D.R.I. Officers that the appellant was in his room No. 201 and as there was a phone call from outside, he was called from his room and while he was talking on telephone, two persons had come from outside. In his deposition before the Court, this witness had clearly stated that he was not really in the hotel at that time and that, he was called from the other hotel which belonged to the same owner and which was at the distance of 5 to 7 minutes walk. As a Manager he was looking after both the hotels. It appears that because the appellant was seen with a telephone in his hand he had inferred that he was called from his room. The fact remains that the evidence of P.W. 1 and P.W. 2 and P.W. 3 is consistent on the point that while the appellant was near the reception center and had the telephone receiver in his hand, two officers of DRI had gone there, that they had tried to apprehend the appellant and at that time there was some scuffle and appellant had tried to run away. Therefore, in our opinion, even if there is some inconsistency in the evidence on this point, it cannot led to an inference that the three witnesses had not deposed correctly about the manner in which, the time at which and the place from where the appellant was apprehended by the DRI Officers.

5. It was next contended by the learned Counsel for the appellant is that admittedly in this case, search of the room was made at 9.30 p.m. and that it had continued upto 2.00 a.m. and thus there was a clear breach of Section 42 of the Act as the Officer had not recorded any grounds as required by that provision. In our opinion, this contention is misconceived. The only information with the DRI officers has at that time was that the appellant who was involved in an earlier case under the Act and who had jumped bail was staying in Embassy Hotel under a false name. It was really for that reason a surveillance was kept by the DRI Officers and only after his identity was confirmed that they had tried to apprehend him. The Officers did not have any information to the effect that he had kept or concealed in room No. 201 of that hotel any narcotic drug or psychotropic substance. It was under these circumstances that the room was searched with a view to find out whether there was any incriminating article in that room. It was not put to P.W. 1 and P.W. 2 that they had not recorded the reasons or that they did not have the necessary authorisation for the purpose of carrying out the search. No such point was taken before the trial Court. This point was taken for the first time before the High Court. It has been found by the High Court that the search was carried out by the officers referred to under Section 41 and, therefore, they were not required to comply with the provision of Section 42. The High Court has further found that P.W. 2 was an empowered Officer and since the search was carried out in his presence and under his supervision, the provision to Section 42 had no application. For all these reasons we do not find any substance in this contention.

6. It was lastly urged by the learned Counsel that there was delay in forwarding the sample to the Magistrate. Sub-section 2 of Section 52 provides that every person arrested and article seized under warrant issued under Sub-section (2) of Section 41 shall be forwarded without unnecessary delay to the Magistrate by whom the warrant was issued. We do not think that this provision has any application at all. Moreover, no material was brought on record to show that there was in fact any delay. As we do not find any substance in any of the contentions raised by the learned Counsel for the appellant, this appeal is dismissed.