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 37, Cited by 0]

Chattisgarh High Court

Deva Rajak vs State Of Chhattisgarh on 11 March, 2026

Author: Ramesh Sinha

Bench: Ramesh Sinha

                                                   1




         Digitally
         signed by
                                                            2026:CGHC:11759-DB
         ANURADHA
ANURADHA TIWARI
TIWARI   Date:
                                                                               AFR
         2026.03.12
         18:27:22
         +0530
                         HIGH COURT OF CHHATTISGARH AT BILASPUR


                                         CRA No. 559 of 2025
               Smt. Sneha Goyal W/o Ram Goyal Aged About 33 Years R/o Hemu
               Nagar Shobha Vihar, P.S. - Torwa District - Bilaspur Chhattisgarh
                                                                           --- Appellant
                                                  Versus
               State of Chhattisgarh Through The Station House Officer, Police
               Station - Torwa, District - Bilaspur Chhattisgarh
                                                                       --- Respondent

                                         CRA No. 460 of 2025


               1 - Pushpendra Nirmalkar S/o Omprakash Nirmalkar Aged About 29
               Years R/o Village- Jarwe, Police Station- Nagarda, District- Sakti (C.G.)
               2 - Amar Jangde S/o Santosh Jangde Aged About 27 Years R/o -
               Village - Jarwe, Police Station- Nagarda, District- Sakti (C.G.)
                                                                            --- Appellants
                                                 Versus
               State of Chhattisgarh Through- Station House Officer, Police Station,
               Torva, District- Bilaspur (C.G.)
                                                                          --- Respondent

                                         CRA No. 829 of 2025


               Deva Rajak S/o Dharamlal Rajak Aged About 28 Years R/o Torva
               Daubabu Mandir Ke Paas, Thana Torva, District Bilaspur (C.G.)
                                                                         --- Appellant
                                               Versus
               State of Chhattisgarh Through - Police Station Torva, District Bilaspur
               (C.G.)
                                                                     ... Respondent
                         (Cause-title taken from Case Information System)
                                   2

For Appellant             : Mr. Akash Singh and Mr. Swapnil Keshari,
(In CRA No.559/2025)        Advocates

For Appellants            : Mr. Goutam Khetrapal, Advocate
(In CRA No.460/2025)

For Appellant             : Mr. Vikas Kumar Pandey, Advocate
(In CRA No.829/2025)

For State/Respondent      : Mr. Shaleen Singh Baghel, Government
                            Advocate

              Hon'ble Shri Ramesh Sinha, Chief Justice
             Hon'ble Shri Ravindra Kumar Agrawal, Judge

                        Judgment on Board
Per Ramesh Sinha, Chief Justice
11.03.2026


1.   Heard Mr. Akash Singh and Mr. Swapnil Keshari, learned counsel

     for the appellant in CRA No.559/2025, Mr. Goutam Khetrapal,

     learned counsel for the appellants in CRA No.460/2025, Mr. Vikas

     Kumar Pandey, learned counsel for the appellant in CRA

     No.829/2025 as well as Mr. Shaleen Singh Baghel, learned

     Government Advocate, appearing for the State/respondent.


2.   Since all the criminal appeals arise out of the same judgment

     dated 30.01.2025 passed by the learned Special Judge (NDPS

     Act), Bilaspur, Chhattisgarh in Special Sessions (NDPS) Case

     No. 124/2023, they were clubbed together for the purpose of

     hearing. As the facts, evidence on record and the issues involved

     in these appeals are substantially common and arise out of the

     same impugned judgment, the appeals were heard analogously
                                    3

     with the consent of the parties and are being disposed of by this

     common judgment.


3.   For the sake of convenience and to avoid repetition of facts and

     evidence, the matters have been considered together, and the

     submissions advanced on behalf of the respective appellants as

     well as the State have been examined in the backdrop of the

     material available on record of the trial Court. Accordingly, all the

     connected criminal appeals are being decided together by this

     common judgment.


4.   All the three criminal appeals have been preferred by the

     respective appellants under Section 374(2) of the Code of

     Criminal Procedure, 1973 (for short, "Cr.P.C.") against the

     impugned judgment of conviction and order of sentence dated

     30.01.2025, passed by the learned Special Judge (NDPS Act),

     District-Bilaspur (C.G.) in Special Sessions (NDPS) Case

     No.124/2023.

5.   By the said judgment, the learned Special Judge has held the

     appellants guilty for the offence punishable under Section 21(c) of

     the Narcotic Drugs and Psychotropic Substances Act, 1985

     (hereinafter referred to as "the NDPS Act") and has sentenced

     each of them to undergo rigorous imprisonment for 15 years

     along with a fine of Rs.1,50,000/-. In default of payment of fine,

     each of the appellants has further been directed to undergo

     additional rigorous imprisonment for six months.
                                     4

6.   The case of the prosecution, in brief, is as follows:

      •   According to the prosecution, on 13.09.2023 at about 18:40

          hours, PW-10 Sub-Inspector Bharat Lal Rathore, posted at

          Police Station Torwa, District Bilaspur, allegedly received

          secret information from an informer that a woman wearing a

          black kurti and red leggings along with three other persons

          was present near the Cultural Stage and Yoga Centre at

          Shobha Vihar, Hemunagar, Bilaspur, and that they were

          carrying intoxicating cough syrup for the purpose of illegal

          sale. The said information was recorded and an Informer

          Information Panchnama (Ex.P/64) was prepared.

      •   Thereafter, as per the prosecution case, the said information

          was entered in the Rojnamcha Sanha (Ex.P/2) and further

          proceedings were initiated. A panchnama regarding non-

          obtaining of search warrant (Ex.P/1) was prepared stating

          that there was likelihood of delay in obtaining a search

          warrant and that the accused persons might escape or

          destroy the contraband substance. The prosecution further

          states that intimation regarding the information received from

          the informer and the proposed search proceedings was sent

          to the superior officer through a memo addressed to the City

          Superintendent of Police (Ex.P/65).

      •   Thereafter, PW-10 SI Bharat Lal Rathore constituted a raiding

          party consisting of police personnel including PW-6 Laxmi
                               5

    Kashyap, Pramod Chauhan, Ashok Chandrakar and PW-9

    Woman Constable Ifrani Pandey, and also called two

    independent witnesses namely PW-1 Tikeshwar Singh and

    PW-2 Atul Gautam. In their presence, a              verification

    panchnama of informer information (Ex.P/67C / Ex.P/72A and

    connected documents) was prepared and the police party

    proceeded towards the alleged place of occurrence.

•   It is the prosecution case that at about 20:35 to 20:45 hours,

    after reaching near Shobha Vihar Cultural Stage and Yoga

    Centre, the police party surrounded the area and allegedly

    found four persons, one woman and three men, present

    there. On being questioned, they disclosed their names as

    Smt. Sneha Goyal, Pushpendra, Amar Jangde and Deva

    Rajak.

•   According to the prosecution, prior to conducting the search,

    notices were served upon the accused persons informing

    them about their legal rights. In this regard, notices to

    suspects regarding search were prepared (Ex.P/3 to Ex.P/6).

    The prosecution further claims that the accused persons

    expressed their consent for search, for which consent

    panchnamas were prepared (Ex.P/7 to Ex.P/10).

•   Before conducting the search of the accused persons, the

    police officials and witnesses also conducted their own

    search to rule out any possibility of planting of contraband. In
                              6

    this regard, search panchnama of police personnel (Ex.P/11),

    search panchnama of witnesses (Ex.P/12) and search

    panchnama of the police vehicle (Ex.P/13) were prepared.

•   Thereafter, the personal search of the accused persons was

    carried out between 21:10 to 21:20 hours, and the search

    panchnamas of the accused persons were prepared (Ex.P/14

    to Ex.P/17). During the said search, the police allegedly

    recovered plastic bags and sacks from the possession of the

    accused persons. A search panchnama of the polythene

    bags allegedly recovered from the possession of the accused

    persons was prepared (Ex.P/18 to Ex.P/21) and a search

    panchnama of the car was also prepared (Ex.P/22).

• As per the prosecution case, the following contraband articles

    were allegedly recovered:

    •   From the possession of Smt. Sneha Goyal, a plastic sack

        containing 100 bottles of "KOP Free" cough syrup of 100

        ml each, totaling 10,000 ml.

    •   From the possession of Pushpendra, a plastic sack

        containing 25 bottles of "KOP Free" cough syrup of 100

        ml each, totaling 2,500 ml, along with a Maruti Ertiga

        vehicle bearing registration No. CG-13-UC-3789.

    •   From the possession of Amar Jangde, a bag containing

        30 bottles of "Maxcoff" cough syrup of 100 ml each,

        totaling 3,000 ml.
                                 7

    •   From the possession of Varaj Rajak, a plastic sack

        containing 20 bottles of "KOP Free" cough syrup of 100

        ml each, totaling 2,000 ml.

•   Thus, according to the prosecution, a total of 145 bottles of

    KOP Free cough syrup and 30 bottles of Maxcoff cough

    syrup were recovered from the possession of the accused

    persons.

•   After the alleged recovery, a recovery panchnama was

    prepared (Ex.P/23 to Ex.P/26). Thereafter, the seized

    narcotic substances were identified before the witnesses and

    an identification panchnama was prepared (Ex.P/27 to

    Ex.P/30). Subsequently, the seized bottles were counted and

    a counting panchnama was prepared (Ex.P/31 to Ex.P/34).

•   The prosecution further claims that samples were drawn

    from the seized articles and sample seal panchnamas were

    prepared    (Ex.P/35   to       Ex.P/38),   followed   by   sealing

    panchnamas (Ex.P/39 to Ex.P/42). A list of seized articles

    was also prepared (Ex.P/56) and the property seizure

    memos were prepared (Ex.P/43 to Ex.P/46).

•   Thereafter, notices under Section 67 of the NDPS Act were

    issued to the accused persons (Ex.P/82 to Ex.P/85) and it

    was recorded that the accused persons could not produce

    any valid license or authorization for possessing the said

    cough syrup.
                               8

•   Subsequently, the accused persons were arrested and

    panchnamas stating the reasons for arrest were prepared

    (Ex.P/47 to Ex.P/50). Their arrest memos were prepared

    between 00:05 to 00:20 hours on 14.09.2023 (Ex.P/51 to

    Ex.P/54) and intimation of their arrest was sent to their

    relatives through information of arrest (Ex.P/86).

•   Thereafter, a Dehati Nalishi (Ex.P/87) was recorded and on

    its basis First Information Report (Ex.P/93) was registered at

    Police Station Torwa as Crime No. 478/2023 for offences

    punishable under Sections 21 and 22 of the NDPS Act.

•   The prosecution further states that the seized contraband

    articles were deposited in the Malkhana, and the Malkhana

    In-charge PW-11 Sher Singh Pendro received the seized

    property and made entries in the seized articles register

    (Ex.P/112C).

•   During the course of investigation, a spot map was prepared

    (Ex.P/104) on the basis of the memo issued to the Tahsildar

    (Ex.P/104). Photographs of the seized articles were also

    taken (Ex.P/57).

•   On   20.09.2023,    the   Investigating   Officer    moved   an

    application before the Judicial Magistrate First Class,

    Bilaspur for physical verification of the seized narcotic

    substances (Ex.P/101). In compliance thereof, the learned

    Magistrate conducted verification and issued a certificate
                               9

    under Section 52A(3) of the NDPS Act (Ex.P/103) and Form-

    5 (Ex.P/102) was also prepared.

•   Subsequently, the samples were sent to the Drug Inspector

    for   examination through     memo (Ex.P/61). The         Drug

    Inspector PW-8 Dushyant Kumar Patel examined the

    samples and submitted his examination report (Ex.P/62)

    along with a panchnama prepared by the Drug Inspector

    (Ex.P/63).

•   Thereafter, the samples were forwarded to the Regional

    Forensic Science Laboratory, Bilaspur, and the FSL report

    (Ex.P/110) was received, which confirmed the presence of

    Codeine and Chlorpheniramine in the seized cough syrup

    samples.

•   During the course of investigation, statements of witnesses

    including PW-1 Tikeshwar Singh, PW-2 Atul Gautam, and

    other police personnel were recorded. After completion of

    investigation, PW-10 SI Bharat Lal Rathore, who is both the

    complainant and the Investigating Officer, submitted the

    charge-sheet (Ex.P/111) before the competent Court on

    07.11.2023 against the accused persons for offences

    punishable under Sections 21 and 22 of the NDPS Act.

•   On the basis of the material placed before it, the learned trial

    Court framed charges against the accused persons for the

    offence punishable under Section 21(c) of the NDPS Act.
                                   10

         The charges were read over and explained to the accused

         persons; however, they denied the allegations and pleaded

         false implication, and claimed to be tried. The accused

         persons did not adduce any evidence in their defence.

7.   After appreciating the oral as well as documentary evidence

     adduced by the prosecution and after hearing the submissions

     advanced on behalf of the prosecution as well as the defence, the

     learned trial Court came to the conclusion that the prosecution

     had been able to establish the guilt of the accused persons

     beyond reasonable doubt. The learned trial Court placed reliance

     upon the testimonies of the prosecution witnesses, particularly

     the evidence of the Investigating Officer and other members of

     the raiding party, along with the documentary evidence such as

     the seizure memos, panchnamas, and the reports of the Drug

     Inspector and the Forensic Science Laboratory indicating the

     presence of codeine in the seized cough syrup.

8.   On the basis of the aforesaid appreciation of evidence, the

     learned Special Judge recorded a finding that the accused

     persons were found to be in conscious possession of the seized

     contraband cough syrup containing narcotic substance and that

     the prosecution had succeeded in proving the essential

     ingredients of the offence under the provisions of the NDPS Act.

     Accordingly, the learned trial Court held the appellants guilty of

     the offence punishable under Section 21(c) of the NDPS Act.
                                      11

9.    Consequently, by the impugned judgment dated 30.01.2025,

      passed in Special Sessions (NDPS) Case No.124/2023, the

      learned Special Judge (NDPS Act), Bilaspur, convicted the

      appellants and sentenced each of them to undergo rigorous

      imprisonment for a period of 15 years along with a fine of

      Rs.1,50,000/-, and in default of payment of fine, to further

      undergo additional rigorous imprisonment for six months, as

      detailed in the earlier part of this judgment.

10.   Being aggrieved by the aforesaid judgment of conviction and

      order of sentence passed by the learned trial Court, the

      appellants have preferred the present criminal appeals before this

      Court seeking setting aside of the impugned judgment and their

      acquittal from the charges levelled against them.

11.   Mr. Akash Singh and Mr. Swapnil Keshari, learned counsel

      appearing for the appellant in CRA No. 559/2025 would submit

      that in pursuance of the order dated 03.03.2026 passed by this

      Court, the appellant has already surrendered before the

      competent authority and is presently in custody. He would submit

      that the appellant is innocent person and has been falsely

      implicated in the present case. According to them, the entire

      prosecution story is fabricated and the alleged recovery has been

      planted by the police personnel and no contraband substance

      was recovered from the conscious possession of the appellant. It

      is contended that the learned trial Court has committed a grave
                                    12

      error of law as well as fact in holding the appellant guilty for the

      offence punishable under Section 21(c) of the NDPS Act. The

      findings recorded by the learned Special Judge are stated to be

      contrary to the evidence available on record and have been

      arrived at without proper appreciation of the material placed

      before the Court.

12.   Mr. Sahu and Mr. Keshari would argue that the independent

      witnesses cited by the prosecution, namely PW-1 Tikeshwar

      Singh and PW-2 Atul Gautam, have not supported the case of the

      prosecution in material particulars and have failed to corroborate

      the alleged search and seizure proceedings. According to them,

      once the independent witnesses have not supported the

      prosecution case, the alleged recovery becomes highly doubtful.

      It is further submitted that the seizure witnesses themselves have

      not supported the prosecution version regarding the alleged

      recovery of cough syrup bottles from the possession of the

      appellant. The learned trial Court, however, failed to properly

      consider this aspect and erroneously relied mainly upon the

      testimony of police witnesses. He would also contend that the

      investigation conducted in the present case suffers from several

      serious discrepancies, omissions and irregularities. According to

      them, the mandatory safeguards provided under the NDPS Act,

      which require strict compliance, have not been followed by the

      Investigating Agency, thereby rendering the entire prosecution

      case doubtful.
                                    13

13.   Placing reliance upon the judgment of the Hon'ble Supreme Court

      in Criminal Appeal No. 808 of 2023, Chandrashekhar

      Shivhare & Another vs. Intelligence Officer, learned counsel

      would submit that the Hon'ble Supreme Court has elaborately

      dealt with the procedure to be followed for drawing, sealing and

      marking of samples before the Judicial Magistrate. It is submitted

      that the said judgment, particularly paragraphs 44 and 45, lays

      down the requirement of proper sampling and marking in the

      presence of the Magistrate to maintain the sanctity of the seized

      material. According to learned counsel, the procedure prescribed

      therein has not been followed in the present case, which casts a

      serious doubt on the authenticity of the seized samples and the

      chain of custody. It is also submitted that the evidence of the

      prosecution witnesses is replete with material omissions and

      contradictions, which go to the root of the prosecution case. The

      learned trial Court, however, has failed to consider these

      contradictions in their proper perspective while recording the

      finding of guilt against the appellant. They would further contend

      that there is no reliable or cogent material on record to connect

      the appellants with the alleged offence. The prosecution has

      failed to establish conscious possession of the contraband

      substance beyond reasonable doubt, which is a sine qua non for

      conviction under the NDPS Act. It is lastly contended that the

      essential ingredients required for constituting an offence under

      Section 21(c) of the NDPS Act have not been proved by the
                                      14

      prosecution. In absence of strict compliance with the statutory

      safeguards and in view of the doubtful recovery and defective

      investigation, the conviction of the appellant cannot be sustained.

14.   Mr. Singh and Mr. Keshari would also submit that one of the

      accused persons is a woman, however, the mandatory provisions

      contained in Section 50(4) of the NDPS Act, which require that

      the personal search of a female shall be conducted only by

      another female, have not been complied with by the police

      personnel. According to the appellant, non-compliance of the said

      statutory requirement vitiates the entire search and seizure

      proceedings. As such, they would pray that the impugned

      judgment of conviction and order of sentence passed by the

      learned trial Court deserves to be set aside, and the appellant is

      entitled to be acquitted of the charges levelled against her.

15.   Mr. Goutam Khetrapal, learned counsel for the appellants in CRA

      No.460/2025, would submit that the impugned judgment of

      conviction and sentence passed by the learned Special Judge

      (NDPS Act) suffers from serious legal infirmities and has been

      rendered    without   proper    appreciation   of   the   mandatory

      procedural safeguards prescribed under the NDPS Act. It is

      contended that the prosecution has failed to establish the case

      against the appellants beyond reasonable doubt and that the

      learned trial Court has erred in recording conviction despite

      glaring lapses in the investigation and material contradictions in
                                    15

      the evidence adduced by the prosecution. He would further

      submit that there has been a clear violation of the mandatory

      provisions contained under Section 52A of the NDPS Act read

      with Rule 13 of the NDPS (Seizure, Storage, Sampling and

      Disposal) Rules, 2022. It is argued that representative samples of

      the seized contraband are required to be drawn before the

      Magistrate and thereafter sent directly to the jurisdictional

      Forensic Science Laboratory without any delay. However, in the

      present case, the samples were first forwarded to the Drug

      Inspector, Food and Drug Administration, Bilaspur and only

      thereafter sent to the Regional Forensic Science Laboratory,

      Bilaspur where they were received on 04.10.2023. According to

      learned counsel, such deviation from the prescribed procedure

      creates serious doubt regarding the sanctity of the samples and

      the integrity of the seized material, thereby vitiating the

      prosecution case.

16.   Mr. Khetrapal would submit that similar issues relating to delay in

      sending samples and failure to maintain proper link evidence

      have been considered by various Courts. In Bocoum Ibrahim

      Malienne Naigerian National v. Neerajrai, 2005 SCC OnLine

      Bom 579, the Bombay High Court observed that unexplained

      delay in forwarding the samples to the Chemical Analyzer creates

      serious doubt regarding the safe custody of the contraband and

      weakens the evidentiary value of the chemical analysis report.

      Likewise, in Sovraj v. State (NCT of Delhi), 2024 SCC OnLine
                                    16

      Del 4732, the Delhi High Court held that delay in conducting

      proceedings under Section 52A of the NDPS Act and delay in

      forwarding samples to the FSL may prove fatal to the prosecution

      case, particularly when the prosecution fails to explain the delay

      satisfactorily.

17.   Placing further reliance upon the judgment of the Hon'ble

      Supreme Court in Mohd. Khalid v. State of Telangana, (2024) 5

      SCC 393, learned counsel would contend that the Supreme Court

      has emphasized the necessity of strict compliance with the

      sampling procedure and the requirement of establishing complete

      link evidence from the time of seizure till the receipt of samples

      by the forensic laboratory. It has been held that where the

      prosecution fails to establish the safe custody of the seized

      samples and there exists a delay or discrepancy in the

      transmission of the samples to the FSL, the prosecution case

      becomes doubtful and the benefit of such doubt must necessarily

      go to the accused. He would further place reliance upon the

      judgment of the Hon'ble Supreme Court in Union of India v.

      Mohanlal, (2016) 3 SCC 379, wherein it has been observed that

      the process of sampling and certification under Section 52A of the

      NDPS Act must be carried out without undue delay and cannot be

      left to the whims of the investigating officers. The Supreme Court

      has categorically held that the statutory scheme does not brook

      any delay in making an application before the Magistrate for

      drawing samples and certification of the seized contraband.
                                    17

18.   It is also submitted by Mr. Khetrapal that the prosecution has

      failed to establish compliance with Section 55 of the NDPS Act

      relating to safe custody of the seized articles. Learned counsel

      would argue that the prosecution has not produced any reliable

      evidence to demonstrate that the seized contraband was properly

      sealed and deposited in the Malkhana under the supervision of

      the officer-in-charge of the police station. In support of this

      contention, reliance has been placed upon Gurbax Singh v.

      State of Haryana, (2001) 3 SCC 28, wherein the Hon'ble

      Supreme Court held that failure to follow the procedure

      prescribed under Sections 52, 55 and 57 of the NDPS Act and

      absence of evidence regarding proper sealing and safe custody

      of the seized contraband creates serious doubt regarding the

      authenticity of the prosecution case. He would also place reliance

      upon the judgment of the Hon'ble Supreme Court in Ouseph v.

      State of Kerala, (2004) 10 SCC 647, wherein it has been held

      that if the seized contraband is not kept in a properly sealed

      condition and there exists a possibility of tampering, the

      prosecution case becomes doubtful and the accused is entitled to

      benefit of doubt.

19.   Mr. Khetrapal would further submit that in the present case the

      informant, the raiding officer and the investigating officer are the

      same person, namely PW-10 SI Bharat Lal Rathore, which casts

      doubt on the fairness of the investigation. Though the

      Constitution Bench of the Hon'ble Supreme Court in Mukesh
                                     18

      Singh v. State (NCT of Delhi), (2020) 10 SCC 120 has held that

      merely because the informant and investigating officer are the

      same person, the trial would not automatically stand vitiated, it

      has also been observed that the issue of fairness and absence of

      bias in the investigation must be examined on the facts of each

      case. In this regard, reliance has also been placed upon

      Simarnjit Singh v. State of Punjab, 2022 SCC OnLine P&H

      4235 and Office of the Odisha Lokayukta v. Pradeep Kumar

      Panigrahi, 2023 SCC OnLine SC 175, wherein the Courts have

      reiterated that although such investigation is not per se illegal, the

      evidence in such cases must be scrutinized with greater caution

      to rule out any prejudice or bias.

20.   On the strength of the aforesaid judgments and the settled legal

      principles laid down therein, Mr. Khetrapal would submit that the

      prosecution has failed to prove the essential ingredients of the

      offence beyond reasonable doubt and the conviction recorded by

      the learned trial Court is unsustainable in law. It is therefore

      prayed that the impugned judgment of conviction and sentence

      be set aside and the appellants be acquitted of the charges.

21.   Mr. Vikas Kumar Pandey, learned counsel for the appellant in

      CRA No.829/2025, would submit that the impugned judgment

      dated 30.01.2025 passed by the learned Special Judge (NDPS

      Act), Bilaspur is contrary to the facts of the case, the evidence

      available on record and the settled principles governing
                                    19

      prosecution under the NDPS Act. It is contended that the learned

      trial Court has committed a grave error in law in convicting the

      appellant without properly appreciating the mandatory provisions

      contained in the NDPS Act. According to learned counsel, strict

      compliance with the statutory safeguards under the NDPS Act is

      a sine qua non for sustaining a conviction, and failure to adhere

      to such mandatory provisions vitiates the entire prosecution case.

      Therefore, it is argued that the conviction and sentence imposed

      upon the appellant deserve to be set aside.

22.   Mr. Pandey would further submit that the star independent

      witness examined by the prosecution has turned hostile before

      the learned trial Court and has not supported the prosecution

      story. Despite the fact that the independent witness did not

      corroborate the version of the prosecution, the learned trial Court

      has failed to properly appreciate the effect of such testimony

      while recording the conviction of the appellant. It is contended

      that when the independent witness does not support the

      prosecution   case    and   the   prosecution   version   remains

      uncorroborated by any reliable independent evidence, the benefit

      of doubt ought to have been extended to the appellant. It is

      further submitted that there has been non-compliance of the

      mandatory provisions contained under Sections 42, 50 and 52 of

      the NDPS Act. Learned counsel would argue that these

      provisions are intended to safeguard the rights of the accused

      and ensure fairness in the investigation process. In the absence
                                    20

      of strict compliance with the said provisions, the prosecution case

      becomes doubtful and the conviction recorded on the basis of

      such defective investigation cannot be sustained in the eyes of

      law.

23.   Mr. Pandey also contended that the entire judgment of the

      learned trial Court is primarily based upon the testimony of the

      Investigating Officer and other police witnesses, whereas the

      independent witnesses as well as seizure witnesses have not

      supported the prosecution case. It is submitted that reliance

      solely on the testimony of official witnesses, particularly when

      independent witnesses have turned hostile and there exist

      material contradictions in the prosecution evidence, renders the

      prosecution case unreliable. It is further argued that the alleged

      Codeine-containing "Cop Free" cough syrup has not been seized

      from the conscious possession of the present appellant.

      According to learned counsel, the implication of the appellant in

      the present case is primarily based upon the memorandum

      statement of a co-accused person, which by itself cannot form the

      sole basis for conviction in the absence of any corroborative

      evidence. Learned counsel would submit that there is no

      substantive material on record connecting the appellant with the

      alleged contraband.

24.   Lastly, Mr. Pandey would submit that the testimony of the

      prosecution witnesses suffers from various contradictions,
                                    21

      omissions and inconsistencies; however, the learned trial Court

      has failed to properly consider these material discrepancies while

      passing the impugned judgment of conviction. It is contended that

      the evidence on record does not establish the guilt of the

      appellant beyond reasonable doubt. The appellant has been in

      judicial custody since 14.09.2023 and has already undergone a

      substantial period of incarceration. In these circumstances,

      learned counsel submits that the impugned judgment of

      conviction and the sentence imposed upon the appellant is liable

      to be set aside and the appellant deserves to be acquitted of the

      charges levelled against him.

25.   Per contra, Mr. Shaleen Singh Baghel, learned Government

      Advocate appearing for the State/respondent, would vehemently

      oppose the submissions advanced by learned counsel for the

      respective appellants and would submit that the impugned

      judgment of conviction and order of sentence passed by the

      learned Special Judge (NDPS Act), Bilaspur is strictly in

      accordance with law and is based upon proper appreciation of

      the oral as well as documentary evidence available on record.

      According to him, the learned trial Court has meticulously

      examined the entire evidence led by the prosecution and has

      recorded well-reasoned findings holding the appellants guilty for

      the offence punishable under Section 21(c) of the NDPS Act. It is

      contended that no illegality, perversity or infirmity can be said to

      have been committed by the learned trial Court.
                                    22

26.   Mr. Baghel would further submit that the prosecution has

      successfully proved the seizure of the contraband substance from

      the possession of the appellants through reliable and cogent

      evidence. The evidence of the Investigating Officer and other

      police witnesses clearly establishes the manner in which the

      search and seizure proceedings were conducted and the

      contraband substance was recovered. It is argued that merely

      because some of the independent witnesses have not fully

      supported the prosecution case would not by itself render the

      entire prosecution case doubtful. According to him, it is well

      settled that the testimony of official witnesses cannot be

      discarded merely on the ground that they belong to the police

      force, particularly when their evidence is found to be reliable,

      consistent and trustworthy. He would also submit that the

      prosecution witnesses have clearly proved the recovery, seizure

      and sealing of the contraband substance and there is no material

      contradiction or discrepancy in their testimony which goes to the

      root of the case. The minor inconsistencies or omissions pointed

      out by the learned counsel for the appellants are natural and do

      not affect the core of the prosecution case. It is contended that

      the learned trial Court has rightly appreciated the evidence on

      record and has correctly held that the prosecution has succeeded

      in establishing guilt of the appellants beyond reasonable doubt.

27.   With regard to the submission relating to non-compliance of the

      provisions contained under Sections 42, 50, 52A and 55 of the
                                     23

      NDPS Act, Mr. Baghel would submit that the prosecution has duly

      complied with the statutory requirements prescribed under the

      NDPS Act. According to him, the evidence on record clearly

      demonstrates that the search and seizure proceedings were

      conducted in accordance with law and the seized contraband was

      properly sealed and deposited in the Malkhana. He would further

      submit that the samples were duly forwarded for chemical

      examination and the report of the Forensic Science Laboratory

      conclusively establishes that the seized substance contained

      Codeine, which falls within the ambit of the NDPS Act.

28.   Mr. Baghel contends that the arguments raised by the appellants

      regarding alleged delay in sending the samples to the forensic

      laboratory or alleged irregularities in the sampling procedure are

      not of such a nature so as to vitiate the entire prosecution case.

      According to him, the prosecution has satisfactorily established

      the link evidence and the chain of custody of the seized material.

      The FSL report forms a vital piece of evidence which

      corroborates the prosecution case and clearly establishes that

      the seized articles were narcotic substances prohibited under the

      NDPS Act.

29.   With regard to the contention that the informant and the

      Investigating Officer are the same person, learned Government

      Advocate would submit that such a circumstance by itself does

      not vitiate the investigation or the trial. Placing reliance upon the
                                    24

      Constitution Bench judgment of the Hon'ble Supreme Court in

      Mukesh Singh (supra), it is argued that merely because the

      informant and the Investigating Officer are the same person

      would not automatically lead to an inference of bias or unfair

      investigation. According to him, unless it is demonstrated that any

      prejudice has been caused to the accused on account of such

      investigation, the conviction cannot be set aside on that ground

      alone. He would also submit that the appellants have failed to

      produce any material to establish that the alleged recovery was

      planted or that they have been falsely implicated in the present

      case. On the contrary, the prosecution evidence clearly

      establishes the conscious possession of          the contraband

      substance by the appellants. It is argued that the learned trial

      Court has carefully scrutinized the entire evidence and has rightly

      concluded that the prosecution has proved the ingredients of the

      offence under Section 21(c) of the NDPS Act beyond reasonable

      doubt.

30.   Lastly, Mr. Baghel, learned Government Advocate would submit

      that the offence under the NDPS Act is a serious offence affecting

      the society at large and the legislature has prescribed stringent

      punishment for such offences. According to him, once the

      prosecution has succeeded in proving the recovery of narcotic

      substance and the involvement of the appellants, the learned trial

      Court was fully justified in recording the conviction and imposing

      the sentence as provided under law. Therefore, it is prayed that
                                     25

      the present criminal appeals being devoid of merit deserve to be

      dismissed and the impugned judgment of conviction and

      sentence passed by the learned trial Court be affirmed.

31.   We have heard learned counsel for the parties at length and have

      perused the entire record of the learned trial Court with utmost

      circumspection. We have also carefully examined the impugned

      judgment of conviction and order of sentence dated 30.01.2025

      passed by the learned Special Judge (NDPS Act), Bilaspur in

      Special Sessions (NDPS) Case No.124/2023, along with the oral

      and documentary evidence adduced by the prosecution and the

      defence during the course of trial.

32.   While considering the rival submissions advanced by learned

      counsel appearing for the respective parties, this Court has also

      undertaken a meticulous scrutiny of the depositions of the

      prosecution witnesses, the documents exhibited during trial, the

      seizure proceedings, and the report of the Forensic Science

      Laboratory forming part of the record. The Court has further taken

      into account the statutory scheme and safeguards contained in

      the NDPS Act, which require strict compliance in cases relating to

      alleged possession and recovery of narcotic substances.

33.   Since the conviction of the appellants has been recorded for the

      offence punishable under Section 21(c) of the NDPS Act, it is

      incumbent upon the prosecution to establish the foundational

      facts, including the legality of the search and seizure, proper
                                     26

      sampling and sealing of the contraband, safe custody of the

      seized material, and the unbroken chain of custody till the

      samples reach the forensic laboratory for chemical examination.

      In view of the stringent provisions and the reverse burden of proof

      contemplated under the NDPS Act, the Courts are required to

      examine the prosecution case with great caution to ensure that

      the mandatory procedural safeguards have been strictly adhered

      to.

34.   This Court has also examined the contentions raised on behalf of

      the appellants regarding the alleged non-compliance of the

      statutory provisions contained under Sections 42, 50, 52A and 55

      of the NDPS Act, the alleged discrepancies in the investigation,

      the   effect   of   independent    witnesses   not   supporting   the

      prosecution case, and the alleged contradictions and omissions

      in the testimony of the prosecution witnesses. The submissions

      made on behalf of the State in support of the impugned judgment

      have also been duly considered.

35.   In the light of the aforesaid submissions and upon careful re-

      appreciation of the entire evidence available on record, this Court

      now proceeds to examine the merits of the case and the

      correctness of the findings recorded by the learned trial Court in

      the impugned judgment.

36.   The first and foremost question that arises for consideration

      before this Court is whether the prosecution has been able to
                                    27

      establish beyond reasonable doubt that the appellants were

      found to be in conscious and joint possession of the contraband

      substance,   namely     Codeine-containing    cough    syrup,     in

      commercial quantity and whether the search, seizure, sampling

      and   subsequent    investigation   were   conducted   strictly   in

      accordance with the mandatory provisions of the NDPS Act.

37.   The determination of this issue necessarily requires a careful

      scrutiny of the entire prosecution evidence, both oral as well as

      documentary, and the manner in which the statutory safeguards

      contemplated under the NDPS Act have been adhered to by the

      investigating agency.

38.   In order to answer the aforesaid question, this Court has minutely

      examined the entire evidence available on record with utmost

      circumspection, including the depositions of the prosecution

      witnesses, the documentary evidence exhibited during the course

      of trial, the seizure proceedings, the forwarding memos and the

      reports of the competent authorities. From the record it clearly

      emerges that after the seizure of the contraband articles, the

      Investigating Officer had forwarded the samples under a proper

      memorandum to the Office of the Deputy Director, Food and Drug

      Administration, Bilaspur. The evidence of the Drug Inspector, who

      was examined as a prosecution witness, establishes that sealed

      packets marked as A-1, B-1, C-1 and D-1 were received in the

      office of the Food and Drug Administration along with the relevant
                                     28

      documents including the First Information Report, seizure memo,

      forwarding memo and specimen seal. The said witness has

      categorically stated that the seals affixed on the packets were

      found intact and tallied with the specimen seal forwarded by the

      Investigating Officer.

39.   Upon opening the sealed packets for the purpose of examination,

      the Drug Inspector found that packet A-1 contained five bottles of

      "KOP Free" cough syrup, packet B-1 contained two bottles of

      "KOP Free" cough syrup, packet C-1 contained three bottles of

      "Max Coff" cough syrup and packet D-1 contained two bottles of

      "KOP Free" cough syrup, each bottle containing 100 ml of liquid.

      On the basis of the labels affixed on the bottles and the chemical

      analysis conducted by him, it was found that the said cough

      syrups contained Codeine Phosphate and Chlorpheniramine

      Maleate. After conducting the preliminary examination, the Drug

      Inspector resealed the samples with the official seal of the Drug

      Inspector, CGFDA, and prepared a test report recommending

      further chemical examination by the forensic laboratory. The

      resealed samples along with the report were thereafter handed

      over to the Investigating Officer for being sent to the Regional

      Forensic Science Laboratory.

40.   The record further reveals that the Investigating Officer thereafter

      forwarded the said sealed samples to the Regional Forensic

      Science Laboratory, Bilaspur through a police constable along
                                    29

      with the requisite forwarding memo and duty certificate. The

      evidence of the constable who carried the samples to the forensic

      laboratory establishes that the samples were delivered in sealed

      condition and a receipt acknowledging the deposit of the samples

      was duly obtained from the laboratory authorities. The report of

      the Regional Forensic Science Laboratory, Bilaspur, which forms

      part of the record, clearly demonstrates that the seals found on

      the packets were intact and tallied with the specimen seal sent

      along with the forwarding memo. Upon conducting physical as

      well   as   chemical     examination,    including   Thin    Layer

      Chromatography (TLC) tests, the forensic laboratory confirmed

      the presence of Codeine and Chlorpheniramine in the samples

      examined. The said report therefore conclusively corroborates

      the earlier findings of the Drug Inspector and establishes that the

      seized cough syrup bottles indeed contained Codeine-based

      narcotic substance.

41.   In order to further appreciate the correctness of the prosecution

      case, it is also necessary to examine the testimony of PW-10

      Sub-Inspector Bharat Lal Rathore, who was not only the

      informant but also a member of the raiding party and the

      Investigating Officer in the present case. PW-10 has deposed that

      on the basis of a secret information received by him regarding

      transportation of a large quantity of Codeine-based cough syrup,

      he reduced the said information into writing and informed the

      superior officer as required under law. Thereafter, a raiding party
                                     30

      was constituted and necessary arrangements were made for

      conducting search and seizure proceedings. According to this

      witness, after reaching the spot the appellants were found

      carrying certain bags and a ladies purse, which aroused

      suspicion. The accused persons were therefore intercepted and

      the bags as well as the purse carried by them were searched in

      accordance with law.

42.   PW-10 has further deposed that during the course of search a

      large number of bottles of Codeine-containing cough syrup were

      recovered from the bags and the ladies purse carried by the

      accused persons. The bottles were counted and thereafter sealed

      and seized in presence of witnesses. A detailed seizure memo

      was prepared at the spot describing the recovered articles.

      Samples were drawn from the seized bottles, sealed with the seal

      of the police station and specimen seal was also prepared.

      Thereafter, the seized articles were deposited in the Malkhana

      and the samples were forwarded to the concerned authorities for

      chemical examination. The testimony of PW-10 thus establishes

      the entire chain of events relating to receipt of information,

      constitution of the raiding party, interception of the accused

      persons, recovery of the contraband substance and subsequent

      handling of the seized articles.

43.   In his cross-examination, SI Bharat Lal Rathore PW-10 was

      subjected to lengthy and searching questions by the defence with
                                     31

      regard to the manner in which the search and seizure were

      conducted, the preparation of the seizure memo, the presence of

      independent witnesses and the forwarding of the samples for

      examination. However, nothing substantial could be elicited from

      his cross-examination which could cast any doubt on the

      authenticity of the prosecution case. The witness has consistently

      maintained that the search and seizure were conducted strictly in

      accordance with law and that the contraband articles were

      recovered from the bags and the purse carried by the accused

      persons. He has also denied the suggestion that the contraband

      articles were planted by the police personnel or that the

      appellants were falsely implicated in the present case. Though

      the     defence   has   attempted   to   point   out   certain   minor

      discrepancies in the testimony of this witness, such discrepancies

      are trivial in nature and do not go to the root of the prosecution

      case.

44.   At this stage, it would also be apposite to examine the

      applicability of the provisions contained under Section 43 of the

      Narcotic Drugs and Psychotropic Substances Act, 1985, which

      deals with the powers of seizure and arrest in a public place.

      Section 43 of the NDPS Act confers authority upon officers

      empowered under Section 42 of the Act to seize any narcotic

      drug, psychotropic substance or controlled substance in any

      public place or while the same is in transit, if the officer has

      reason to believe that an offence punishable under the Act has
                                      32

      been committed. The said provision further authorises the officer

      to detain and search any person whom he has reason to believe

      to have committed such offence and, if such person is found to

      be in unlawful possession of any narcotic drug or psychotropic

      substance, to arrest him. The explanation appended to Section

      43 clarifies that the expression "public place" includes any public

      conveyance, hotel, shop or any other place intended for use by,

      or accessible to, the public at large.

45.   In the matter of Firdoskhan Khurshidkhan v. State of Gujarat

      and Another, 2024 SCC OnLine SC 680, the Hon'ble Supreme

      Court while considering the issue regarding Section 42 of the

      NDPS Act, has held in paragraph 18, which reads as under :-

              "18. Section 42 of the NDPS Act deals with
              search     and    seizure    from   a   building,
              conveyance or enclosed place. When the
              search and seizure is effected from a public
              place, the provisions of Section 43 of the NDPS
              Act would apply and hence, there is no merit in
              the contention of learned counsel for the
              appellants    that    non-compliance    of   the
              requirement of Section 42(2) vitiates the search
              and seizure. Hence, the said contention is
              noted to be rejected."

46.   Further, the Hon'ble Supreme Court in the matter of State of

      Haryana v. Jarnail Singh and Others, 2004 (5) SCC 188 has

      held in paragraphs 9 and 10 of its judgment by observing as

      follows :-
                      33

"9. Sections 42 and 43, therefore, contemplate
two    different   situations.    Section    42
contemplates entry into and search of any
building, conveyance or enclosed place, while
Section 43 contemplates a seizure made in any
public place or in transit. If seizure is made
under Section 42 between sunset and sunrise,
the requirement of the proviso thereto has to be
complied with. There is no such proviso in
Section 43 of the Act and, therefore, it is
obvious that if a public conveyance is searched
in a public place, the officer making the search
is not required to record his satisfaction as
contemplated by the proviso to Section 42 of
the NDPS Act for searching the vehicle
between sunset and the sunrise.

10. In the instant case there is no dispute that
the tanker was moving on the public highway
when it was stopped and searched. Section 43
therefore clearly applied to the facts of this
case. Such being the factual position there was
no requirement of the officer conducting the
search to record the grounds of his belief as
contemplated by the proviso to Section 42.
Moreover it cannot be lost sight of that the
Superintendent of Police was also a member of
the searching party. It has been held by this
Court in M. Prabhulal vs. Assistant Director,
Directorate of Revenue Intelligence : (2003) 8
SCC 449 that where a search is conducted by
a gazetted officer himself acting under Section
41 of the NDPS Act, it was not necessary to
comply with the requirement of Section 42. For
                                       34

             this reason also, in the facts of this case, it was
             not necessary to comply with the requirement
             of the proviso to Section 42 of the NDPS Act."

47.   In the matter of Kallu Khan vs. State of Rajasthan, 2021 (19)

      SCC 197, the Hon'ble Supreme Court has held as under :-

             "12. After hearing and on perusal of record and
             the evidence brought, it is apparent that on
             apprehending      the    accused,        while   making
             search of the motor cycle, 900 gm of smack
             was seized to which seizure and sample
             memos were prepared, as proved by the
             departmental witnesses. In the facts of the
             case at hand, where the search and seizure
             was made from the vehicle used, by way of
             chance       recovery    from        public   road,   the
             provisions of Section 43 of the NDPS Act would
             apply. In this regard, the guidance may be
             taken from the judgments of this Court in S. K.
             Raju   (supra)     and        S.K.     Sakkar    (supra).
             However, the recovery made by Pranveer
             Singh (PW6) cannot be doubted in the facts of
             this case.

             13. Now reverting to the contention that the
             motor cycle seized in commission of offence
             does not belong to accused, however seizure
             of the contraband from the motor cycle cannot
             be connected to prove the guilt of accused. The
             Trial Court on appraisal of the testimony of
             witnesses, Constable Preetam Singh (PW1),
             Constable Sardar Singh (PW2), S.I. Pranveer
             Singh (PW6) and ConstableRajendra Prasad
                        35

(PW8), who were members of the patrolling
team and the witnesses of the seizure, proved
beyond reasonable doubt, when they were on
patrolling, the appellant came driving the
seized vehicle from opposite side. On seeing
the police vehicle, he had taken back the motor
cycle which he was riding. However, the police
team    apprehended         and   intercepted   the
accused and made the search of vehicle, in
which the seized contraband smack was found
beneath the seat of the vehicle. However, while
making search at public place, the contraband
was seized from the motor cycle driven by the
accused. Thus, recovery of the contraband
from the motor cycle of the appellant was a
chance recovery on a public road. As per
Section 43 of NDPS Act, any officer of any of
the departments, specified in Section 42, is
having power of seizure and arrest of the
accused from a public place, or in transit of any
narcotic drug or psychotropic substance or
controlled substance. The said officer may
detain in search any person whom he has
reason to believe that he has committed an
offence punishable under the provisions of the
NDPS Act, in case the possession of the
narcotic   drug   or   psychotropic     substance
appears to be unlawful. Learned senior counsel
representing the appellant is unable to show
any deficiency in following the procedure or
perversity to the findings recorded by the Trial
Court, affirmed by the High Court. The seizure
of the motor cycle from him is proved beyond
                                    36

              reasonable doubt, therefore, the question of
              ownership of vehicle is not relevant. In the
              similar set of facts, in the case of Rizwan Khan
              (supra), this Court observed the ownership of
              the vehicle is immaterial.      Therefore,   the
              argument as advanced by learned senior
              counsel is of no substance and meritless."

48.   Reverting to the facts of the present case in the light of

      aforementioned rulings of the Hon'ble Apex Court, it is quite vivid

      that the search and seizure were effected at a place which was

      accessible to the public and therefore squarely falls within the

      ambit of a "public place" as contemplated under Section 43 of the

      NDPS Act. The testimony of the Investigating Officer as well as

      the members of the raiding party reveals that the appellants were

      intercepted at a public road while they were carrying certain bags

      and a ladies purse. Upon suspicion, the police personnel stopped

      them and conducted a search of the articles being carried by

      them. During the course of the said search, a large number of

      bottles of Codeine-containing cough syrup were recovered from

      the bags and the purse which were in their possession. Thus, the

      recovery of the contraband substance was made at a place which

      was accessible to the public and at a time when the accused

      persons were in transit.

49.   It is also significant to note that the prosecution evidence

      indicates that the police officials had intercepted the appellants

      during routine checking on the road and the recovery was
                                      37

      effected on the spot. The contraband substance was therefore

      seized while being carried by the accused persons in transit.

50.   In such circumstances, the powers exercised by the police

      officials would clearly fall within the scope and ambit of Section

      43 of the NDPS Act, which specifically empowers the authorised

      officer to seize narcotic drugs or psychotropic substances in any

      public place or while they are in transit.

51.   Once the recovery is effected in a public place or while the

      contraband substance is in transit, the rigours of Section 42 of the

      NDPS Act would not be attracted. Section 42 primarily deals with

      the power of entry, search, seizure and arrest in respect of

      buildings, conveyances or enclosed places based upon prior

      information.

52.   The requirement of reducing the information into writing and

      sending it to the superior officer arises only in cases where the

      search is to be conducted in a private building or enclosed

      premises on the basis of prior secret information. However, where

      the recovery is made in a public place or during transit, the

      provisions of Section 43 would govern the situation and the

      procedural requirements contemplated under Section 42 would

      not be applicable.

53.   The distinction between Sections 42 and 43 of the NDPS Act has

      been consistently recognised by the courts. Where the seizure is

      effected from a public place or from a person in transit, the officer
                                    38

      exercising the power is not required to comply with the

      requirements of Section 42 regarding recording of prior

      information in writing or forwarding the same to the superior

      officer. The reason behind this distinction is that the element of

      urgency and spontaneity is inherent in searches conducted in

      public places or during transit, where delay in complying with the

      formalities under Section 42 may result in the offender escaping

      or the contraband being removed.

54.   Applying the aforesaid legal principles to the facts of the present

      case, this Court finds that the recovery of the Codeine-containing

      cough syrup bottles was made from the bags and the ladies

      purse carried by the appellants at a public place while they were

      moving in transit. The evidence of the Investigating Officer clearly

      establishes that the appellants were intercepted on a public road

      and the contraband articles were recovered from the articles

      being carried by them. Therefore, the seizure in the present case

      squarely falls within the scope of Section 43(a) of the NDPS Act,

      which authorises the seizure of narcotic drugs in any public place

      or while in transit.

55.   In view of the explanation appended to Section 43 of the NDPS

      Act and the factual matrix of the present case, this Court is of the

      considered opinion that the provisions of Section 42 of the NDPS

      Act have no application to the facts of the present case. The

      search and seizure having been conducted in a public place and
                                    39

      during transit, the police authorities were well within their

      jurisdiction to act under Section 43 of the NDPS Act.

      Consequently, the contention raised on behalf of the appellants

      regarding alleged non-compliance of Section 42 of the NDPS Act

      is misconceived and does not vitiate the search and seizure

      proceedings carried out by the investigating agency.

56.   The next submission advanced by the learned counsel for the

      appellants relates to the alleged non-compliance of the provisions

      contained under Section 50 of the NDPS Act. It has been

      contended that the mandatory safeguard provided under Section

      50 of the NDPS Act was not followed by the police authorities and

      that the appellants were not informed of their right to be searched

      before a Gazetted Officer or a Magistrate. According to the

      learned counsel, such non-compliance vitiates the entire search

      and seizure proceedings.


57.   In order to examine the aforesaid contention, it is necessary to

      briefly advert to the scope and applicability of Section 50 of the

      NDPS Act. Section 50 provides that when an authorised officer is

      about to search any person under the provisions of the Act, he

      shall inform such person of his right to be searched in the

      presence of a Gazetted Officer or a Magistrate. The object behind

      the said provision is to provide a safeguard against arbitrary or

      false implication and to ensure fairness and transparency in

      cases where the personal search of an accused is conducted.
                                   40

      However, it is equally well settled that the requirement

      contemplated under Section 50 becomes applicable only when

      the search conducted by the authorities amounts to a personal

      search of the body of the accused.


58.   In the present case, the evidence available on record clearly

      demonstrates that the contraband substance was not recovered

      from the physical body of the appellants. The prosecution

      witnesses, particularly PW-10 Sub-Inspector Bharat Lal Rathore

      and the members of the raiding party, have consistently deposed

      that the Codeine-containing cough syrup bottles were recovered

      from the bags and the ladies purse which were being carried by

      the appellants at the time of interception. The search was

      therefore confined to the articles and baggage in the possession

      of the accused persons and not to their physical person. The

      seizure memo prepared at the spot also reflects that the

      contraband bottles were recovered from the bags and the purse

      and thereafter sealed and seized in accordance with law.


59.   In such circumstances, the search conducted by the police

      authorities cannot be characterised as a "personal search" within

      the meaning of Section 50 of the NDPS Act. The distinction

      between a personal search and the search of baggage or articles

      carried by the accused has been consistently recognised in

      judicial pronouncements. The provisions of Section 50 are

      attracted only when the body of the accused is searched, and the
                                    41

      said requirement does not extend to the search of bags,

      containers, vehicles or other articles carried by the accused.


60.   The Supreme Court has repeatedly clarified this legal position in

      several decisions. It has been held that where the recovery of

      contraband is made from a bag, briefcase, container or any other

      article carried by the accused, such recovery cannot be treated

      as a personal search of the accused and therefore the

      safeguards under Section 50 are not attracted. The rationale

      behind this principle is that the legislative intent underlying

      Section 50 is to protect the dignity and privacy of a person during

      bodily search, and the same does not extend to articles or

      baggage carried by such person.


61.   Applying the aforesaid legal principles to the facts of the present

      case, this Court finds that the recovery of the contraband

      Codeine-containing cough syrup bottles was effected from the

      bags and the ladies purse carried by the appellants and not from

      their physical body. The purse carried by the female accused was

      taken from her possession and opened for the purpose of search,

      and the contraband bottles were recovered therefrom. Such

      search of a purse or bag cannot be equated with a personal

      search so as to attract the mandatory requirements of Section 50

      of the NDPS Act.


62.   Therefore, the contention raised by the learned counsel for the

      appellants that the provisions of Section 50 of the NDPS Act were
                                    42

      not complied with is devoid of merit. Since the recovery in the

      present case was made from the baggage and articles carried by

      the accused persons and not from their person, the requirement

      of informing them of their right under Section 50 of the NDPS Act

      did not arise. Consequently, the search and seizure proceedings

      conducted by the investigating agency cannot be said to be

      vitiated on the ground of alleged non-compliance of Section 50 of

      the NDPS Act.


63.   At this stage it would also be appropriate to deal with the

      contention raised by the appellants regarding alleged non-

      compliance of Section 50 of the NDPS Act. Section 50 of the Act

      provides certain safeguards to an accused person when a

      personal search is to be conducted by the authorised officer. Sub-

      section (1) of Section 50 requires that when an authorised officer

      intends to search any person, he shall inform such person of his

      right to be searched before a Gazetted Officer or a Magistrate.

      Sub-section (4) of Section 50 further stipulates that no female

      shall be searched by anyone excepting a female. The object

      behind the said provision is to protect the dignity and privacy of

      individuals during personal search. However, the applicability of

      Section 50 arises only in cases where the search in question is a

      personal search of the body of the accused. In the present case,

      the evidence on record clearly demonstrates that the contraband

      articles were recovered from the bags and the ladies purse

      carried by the accused persons and not from their physical body.
                                    43

      The search conducted by the police personnel was therefore

      essentially a search of baggage or articles carried by the accused

      and not a personal body search.


64.   The legal position in this regard has been authoritatively settled

      by the Supreme Court. In Madan Lal v. State of Himachal

      Pradesh, (2003) 7 SCC 465, the Supreme Court has explained

      the concept of possession under the NDPS Act and has held that

      once possession of a contraband article is established, the

      burden shifts upon the accused to explain that such possession

      was not conscious and held as under :-


             "16. A bare reading of Section 50 shows that it
             only applies in case of personal search of a
             person. It does not extend to search of a
             vehicle or a container or a bag, or premises.
             (See Kalema Tumba v. State of Maharashtra
             and Anr. (JT 1999 (8) SC 293), The State of
             Punjab v. Baldev Singh (JT 1999 (4) SC 595),
             Gurbax Singh v. State of Haryana (2001(3)
             SCC 28). The language of Section 50 is
             implicitly clear that the search has to be in
             relation to a person as contrasted to search of
             premises, vehicles or articles. This position was
             settled beyond doubt by the Constitution Bench
             in Baldev Singh's case (supra). Above being
             the position, the contention regarding non-
             compliance of Section 50 of the Act is also
             without any substance.

             ***

44

21. It is highlighted that unless the possession was coupled with requisite mental element, i.e. conscious possession and not mere custody without awareness of the nature of such possession, Section 20 is not attracted.

22. The expression 'possession' is a polymorphous term which assumes different colours in different contexts. It may carry different meanings in contextually different backgrounds. It is impossible, as was observed in Superintendent & Remembrancer of Legal Affairs, West Bengal v. Anil Kumar Bhunja and Ors. (AIR 1980 SC 52), to work out a completely logical and precise definition of "possession" uniformally applicable to all situations in the context of all statutes.

23. The word 'conscious' means awareness about a particular fact. It is a state of mind which is deliberate or intended.

24. As noted in Gunwantlal v. The State of M.P. (AIR 1972 SC 1756) possession in a given case need not be physical possession but can be constructive, having power and control over the article in case in question, while the person whom physical possession is given holds it subject to that power or control.

25. The word 'possession' means the legal right to possession (See Health v. Drown (1972) (2) All ER 561 (HL). In an interesting case it was observed that where a person keeps his fire arm in his mother's flat which is safer than his 45 own home, he must be considered to be in possession of the same. (See Sullivan v. Earl of Caithness (1976 (1) All ER 844 (QBD).

26. Once possession is established the person who claims that it was not a conscious possession has to establish it, because how he came to be in possession is within his special knowledge. Section 35 of the Act gives a statutory recognition of this position because of presumption available in law. Similar is the position in terms of Section 54 where also presumption is available to be drawn from possession of illicit articles"

65. Similarly, in State of Himachal Pradesh v. Pawan Kumar, (2005) 4 SCC 350, it has been held that the search of a bag, briefcase or container carried by the accused cannot be treated as a personal search and therefore the provisions of Section 50 would not apply in such a situation and observed as under :-
"11. A bag, briefcase or any such article or container, etc. can, under no circumstances, be treated as body of a human being. They are given a separate name and are identifiable as such. They cannot even remotely be treated to be part of the body of a human being. Depending upon the physical capacity of a person, he may carry any number of items like a bag, a briefcase, a suitcase, a tin box, a thaila, a jhola, a gathri, a holdall, a carton, etc. of varying size, dimension or weight. However, while carrying or moving along with them, some 46 extra effort or energy would be required. They would have to be carried either by the hand or hung on the shoulder or back or placed on the head. In common parlance it would be said that a person is carrying a particular article, specifying the manner in which it was carried like hand, shoulder, back or head, etc. Therefore, it is not possible to include these articles within the ambit of the word "person"

occurring in Section 50 of the Act.

12. An incriminating article can be kept concealed in the body or clothings or coverings in different manner or in the footwear. While making a search of such type of articles, which have been kept so concealed, it will certainly come within the ambit of the word "search of person". One of the tests, which can be applied is, where in the process of search the human body comes into contact or shall have to be touched by the person carrying out the search, it will be search of a person. Some indication of this is provided by Sub-section (4) of Section 50 of the Act, which provides that no female shall be searched by anyone excepting a female. The legislature has consciously made this provision as while conducting search of a female, her body may come in contact or may need to be touched and, therefore, it should be done only by a female. In the case of a bag, briefcase or any such article or container, etc., they would not normally move along with the body of the human being unless some extra or special effort is made. Either they have to be 47 carried in hand or hung on the shoulder or back or placed on the head. They can be easily and in no time placed away from the body of the carrier. In order to make a search of such type of objects, the body of the carrier will not come in contact of the person conducting the search. Such objects cannot be said to be inextricably connected with the person, namely, the body of the human being. Inextricable means incapable of being disentangled or untied or forming a maze or tangle from which it is impossible to get free.

13. The scope and ambit of Section 50 of the Act was examined in considerable detail by a Constitution Bench in State of Punjab v. Baldev Singh 1999 (6) SCC 172 and para 12 of the reports is being reproduced below :

"12. On its plain reading, Section 50 would come into play only in the case of a search of a person as distinguished from search of any premises etc. However, if the empowered officer, without any prior information as contemplated by Section 42 of the Act makes a search or causes arrest of a person during the normal course of investigation into an offence or suspected offence and on completion of that search, a contraband under the NDPS Act is also recovered, the requirements of Section 50 of the Act are not attracted."

The Bench recorded its conclusion in para 57 of the reports and sub- paras (1), (2), (3) and 48 (6) are being reproduced below :

"57. On the basis of the reasoning and discussion above, the following conclusions arise: (1) That when an empowered officer or a duly authorized officer acting on prior information is about to search a person, it is imperative for him to inform the person concerned of his right under sub-section (1) of Section 50 of being taken to the nearest gazetted officer or the nearest Magistrate for making the search. However, such information may not necessarily be in writing.
(2) That failure to inform the person concerned about the existence of his right to be searched before a gazetted officer or a Magistrate would cause prejudice to an accused.
(3) That a search made by an empowered officer, on prior information, without informing the person of his right that if he so requires, he shall be taken before a gazetted officer or a Magistrate for search and in case he so opts, failure to conduct his search before a gazetted officer or a Magistrate may not vitiate the trial but would render the recovery of the illicit article suspect and vitiate the conviction and sentence of an accused, where the conviction has been recorded only on the basis of the possession of the illicit article, recovered from his person, during a search conducted in violation of the provisions of Section 50 of the Act.
49

*** (6) That in the context in which the protection has been incorporated in Section 50 for the benefit of the person intended to be searched, we do not express any opinion whether the provisions of Section 50 are mandatory or directory, but hold that failure to inform the person concerned of his right as emanating from sub-section (1) of Section 50, may render the recovery of the contraband suspect and the conviction and sentence of an accused bad and unsustainable in law."

14. The above quoted dictum of the Constitution Bench shows that the provisions of Section 50 will come into play only in the case of personal search of the accused and not of some baggage like a bag, article or container, etc. which he may be carrying."

66. The same principle has been reiterated in Ajmer Singh v. State of Haryana, (2010) 3 SCC 746, wherein the Supreme Court held that recovery of contraband from a bag carried by the accused does not amount to personal search of the accused.

67. The Supreme Court has again reiterated the said principle in Arif Khan @ Agha Khan v. State of Uttarakhand, (2018) 18 SCC 380 and Baljinder Singh v. State of Punjab, (2019) 10 SCC 473, holding that the requirement of informing the accused of his right under Section 50 arises only in cases of personal body search and not when the recovery is made from a bag, container 50 or other article carried by the accused. In such circumstances, the search is treated as search of an article and not of the person of the accused. The Supreme Court has held as follows :-

"13. The law is thus well settled that an illicit Article seized from the person during personal search conducted in violation of the safe- guards provided in Section 50 of the Act cannot by itself be used as admissible evidence of proof of unlawful possession of contra-band. But the question is, if there be any other material or Article recovered during the investigation, would the infraction with respect to personal search also affect the qualitative value of the other material circumstance ?
14. At this stage we may also consider following observations from the decision of this Court in Ajmer Singh v. State of Haryana [(2010) 3 SCC 746]:
"15. The learned Counsel for the Appellant contended that the provision of Section 50 of the Act would also apply, while searching the bag, briefcase, etc. carried by the person and its non-compliance would be fatal to the proceedings initiated under the Act. We find no merit in the contention of the learned Counsel. It requires to be noticed that the question of compliance or non-compliance with Section 50 of the NDPS Act is relevant only where search of a person is involved and the said Section is not applicable nor attracted where no search of a person is 51 involved. Search and recovery from a bag, briefcase, container, etc. does not come within the ambit of Section 50 of the NDPS Act, because firstly, Section 50 expressly speaks of search of person only. Secondly, the Section speaks of taking of the person to be searched by the gazetted officer or a Magistrate for the purpose of search. Thirdly, this issue in our considered opinion is no more res Integra in view of the observations made by this Court in Madan Lal v. State of H.P. [(2003) 7 SCC 465]. The Court has observed: (SCC p. 471, para 16)
16. A bare reading of Section 50 shows that it only applies in case of personal search of a person. It does not extend to search of a vehicle or a container or a bag or premises (see Kalema Tumba v. State of Maharashtra [(1999) 8 SCC 257], State of Punjab v. Baldev Singh-[(1999) 6 SCC 172] and Gurbax Singh v. State of Haryana [(2001) 3 SCC 28]). The language of Section 50 is implicitly clear that the search has to be in relation to a person as contrasted to search of premises, vehicles or articles. This position was settled beyond doubt by the Constitution Bench in Baldev Singh case (1999) 6 SCC 172 Above being the position, the contention regarding non-compliance with Section 50 of the Act is also without any substance."

15. As regards applicability of the requirements 52 Under Section 50 of the Act are concerned, it is well settled that the mandate of Section 50 of the Act is confined to "personal search" and not to search of a vehicle or a container or premises.

16. The conclusion (3) as recorded by the Constitution Bench in Para 57 of its judgment in Baldev Singh clearly states that the conviction may not be based "only" on the basis of possession of an illicit Article recovered from personal search in violation of the requirements Under Section 50 of the Act but if there be other evidence on record, such material can certainly be looked into."

68. Applying the aforesaid settled legal principles to the facts of the present case, it becomes manifest that the recovery of the contraband Codeine-containing cough syrup bottles was not effected from the physical body of the accused persons but from the bags and the ladies purse which were being carried by them at the time of interception. The prosecution witnesses have consistently deposed that the raiding party, upon intercepting the appellants, conducted a search of the bags and the purse in their possession and during such search the contraband bottles were recovered. The recovery memo prepared at the spot also clearly indicates that the seized articles were taken out from the baggage and purse carried by the accused persons and thereafter sealed and seized in accordance with the prescribed procedure.

53

69. In view of the authoritative pronouncements of the Supreme Court, the search of a bag, briefcase, purse or any other container carried by an accused cannot be equated with a personal search of the accused. Such articles are separate and independent from the human body and merely because they are carried by a person would not bring them within the ambit of the expression "person" used in Section 50 of the NDPS Act. The legislative safeguard contemplated under Section 50 is intended to protect the dignity and privacy of an individual in cases where the search involves the body of the accused, and the said protection does not extend to the search of baggage, containers or other articles which can easily be detached from the person carrying them.

70. In the present case, the purse carried by the female accused was taken from her possession and opened for the purpose of search, and the contraband bottles were recovered from the said purse. Such search of a purse or bag does not involve touching or searching the body of the accused and therefore cannot be construed as a personal search so as to attract the mandatory requirement under Section 50 of the NDPS Act. Consequently, the contention raised on behalf of the appellants that the provisions of Section 50(4) of the NDPS Act were violated, on the ground that the purse of the female accused was searched without complying with the said provision, is wholly misconceived and devoid of merit.

54

71. Thus, in the light of the settled position of law and the evidence available on record, this Court is of the considered opinion that the recovery in the present case having been effected from the bags and purse carried by the accused persons and not from their physical body, the provisions of Section 50 of the NDPS Act were not attracted. Accordingly, the alleged non-compliance of Section 50(4) of the NDPS Act cannot be made a ground to vitiate the search, seizure or the prosecution case.

72. The next aspect which requires consideration is whether the prosecution has been able to establish conscious possession of the contraband substance by the appellants. In this regard, the learned trial Court has relied upon the testimony of the investigating officer as well as other members of the raiding party who have consistently deposed regarding the recovery of the cough syrup bottles from the possession of the appellants. The contraband was recovered from the bags and plastic sacks which were under the control and possession of the appellants at the spot. Once such possession is established, the statutory presumptions contained under Sections 35 and 54 of the NDPS Act come into operation, shifting the burden upon the accused to explain the circumstances under which the contraband came to be found in their possession.

73. In the present case, apart from making a bald denial during their examination under Section 313 Cr.P.C., the appellants have not 55 adduced any evidence whatsoever to rebut the statutory presumption of conscious possession. The plea of false implication raised by them remains a mere assertion unsupported by any material evidence. The defence has also attempted to rely upon the fact that some independent witnesses have not supported the prosecution case. However, it is well settled that merely because independent witnesses have turned hostile, the testimony of official witnesses cannot be discarded if it is otherwise reliable and trustworthy.

74. The Supreme Court in Rajesh Dhiman v. State of Himachal Pradesh, (2020) 10 SCC 740 has clearly held that minor deficiencies or lapses in investigation cannot be made a ground to discard otherwise credible prosecution evidence unless such lapses cause serious prejudice to the accused and observed as follows :-

"10. The primary issue debated by both sides concerns the effect of the complainant in the present case, PW8, also being the investigating officer. The appellants sought to contend that a long line of cases, ending with Mohan Lal v. State of Punjab, (2018) 17 SCC 627 has laid down the legal proposition that investigation by the complainant himself would be contrary to the scheme of the NDPS Act, thus jeopardizing the entire trial.
11. Suffice to say that the law on this point is no longer res integra and the controversy, if any, 56 has been set at rest by the Constitutional Bench of this Court in Mukesh Singh (supra). The earlier position of law which allowed the solitary ground of the complainant also being the investigating officer, to become a spring board for an accused to be catapulted to acquittal, has been reversed. Instead, it is now necessary to demonstrate that there has either been actual bias or there is real likelihood of bias, with no sweeping presumption being permissible. It would be worthwhile to extract the following conclusions drawn in the afore- cited judgment:
"102. From the above discussion and for the reasons stated above, we conclude and answer the reference as under:
I. That the observations of this Court in the cases of Bhagwan Singh v. State of Rajasthan, (1976) 1 SCC 15; Megha Singh v. State of Haryana, (1996) 11 SCC 709; and State by Inspector of Police, NIB, Tamil Nadu v. Rajangam, (2010) 15 SCC 369 and the acquittal of the accused by this Court on the ground that as the informant and the investigator was the same, it has vitiated the trial and the accused is entitled to acquittal are to be treated to be confined to their own facts. It cannot be said that in the aforesaid decisions, this Court laid down any general proposition of law that in each and every case where the informant is the investigator there is a bias caused to the accused and 57 the entire prosecution case is to be disbelieved and the accused is entitled to acquittal;
II. In a case where the informant himself is the investigator, by that itself cannot be said that the investigation is vitiated on the ground of bias or the like factor. The question of bias or prejudice would depend upon the facts and circumstances of each case. Therefore, merely because the informant is the investigator, by that itself the investigation would not suffer the vice of unfairness or bias and therefore on the sole ground that informant is the investigator, the accused is not entitled to acquittal. The matter has to be decided on a case to case basis. A contrary decision of this Court in the case of Mohan Lal v. State of Punjab, (2018) 17 SCC 627 and any other decision taking a contrary view that the informant cannot be the investigator and in such a case the accused is entitled to acquittal are not good law and they are specifically overruled." [emphasis supplied]
12. We, therefore, see no reason to draw any adverse inference against PW8 himself investigating his complaint. The appellants' claim of bias stems from the purported delays, noncompliance of statutory mandates and non- examination of independent witness. In effect, the appellants are seeking to circuitously use the very same arguments which have individually been held by the High Court to be 58 factually incorrect or legally irrelevant. Although in some cases, certain actions (or lack thereof) by the Investigating Officer might indicate bias; but mere deficiencies in investigation or chinks in the prosecution case can't be the sole basis for concluding bias. The appellants have at no stage claimed that there existed any enmity or other motive for the police to falsely implicate them and let the real culprits walk free. Further, such a huge quantity of charas could not have been planted against the appellants by the police on its own.
13. The appellants have creatively sought to argue that failure of the police to investigate the alternate theory proffered at the stage of Section 313 CrPC, has caused serious prejudice to them and that reason alone is sufficient not to hold them guilty 'beyond reasonable doubt'. They have explicitly relied upon Paras 3.19 and 3.20 of Mukesh Singh (supra), which we deem appropriate to extract as follows:-
"3.19. If the defence of the accused is not properly investigated to rule out all other possibilities, it cannot ever be said that the prosecution has established the guilt "beyond reasonable doubt". A tainted investigation by a complaint who is a "witness" himself to a substantial ingredient of an offence, would in fact give rise to a "doubt" and it is impossible that the case can be established on the parameter of "beyond reasonable doubt";
59
3.20. A person accused of criminal offence punishable with a peril to his life or liberty, enjoys certain rights under the Constitution or through long standing development of criminal jurisprudence. Any action which impinges or affects those rights would be said to cause "prejudice to an accused". That in the case of Rafiq Ahmad v. State of U.P., (2011) 8 SCC 300, it is observed and held that prejudice to an accused or failure of justice has to be examined with reference to
(i) right to fair trial (ii) presumption of innocence until pronouncement of guilt and
(iii) the standards of proof. It is observed in the said decision that whenever a plea of prejudice is raised by the accused, it must be examined with reference to the above rights and safeguards, as it is the violation of these rights alone that may result in the weakening of the case of the prosecution and benefit to the accused in accordance with law;"

14. At the outset, we may clarify that the observations relied upon by the appellants, are not findings, conclusion or resolution by this Court in Mukesh Singh (supra). Instead, a perusal of the judgment shows that it was a contention put forth by one of the parties which the Bench eventually disagreed with. Further, not only the alternative version projected by the appellants is vague and improbable, but it escapes our comprehension how non investigation of a defence theory disclosed only at an advanced stage of trial, could indicate 60 bias on part of the police."

75. Reverting to the facts of the present case in the light of the aforesaid ruling rendered by the Hon'ble Supreme Court, it becomes evident that the defence has failed to demonstrate that any alleged irregularity or deficiency in the investigation has caused prejudice to the appellants or has in any manner affected the fairness of the trial. The appellants have not been able to point out any material circumstance indicating that the investigation was conducted in a biased or unfair manner or that the investigating officer had any motive to falsely implicate them in the present case. Mere bald allegations regarding procedural lapses, without substantiating the same with cogent material, cannot be made a ground to discard the otherwise reliable and consistent evidence adduced by the prosecution.

76. In the case at hand, the prosecution witnesses, particularly the members of the raiding party and the investigating officer, have consistently and cogently deposed regarding the manner in which the appellants were intercepted and the contraband cough syrup bottles were recovered from the bags and plastic sacks in their possession. Their testimonies remain unshaken on material particulars and nothing substantial has been elicited during cross- examination so as to discredit their version. The seizure of the contraband articles has also been duly supported by the contemporaneous documentary evidence, including the seizure memo and the sealing procedure adopted at the spot. The 61 samples drawn from the seized bottles were subsequently sent to the Forensic Science Laboratory and the report received therefrom confirms that the seized articles contained Codeine in commercial quantity.

77. Furthermore, once the possession of the contraband substance by the appellants stands established from the evidence on record, the statutory presumptions contained under Sections 35 and 54 of the NDPS Act automatically come into operation. These provisions cast a burden upon the accused to satisfactorily explain the circumstances under which the contraband came to be found in their possession. However, in the present case, the appellants have not produced any material evidence to rebut the said presumption. Their defence is confined merely to a denial of the prosecution allegations, which by itself is insufficient to dislodge the presumption of conscious possession arising under the statute.

78. It is also noteworthy that the appellants have not set up any plausible alternative version of events nor have they suggested any circumstance which would probabilise the theory of false implication. In the absence of any such explanation, and having regard to the consistent testimony of the prosecution witnesses coupled with the documentary evidence on record, this Court finds no reason to disbelieve the prosecution case. Consequently, the contention of the appellants that the alleged irregularities in 62 investigation have vitiated the prosecution case is liable to be rejected.

79. Accordingly, this Court is of the considered opinion that the prosecution has been able to establish beyond reasonable doubt that the appellants were in conscious possession of the contraband cough syrup bottles recovered from the bags and sacks in their possession, and the statutory presumptions under Sections 35 and 54 of the NDPS Act remain unrebutted. The findings recorded by the learned trial Court in this regard, therefore, do not warrant any interference.

80. Having considered the entire evidence available on record in its proper perspective and after carefully scrutinizing the depositions of the prosecution witnesses along with the documentary evidence adduced during the course of trial, this Court is of the considered opinion that the prosecution has been able to successfully establish that the appellants were found to be in joint as well as conscious possession of Codeine-containing cough syrup bottles. The record clearly demonstrates that a total of 175 bottles of cough syrup were recovered from the possession of the appellants, each bottle containing 100 ml of liquid, thereby making the total quantity 17,500 ml. The evidence of the prosecution witnesses, particularly the members of the raiding party including PW-10 Sub-Inspector Bharat Lal Rathore, coupled with the seizure memo prepared at the spot, clearly establishes 63 that the contraband bottles were recovered from the bags and the ladies purse carried by the appellants. The seized articles were duly sealed at the spot, samples were drawn in accordance with the procedure and the same were forwarded for examination through proper channel. The report of the Drug Inspector as well as the chemical analysis report of the Regional Forensic Science Laboratory conclusively confirms that the seized bottles contained Codeine Phosphate and Chlorpheniramine Maleate, thereby establishing the presence of narcotic substance. When the quantity so recovered is taken into consideration, it clearly falls within the category of "commercial quantity" as defined under the NDPS Act. Thus, the oral evidence of the prosecution witnesses, the seizure proceedings and the scientific reports placed on record collectively establish the prosecution case beyond reasonable doubt.

81. It is also necessary to address the submission raised on behalf of the appellants regarding the alleged irregularity in forwarding the seized samples for chemical examination. The defence has attempted to suggest that the prosecution has not satisfactorily explained the dispatch of the sealed samples to the Forensic Science Laboratory and therefore the possibility of tampering cannot be ruled out. However, upon a careful examination of the record, this Court finds that the said contention is devoid of substance.

64

82. A perusal of the cross-examination of PW-10 Sub-Inspector Bharat Lal Rathore clearly reveals that no specific question has been put to him by the defence with regard to the exact timing of dispatch of the sealed samples to the Forensic Science Laboratory or regarding any alleged delay in sending the same. The defence has also not confronted the witness with any suggestion that the sealed packets were tampered with at any stage or that the seals were not intact when the samples reached the laboratory. In the absence of any such specific challenge during cross-examination, the prosecution version regarding the proper handling and forwarding of the seized samples remains unshaken.

83. In this context, it would be appropriate to refer to Rule 13 of the Narcotic Drugs and Psychotropic Substances (Seizure, Storage, Sampling and Disposal) Rules, 2022, which governs the procedure relating to dispatch of samples for testing. Rule 13(1) specifically provides that the samples, after being certified by the Magistrate, shall be sent directly to any one of the jurisdictional laboratories of the Central Revenue Control Laboratory, the Central Forensic Science Laboratory or the State Forensic Science Laboratory, as the case may be, for chemical analysis without any delay. The legislative intent behind the said provision is to ensure that the integrity of the seized samples is preserved and that the possibility of tampering is eliminated. The rule emphasises prompt dispatch of the samples to the designated 65 laboratory so that the chemical analysis may be carried out expeditiously.

84. In the present case, the material available on record clearly demonstrates that the seized samples were duly sealed and forwarded through proper channel to the competent authorities for examination. Initially, the samples were forwarded to the Office of the Drug Inspector, Food and Drug Administration, Bilaspur, where they were examined and thereafter resealed. Subsequently, the sealed samples were sent to the Regional Forensic Science Laboratory, Bilaspur for detailed chemical examination. The report of the Forensic Science Laboratory, which forms part of the record, clearly records that the seals found on the sample packets were intact and that the same tallied with the specimen seal forwarded along with the samples. This clearly indicates that the chain of custody of the seized articles remained intact and there was no tampering with the sealed samples at any stage.

85. Significantly, during the course of trial, the defence did not specifically question PW-10 Sub-Inspector Bharat Lal Rathore or any other prosecution witness regarding alleged non-compliance of Rule 13 of the NDPS Rules, 2022 or regarding any delay in dispatching the samples to the forensic laboratory. No suggestion was put to the witnesses that the samples were not sent promptly or that the statutory procedure governing the dispatch of samples 66 was violated. In criminal trials, cross-examination is the most effective method available to the defence to challenge the credibility of prosecution witnesses and to expose any irregularity in the investigation. When the defence has not chosen to confront the witnesses on such crucial aspects during cross-examination, it cannot subsequently be permitted to raise such a contention at the appellate stage merely by way of argument.

86. It is well settled that unless a specific challenge is put to the prosecution witnesses during cross-examination, the defence cannot later contend that the evidence regarding a particular fact should be disbelieved. In the present case, the defence having failed to question the investigating officer regarding the timing of dispatch of the sealed packets or the alleged violation of Rule 13 of the NDPS Rules, the appellants cannot now derive any benefit from such an argument. The record rather indicates that the seized samples were properly sealed, preserved and forwarded to the competent laboratory where the seals were found intact and the samples were duly analysed.

87. In view of the foregoing discussion and the material available on record, this Court does not find any infirmity, illegality or perversity in the findings recorded by the learned Special Judge (NDPS Act), Bilaspur in the impugned judgment. The learned trial Court has meticulously appreciated the oral as well as documentary evidence available on record and has rightly arrived 67 at the conclusion that the appellants were found to be in conscious possession of the contraband substance in violation of the provisions of the NDPS Act. The learned trial Court has also correctly invoked the statutory presumptions available under Sections 35 and 54 of the NDPS Act. Once the possession of the contraband substance was established, the burden shifted upon the appellants to explain that such possession was not conscious. However, the appellants have failed to discharge the said burden and have not adduced any evidence whatsoever to rebut the statutory presumption.

88. Consequently, upon an overall appreciation of the entire evidence available on record, this Court is of the considered opinion that the prosecution has been able to prove its case against the appellants beyond reasonable doubt. The evidence led by the prosecution, both oral as well as documentary, clearly establishes that the appellants were found to be in conscious and joint possession of Codeine-containing cough syrup bottles in a quantity which falls within the category of commercial quantity under the provisions of the Narcotic Drugs and Psychotropic Substances Act, 1985.

89. The seizure proceedings conducted at the spot, the testimony of the members of the raiding party, the deposition of the Investigating Officer, the report of the Drug Inspector as well as the chemical analysis report of the Regional Forensic Science 68 Laboratory collectively form a complete chain of evidence which conclusively proves the recovery and nature of the contraband substance. Once such possession was established, the statutory presumptions contained under Sections 35 and 54 of the NDPS Act came into operation, shifting the burden upon the appellants to rebut the presumption of conscious possession. However, the appellants have failed to discharge the said burden and have not placed any material on record to probabilise their defence or to create any dent in the prosecution case.

90. The submissions advanced on behalf of the appellants, including the alleged procedural irregularities in search, seizure and investigation, have been carefully examined by this Court, but the same do not create any reasonable doubt regarding the authenticity or credibility of the prosecution case. The evidence on record clearly establishes the guilt of the appellants and inspires full confidence of this Court.

91. Minor discrepancies or omissions pointed out by the defence are not of such nature as to affect the core of the prosecution case or to discredit the otherwise cogent and reliable testimony of the prosecution witnesses. On the contrary, the learned trial Court has meticulously analysed the entire evidence placed before it and has recorded well-reasoned findings after proper appreciation of the material available on record and correct application of the relevant provisions of law. 69

92. This Court, therefore, finds that the conclusions arrived at by the learned Special Judge (NDPS Act), Bilaspur are fully supported by the evidence on record and do not suffer from any illegality, perversity or material irregularity warranting interference in appellate jurisdiction. The conviction of the appellants for the offence punishable under Section 21(C) of the Narcotic Drugs and Psychotropic Substances Act, 1985 and the sentence imposed upon them are thus found to be justified and in accordance with law. Accordingly, no ground is made out for interference with the impugned judgment of conviction and order of sentence passed by the learned trial Court in the present criminal appeals.

93. As a result, this Court does not find any merit in the present criminal appeals. The impugned judgment of conviction and order of sentence dated 30.01.2025 passed by the learned Special Judge (NDPS Act), Bilaspur in Special Sessions (NDPS) Case No.124/2023 is hereby affirmed. Consequently, all the criminal appeals being CRA No.559/2025, CRA No.460/2025 and CRA No.829/2025, stand dismissed.

94. It has been brought to the notice of this Court that the appellant in CRA No.559/2025 has already surrendered before the competent authority and is presently lodged in jail. It is further reported that the appellants in CRA No.460/2025 have been in judicial custody since 13.09.2023, whereas the appellant in CRA No.829/2025 70 has been in custody since 14.09.2023 in connection with the present case.

95. In view of the dismissal of the present criminal appeals and affirmation of the impugned judgment of conviction and order of sentence passed by the learned Special Judge (NDPS Act), Bilaspur, the appellants shall continue to remain in custody and shall serve out the remaining part of the sentence as awarded to them by the learned trial Court.

96. The Registry is directed to forthwith transmit a copy of this judgment to the concerned Superintendent of Jail where the appellants are presently lodged and undergoing their jail sentence. Upon receipt of the same, the Superintendent of Jail shall ensure that a copy of this judgment is duly served upon each of the appellants and its contents are properly explained to them in a language known to them. The appellants shall also be informed that they are at liberty to challenge the present judgment before the Hon'ble Supreme Court of India by preferring an appeal in accordance with law, and that in case they are unable to engage a private counsel, they may avail free legal assistance through the High Court Legal Services Committee or the Supreme Court Legal Services Committee for the purpose of filing such appeal. The Superintendent of Jail shall extend necessary assistance to the appellants in this regard, if so required.

71

97. Let a copy of this judgment and the original records be transmitted to the trial Court concerned forthwith for necessary information and compliance.

                     Sd/-                             Sd/-
           (Ravindra Kumar Agrawal)               (Ramesh Sinha)
                  Judge                           Chief Justice

Anu
                                     72



                               Head Note


Section 50 of the NDPS Act applies only to the personal search of a person and not to the search of a vehicle, bag, container or premises; therefore, plea of non-compliance with Section 50 would be untenable. Likewise, mere delay in forwarding samples to the Forensic Science Laboratory or their routing through another authority, even with reference to the procedure contemplated under Section 52A of the NDPS Act read with Rule 13 of the NDPS (Seizure, Storage, Sampling and Disposal) Rules, 2022, does not by itself vitiate the prosecution case when safe custody of the seized contraband and link evidence are duly established, and thus it cannot be a ground for acquittal.