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 7, Cited by 0]

Punjab-Haryana High Court

Parmod Kumar vs State Of Haryana on 14 July, 2014

Author: Mehinder Singh Sullar

Bench: Mehinder Singh Sullar

            CRM No. M-41293 of 2013                                                     1

             IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH


                                                                  CRM No. M-41293 of 2013

                                                                 Date of Decision:- 14.7.2014

            Parmod Kumar                                                     .....Petitioner

                                                       Versus

            State of Haryana                                                 .....Respondent

CORAM: HON'BLE MR. JUSTICE MEHINDER SINGH SULLAR.

Present: Mr.Baldev Singh, Senior Advocate with Mr.Sudhir Sharma, Advocate for the petitioner.

Mr.Rajat Mor, DAG Haryana for the State.

MEHINDER SINGH SULLAR , J.(oral) Petitioner Parmod Kumar son of Onkar Mal Aggarwal, has directed the instant petition for the grant of concession of regular bail in a case registered against him, vide FIR No.257 dated 9.10.2013, on accusation of having committed the offences punishable under sections 21B, 22 (a) and 27(a) of the Narcotic Drugs & Psychotropic Substances Act, 1985 (hereinafter to be referred as "the NDPS Act") by the police of Police Station Loharu, District Bhiwani.

2. Notice of the petition was issued to the State.

3. After hearing the learned counsel for parties, going through the record with their valuable assistance and after deep consideration over the entire matter, to my mind, there is no merit in the present petition in this regard.

4. Ex facie, the celebrated arguments of learned counsel that the petitioner has been falsely implicated in this case by the police, only the Arvind Kumar Sharma 2014.07.15 19:06 I attest to the accuracy and integrity of this document Chandigarh CRM No. M-41293 of 2013 2 manufactured drugs were recovered from his possession and since no offence is made out under the NDPS Act, so, the petitioner is entitled to the concession of regular bail, lack merit.

5. The pith and substance of the prosecution version, inter-alia, is that on 9.10.2013, in the wake of secret information, Raman Kumar Sheoran, Drug Inspector along with the police officials apprehended the petitioner. In pursuance of the search, the prohibited narcotic drugs were recovered from his scooter without any permit or licence under NDPS Act. Not only that, on the basis of his disclosure statement, his house/godown and shop premises were checked. After completion of the statutory/codal formalities, besides from other prohibited drugs, 71 vials of intoxicant medicines, 25 injections and 840 tablets were recovered from the possession of petitioner, which were taken into possession by the police, by means of recovery memo.

6. At the very outset, it will not be out of place to mention here that exhibiting the great concerns with regard to public health, Article 47 of the Constitution of India postulates that the State shall regard the raising of the level of nutrition and the standard of living of its people and the improvement of public health as among its primary duties and, in particular, the State shall endeavour to bring about prohibition of the consumption except for medicinal purposes of intoxicating drinks and of drugs, which are injurious to health. This Court has noticed the scenario of drug abuse in this part of the country in case Vinod Kumar Versus State of Punjab, 2013(1) RCR(Criminal) 428, as under:-

"Drugs of abuse scenario in the State of Punjab:
Disturbing scenario of drug abuse in the State of Punjab, is appearing in Arvind Kumar Sharma 2014.07.15 19:06 I attest to the accuracy and integrity of this document Chandigarh CRM No. M-41293 of 2013 3 the various newspapers. "The Hindu" and the "Tehelka News Magazine"

have reported such drug menace extensively. An extract from the "Tehelka News Magazine", Vol. 9, Issue 15, dated 14th April 2012, is as follows:-

"75% of the youth. Every third student. 65% of all families in Punjab are in the throes of a sweeping drug addiction. With little or no hope in sight."
"Angarh is just one symptom of a monstrous crises: a staggering 75 per cent of Punjab's youth is hooked to drug abuse, a figure the state government itself submitted to the Punjab and Haryana High Court in 2009. One out of every three college students in the state is on drugs. In Doaba, Majha and Malwa- regions particularly affected- almost every third family has at least one addict. Every kind of drug is readily available here. From smack, heroin and synthetic drugs to over-the-counter drugs like Buprenorphine, Parvon Spas, Codex Syrup and spurious Coaxil and Phenarimine injections. This is a state where 30 per cent of all jail inmates have been arrested under the Narcotic Drugs and Psychotropic Substances Act and the DGP has kicked up a political storm by saying it is impossible for him to control the flow of drugs into his prisons. But the sharp irony is, this matters little because, like Angarh, scores of other towns and villages in Punjab are more notorious than any other prison cell."

7. At the same time, no one can lose sight of the fact that the NDPS Act was legislated to amend the existing laws relating to Narcotic Drugs & Psychotropic Substances and to control the menace of drug abuse, which is adversely affecting the social fabric of the society, containing specific provisions and special procedure. In order to carry out the purpose, aim and object of the NDPS Act, the Central Government has framed the Narcotic Drugs & Psychotropic Substances Act & Rules, 1985, Narcotic Drugs & Psychotropic Substances(Regulation of Controlled Substances) Order, 1993 and subsequent Relevant Rules and Orders framed thereunder through the medium of subsequent Notifications.

8. Moreover, in the wake of lengthy submissions of the learned counsel for the petitioner, the following two questions arise for determination in the instant petition:-

(i) Whether exact quantity (total mass) of the contraband recovered from Arvind Kumar Sharma 2014.07.15 19:06 I attest to the accuracy and integrity of this document Chandigarh CRM No. M-41293 of 2013 4 offender or percentage of Narcotic drugs/ Psychotropic Substances seized is to be taken into consideration in relation to manufactured drugs and preparations? If so its effect.
(ii)Whether Manufacturers, Chemists, Wholesale license holders under the Drugs and Cosmetics Act, 1940 possessing controlled substances and manufactured drugs/ prescription drugs are also required to comply with the statutory provisions of the NDPS Act, Rules and Order 1993 for their possession? If so its effect.

9. What cannot possibly be disputed here is that, identical questions came to be decided by this Court in cases Vinod Kumar's case (supra) and Parmanand and others v. State of Haryana, 2014(1) RCR (Criminal) 478. Having considered the relevant provisions of the NDPS Act and relevant Rules framed thereunder, it was ruled as under:-

Re: Question No.(i)
i) As the contraband seized is either a mixture or a preparation with or without a neutral material, of any Narcotic Drug or Psychotropic Substance falling within the scope of entry No.239 of the notification dated 19.10.2001 issued in S.O.No.1055(E) of the Central Government. It is absolutely necessary to conduct Pure Content Test to ascertain the exact quantity of the Narcotic Drug/Psychotropic Substance contained in the said mixture or preparation. In the absence of Pure Content Test, the whole contraband seized shall not be considered as such. However, in all the cases registered on or after 17.11.2009, there is no necessity to conduct pure content test to ascertain the exact quantity of Narcotic Drugs, Psychotropic Substances and Manufactured Drugs. The whole contraband seized shall be considered as such even if it comes within the definition of Entry No. 239.
ii) In the case of a contraband, which is neither a mixture nor a preparation falling within the sweep of entry No.239 and if the contraband is a Narcotic Drug/Psychotropic Substance simplicitor, there is no need for Purity Test and in such cases, the entire quantity of Narcotic Drug/Psychotropic Substance shall be taken into consideration for deciding as to whether the same is a small quantity or a commercial quantity or an intermediate quantity for the purpose of conviction and sentence will be imposed accordingly.

10. Insofar as question No.2 is concerned, it was held that the Arvind Kumar Sharma 2014.07.15 19:06 I attest to the accuracy and integrity of this document Chandigarh CRM No. M-41293 of 2013 5 manufacturers of manufactured drugs or prescription drugs, chemists, wholesale license holders under the Drugs and Cosmetics Act are required to comply with the provisions of NDPS Act, Rules and Order, 1993 for the possession of narcotic drugs, psychotropic and controlled substances, failing which, they would be liable to be prosecuted under the NDPS Act.

11. Not only that, the same very view was again reiterated by a Division Bench of this Court in a bunch of cases, decided vide main CRM No.M-13140 of 2012 titled as "Inderjeet Singh @ Laddi Vs. State of Punjab" decided on 31.1.2014.

12. Therefore, taking into consideration the recovery of indicated heavy quantity of prohibited drugs from the possession of the petitioner, to me, he is not entitled to bail. The ratio of law laid down in the aforesaid judgments "mutatis mutandis" is applicable to the facts of the present case and is the complete answer to the problem in hand. To my mind, in case, the contentions raised on behalf of the petitioner-accused are accepted as such, then the very purpose, aim and object of the NDPS Act, would pale into insignificance and thereby inculcate & perpetuate injustice to the society at large. In this manner, the petitioner has violated the mandatory provisions, which entail his involvement under the provisions of the NDPS Act. He cannot take the benefit and cannot escape from his liability on the ground of recovery of prohibited drugs in this relevant direction, as contrary urged on his behalf. Thus, the contrary submissions of learned counsel for petitioner "stricto sensu" deserve to be and are hereby repelled under the present set of circumstances.

13. Faced with the situation, the next routine argument of the learned counsel that the petitioner has been falsely implicated in this case, Arvind Kumar Sharma 2014.07.15 19:06 I attest to the accuracy and integrity of this document Chandigarh CRM No. M-41293 of 2013 6 sans merit as well. It is highly improbable to believe that the police will plant such a huge quantity of narcotic drugs & psychotropic substances on him. On the contrary, no motive could possibly be attributed as to why the police would falsely implicate the petitioner in this case.

14. No other legal point, worth consideration, has either been urged or pressed by the learned counsel for the parties.

15. In the light of aforesaid reasons and without commenting further anything on merits, lest it may prejudice the case of either side during the course of the trial of the main case, as there is no merit, therefore, the instant petition for regular bail filed by the petitioner is hereby dismissed as such in the obtaining circumstances of the case.

16. Needless to mention that nothing observed, here-in-above, would reflect on the merits of the main case, in any manner, as the same has been so recorded for a limited purpose of deciding the present petition for regular bail only.

Sd/-

            14.7.2014                                       (MEHINDER SINGH SULLAR)
            AS                                                       JUDGE




Arvind Kumar Sharma
2014.07.15 19:06
I attest to the accuracy and
integrity of this document
Chandigarh