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 42, Cited by 0]

Madhya Pradesh High Court

Jorge Renan Solis Fernandez vs Directorate Of Revenue Intelligence on 13 November, 2024

Author: Vijay Kumar Shukla

Bench: Vijay Kumar Shukla

                                                                1                               CRA-4282-2024
                                         IN THE HIGH COURT OF MADHYA PRADESH
                                                       AT INDORE
                                                       CRA No. 4282 of 2024
                                   (JORGE RENAN SOLIS FERNANDEZ Vs DIRECTORATE OF REVENUE INTELLIGENCE )



                           Dated : 13-11-2024
                                 Shri Rishi Malhotra, learned senior counsel with Shri Lucky Bijolia,
                           learned counsel for the appellant.
                                 Shri Chandan Airen and Ms. Anita Rathore, learned counsel for the
                           respondent.

Heard on IA No.16258/2024 which is first application for suspension of jail sentence under section 389(1) of the Code of Criminal Procedure on behalf of appellant Jorge Renan Solis Fernandez.

02. As per prosecution case, one Mr. Kamal Kumar Sharma (PW-1) received an information from his sources that one foreign national will be visiting Indore between 24th September to 27th September 2018 and one Manu Gupta along with Mohammad Sadiq shall hold a meeting with the foreigner either on 24th or 25th September 2018 at M/s. Science Intermediary, G-1, Luxury House, 10" South Tukoganj, Indore in connection with supply/smuggling of huge quantity of Fentanyl HCL and the said information was further communicated telephonically to Shri Nitin Aggarwal (PW-31), the then DD, IZU, on 21.09.2018 through Shri Jaspreet Singh Sukhija (PW-30), the then Deputy Director, DRI, HORS, New Delhi. The said Shri Nitin Aggarwal (PW-31) passed on the said information to Shri Hari Shankar Gurjar, the complainant herein (PW-32). On the basis of the said information, various teams were constituted by DRI on 25.09.2018 and Signature Not Verified Signed by: SOUMYA RANJAN DALAI Signing time: 11/14/2024 5:45:09 PM 2 CRA-4282-2024 raids were conducted at 10, South Tukaganj, Indore and at second floor of 111-B, Polo Ground. It is alleged that contraband Fentanyl HCL was recovered from both the above mentioned places. During search at 10, South Tukaganj, the officers of DRI alleged to have recovered and seized commercial quantity of Fentanyl HCL i.e. 4077 grams in the presence of three accused persons namely, Mohd. Sadiq, Manu Gupta and Solis Fernandez Jorge and in the presence of one Man Singh Dandotiya PW-17. Similarly, during search at 2nd Floor of 111-B, Polo Ground, Indore, the officers of DRI is alleged to have recovered and seized commercial quantity of Fentanyl HCL i.e. 5110 grams in the presence of two witnesses namely, Majid Khan PW-25 and Ram Chander Chaudhary PW-26 on 25.09.2018. Similarly, during the search at G-12, Amar Aangan, Basant Vihar, Indore, the officers of DRI alleged to have recovered and seized commercial quantity of Fentanyl HCL i.e. 1724 grams on 26.09.2018. Thus, the entire quantity of alleged recovery of contraband was 10911 grams. The prosecution examined 32 witnesses in support of its case whereas defence examined 2 witnesses. The learned trial Court had also examined chemical expert Ms. Seema Stivastav as court witness. After arguments the Ld. Spl. Judge found the appellant guilty of offences u/s 21 (C), and 29 read with 8 (C) & 23 (C) of NDPS Act vide impugned judgment dated 12.05.2023 and sentenced the appellant to undergo RI for 20 years and also imposed a fine of Rs. 2 Lakh each and was also ordered to further undergo rigorous imprisonment of 1 year for default of payment of fine, vide order dated 12.05.2023.

Signature Not Verified Signed by: SOUMYA RANJAN DALAI Signing time: 11/14/2024 5:45:09 PM

3 CRA-4282-2024

03. Counsel for the appellant argued that the appellant is a resident of Mexico and understands only Spanish language. It is vehemently argued that during the trial, the appellant has been deprived of his valuable rights of fair trial. As the provisions of Section 273, 277, 278(3), 279, 281 & 318 of the Code of Criminal Procedure, 1973 (for short CRPC) have not been followed which sum and substance provide that while trying an accused it must be ensured that he understands the proceedings and should also be provided a proper interpretation of the evidence in language which he understands. Thus, on account of non-compliance of mandatory provision of the Cr.P.C., the appellant has been denied a fair trial as guaranteed under Article 21 of the Constitution of India, therefore, the trial is vitiated.

04. It is argued that there is non-compliance of provisions of section 50 and section 32B of the Narcotic Drugs and Psychotropic Substances Act, 1985 (hereinafter for short NDPS Act). It is urged that the appellant has been acquitted under section 27A and section 27A r/w section 29 of NDPS Act and, therefore, the appellant could not have been convicted under section 21(C), 23(C) & 8(C) of NDPS Act. He further argued that even if the entire prosecution case is accepted, the charge is established only for attempt/preparation to export and import the contraband and also intention to purchase the said contraband. There is no provision under the Act making an attempt to be an offence under NDPS Act. The trial Court has erred while passing an order of sentence after conviction contrary to the provisions of section 318 of the CRPC. It ought to have referred the matter to the High Court for the purpose of sentence. It is further urged that the trial Court Signature Not Verified Signed by: SOUMYA RANJAN DALAI Signing time: 11/14/2024 5:45:09 PM 4 CRA-4282-2024 imposed the sentence higher than the minimum sentence prescribed under the Act contrary to the provisions of section 32B of NDPS Act. In support of his submission, he has placed reliance on a Single Bench judgment passed by Delhi High Court in the case of Tuncay Alankus vs. Central Bureau of Investigation & Anr. dated 23.05.2008 i n CRL.M.C. 2904/2004 for imposition of sentence higher than the minimum sentence under section 32B of NDPS Act, he referred the judgment passed by Single Bench of the High Court of Orissa, Cuttack in CRLA No.36/2014 (Kamal Franklin Patra @ Raja & Ors. vs. State of Odisha) and other connected appeals. In regard to his submission for non-compliance of section 50 of NDPS Act, he relied on the judgment passed by High Court of Punjab and Haryana in Criminal Appeal No.6330/2022 in the case of Akash Garg vs. State of Punjab . He also relied on the orders of suspension of sentence passed by High Court of Punjab and Haryana in CRM No.1950/2024 in the case of Baljinder Singh vs. State of Haryana.

05. Per contra, counsel for the respondent opposed the prayer for grant of suspension of sentence. He submitted that acting upon intelligence, the officers of DRI on 25-26/09/2018 have seized six packets of "Fentanyl" having total weight 4077 grams (4 Kgs.) at M/s. Science Intermediary from the joint and conscious possession of the appellant and other two co-accused Shri Manu Gupta and Shri Mohd. Sadik. Upon the information supplied by the co-accused Shri Manu Gupta, during the search at M/s. Science Intermediary, G-1, Luxury House, 10, South Tukoganj, Indore a further search at the office premises of the co-Appellant Shri Manu Gupta situated at Signature Not Verified Signed by: SOUMYA RANJAN DALAI Signing time: 11/14/2024 5:45:09 PM 5 CRA-4282-2024 M/s. Mondiale Merchantile (P) Limited, G-12, Amar Angan, Basant Vihar, Colony, Indore was also conducted and at the instance of co-appellant 8 bottles containing "Fentanyl" were seized on 26.09.2018 and out of these 8 bottles, contents of seven bottles seized from the premises having exclusive possession of the co-appellant Shri Manu Gupta were found to contain "Fentanyl" total weighing 1.724 Kgs. and only one bottle was not found to have any psychotropic/Narcotic Substance. Another search was also conducted at the Laboratory of co-accused Shri Mohd. Sadique situated at III-B, Pologround, Indore and seized 4286 gram (4.2 Kgs) of "Fentanyl" and also the raw material for manufacturing the contraband were seized. Thus, the total quantity seized in the case is 10.911 Kgs which is many times more than the commercial quantity of "Fentanyl". After conclusion of the trial, learned trial Court has found the appellant as well as the co-accused persons guilty for the offences under Section 8/21(c) r/w 23 (c), 29 of the NDPS Act, 1985 and vide Judgement dated 12.05.2023 sentenced the appellant to undergo R.I. for 20 years alongwith fine of Rs. 2,00,000/- each.

0 6 . Combating the submission of the learned counsel for the respondent argued that there is no denial of fair trial as there is no violation of provisions of section 273, 277, 279(2) & 318 of CRPC. There is also no violation of the provisions of section 50 & 32B of NDPS Act. The conviction is based on after due appreciation of evidence. The appellant was represented by various eminent lawyers and referred various order-sheets to show that the appellant was permitted to seek legal advice from Mexican law authorities. The charges were read over to him and were explained to the Signature Not Verified Signed by: SOUMYA RANJAN DALAI Signing time: 11/14/2024 5:45:09 PM 6 CRA-4282-2024 appellant with the assistance of an interpreter Shri Mohan Chandani. After framing of the charges, he never objected about the translation of the charges into Spanish language as incorrect. His contention regarding that he was unable to understand the charges, is an afterthought as no such plea had been taken. In the Criminal Revision filed before this Court as Cr.R. 02/2020, he also filed an application through his advocate before the trial Court for appointing a new interpreter and by order dated 13.12.2019, he was granted liberty to engage a new interpreter. He did not engage a new interpreter if he had doubted the credibility of the interpreter appointed by prosecution. The appellant at the time of statement under section 313 Cr.P.C., the assistance of an interpreter engaged by the appellant himself through his Advocate was provided. He filed an application under section 315(1)(a) Cr.P.C. at the stage of defence evidence but he has not produced any evidence in his defence. He also relied on the testimony of one Shri Udit Bhargav (PW-13), Shri Bhavani Shankar (PW-2) and Shri Naveen Kumar Soni (PW-21). Thus, the contention of the appellant that he was denied fair trial sans merit. He also argued that the provisions of section 50 of NDPS Act & other provisions were followed. The application for suspension of jail sentence of co-convicts has already been rejected in Criminal Appeal No.8778/2023 and in Criminal Appeal No.8711/2023. In support of his submission, he has placed reliance on the judgment passed by the Apex Court in the case of Shivnarayan Kabra vs. State of Madras, AIR 1967 SC 986 . He vehemently argued that at the stage of consideration of application under section 389, the Appellate Court should not re-appreciate the evidence.

Signature Not Verified Signed by: SOUMYA RANJAN DALAI Signing time: 11/14/2024 5:45:09 PM

7 CRA-4282-2024 0 7 . The quantity of contraband is much higher quantity than the commercial quantity prescribed for the same and, therefore, the bar under section 37 of NDPS Act would apply. In support of submission, he has placed reliance on the judgment passed by the Apex Court in the case of Ratan Kumar Vishwas vs. State of U.P. & Anr. (2009) 1 SCC 482 . He further referred the judgment passed by Single Bench of this Court in the case of Gauri Shankar Ramanna & Ors. vs. State of M.P. 2008(4) M.P.H.T.

301. On the basis of the aforesaid submissions and the judgments, he prayed for dismissal of application for suspension of sentence.

08. We have heard learned counsel for the parties.

0 9 . The first question arises for consideration that whether there is non-compliance of provisions of Section 273, 277, 278(3), 279, 281 & 318 of CRPC. In order to appreciate the said issue, it is apposite to refer certain provisions of the Code of Criminal Procedure contained in Chapter XXIII of the CRPC.

"272. Language of Courts. --The State Government may determine what shall be, for purposes of this Code, the language of each Court within the State other than the High Court.
273. Evidence to be taken in presence of accused.--Except as otherwise expressly provided, all evidence taken in the course of the trial or other proceeding shall be taken in the presence of the accused, or, when his personal attendance is dispensed with, in the presence of his pleader.
Signature Not Verified Signed by: SOUMYA RANJAN DALAI Signing time: 11/14/2024 5:45:09 PM
8 CRA-4282-2024 Explanation.--In this section, "accused"

includes a person in relation to whom any proceeding under Chapter VIII has been commenced under this Code.

277. Language of record of evidence. --In every case where evidence is taken down under Section 275 or Section 276,--

(a) if the witness gives evidence in the language of the Court, it shall be taken down in that language;

(b) if he gives evidence in any other language, it may, if practicable, be taken down in that language, and if it is not practicable to do so, a true translation of the evidence in the language of the Court shall be prepared as the examination of the witness proceeds, signed by the Magistrate or presiding Judge, and shall form part of the record;

(c) where under clause (b) evidence is taken down in a language other than the language of the Court, a true translation thereof in the language of the Court shall be prepared as soon as practicable, signed by the Magistrate or presiding Judge, and shall form part of the record:

Provided that when under clause (b) evidence is taken down in English and a translation thereof in the language of the Court is not required by any of the parties, the Court may dispense with such translation.
279. Interpretation of evidence to accused or his pleader. --(1) Whenever any evidence is given in a language not understood by the accused, and he is present in Court in person, it shall be interpreted to him in open Court in Signature Not Verified Signed by: SOUMYA RANJAN DALAI Signing time: 11/14/2024 5:45:09 PM 9 CRA-4282-2024 a language understood by him.

(2) If he appears by pleader and the evidence is given in a language other than the language of the Court, and not understood by the pleader, it shall be interpreted to such pleader in that language.

(3) When documents are put for the purpose of formal proof, it shall be in the discretion of the Court to interpret as much thereof as appears necessary.

318. Procedure where accused does not understand proceedings.--If the accused, though not of unsound mind, cannot be made to understand the proceedings, the Court may proceed with the inquiry or trial; and, in the case of a Court other than a High Court, if such proceedings result in a conviction, the proceedings shall be forwarded to the High Court with a report of the circumstances of the case, and the High Court shall pass thereon such order as it thinks fit."

1 0 . Section 272 of CRPC provides that the State Government may determine what shall be, for purposes of this Code, the language of each Court within the State other than the High Court. Admittedly, in the State of Madhya Pradesh, the language of the District Court is Hindi. As per Section 273 of CRPC evidence has to be taken in presence of accused.

11. Section 277 of CRPC engrafts the language of record of evidence. It is provided that where the evidence is taken down under section 275 or section 276,- (a) if the witness gives evidence in the language of the Court, it shall be taken down in that language. As per sub-section (b) if he gives evidence in any other language, it may, if practicable, be taken down in that Signature Not Verified Signed by: SOUMYA RANJAN DALAI Signing time: 11/14/2024 5:45:09 PM 10 CRA-4282-2024 language, and if it is not practicable to do so, a true translation of the evidence in the language of the Court shall be prepared as the examination of the witness proceeds, signed by the Magistrate or presiding Judge, and shall form part of the record. Sub-section (c) provides that evidence is taken under Clause (b) in a language other than the language of the Court, a true translation thereof in the language of the Court shall be prepared as soon as practicable, signed by the Magistrate or presiding Judge, and shall form part of the record. Admittedly, in the present case the deposition of witnesses were in the language of the Court i.e. Hindi, therefore, in the facts of the present case the same would not attract.

12. The relevant section in the present case would be section 279 in order to meet out the submission of counsel for the parties which deals with interpretation of evidence to an accused or his pleader. Sub-section 1 provides that whenever any evidence is given in a language not understood by the accused, and he is present in the Court in person, it shall be interpreted to him in open Court in a language understood by him. Sub- section (2) further states that if he appears by pleader and the evidence is given in a language other than the language of the Court, and not understood by the pleader, it shall be interpreted to such pleader in that language. Sub- section (3) says that when documents are put for the purpose of formal proof, it shall be in the discretion of the Court to interpret as much thereof as appears necessary.

1 3 . The contention of counsel for the appellant that the appellant understands only Spanish language and was not able to understand the Signature Not Verified Signed by: SOUMYA RANJAN DALAI Signing time: 11/14/2024 5:45:09 PM 11 CRA-4282-2024 deposition of the witnesses, therefore, the deposition should have been interpreted to him in the open Court in the language understood by him. It is further argued that he has been provided translator only at the stage of framing of the charge and recording of the statement under section 313 CRPC, therefore, the fair trial is denied.

1 4 . We have perused the record of the trial Court and find that appellant was provided with the copy of Spanish translation of the charge- sheet and was also provided services of an interpreter and the trial Court had also granted permission to the appellant to appoint an interpreter of his choice through his advocate which is evident from the order-sheet dated 15.07.2019. On 23.09.2019, the charges were framed and the same were read over to him and were explained to the appellant with the assistance of an interpreter Shri Mohan Chandani. He did not raise any objection about the translator into Spanish language being incorrect translation. The trial Court by order dated 13.12.2019 gave liberty to the appellant to engage a new interpreter of his own choice if he has any doubt about the credibility of interpreter of the prosecution, but he did not appoint any new interpreter as recorded in the order-sheet dated 13.12.2019. The trial Court has examined the appellant under section 313 of the CRPC with the assistance of an interpreter and he also filed written statement under section 313(5) of CRPC. At this stage of defence evidence, an application under section 315(1)(a) CRPC was filed on 03.03.2023, but he has not produced any witness in his defence. As per the testimony of Shri Bhawani Shankar (PW-2), Shri Udit Bhargava (PW-13), Shri Naveen Kumar Soni (PW-21), it is established that Signature Not Verified Signed by: SOUMYA RANJAN DALAI Signing time: 11/14/2024 5:45:09 PM 12 CRA-4282-2024 the appellant was well conversant with the English language. During the course of investigation, statement of the appellant was recorded in the presence of jail authorities at District Jail, Indore in which appellant replied in English language and wrote the answers to the questions put to him in English, which also proved that the appellant was well conversant with English language. The appellant has also been seen communicating with the co-convict in CCTV footage, who does not understand Spanish language as per the statement of co-convict. In this regard, a specific finding has been recorded by the trial Court after appreciating the evidence in para-250 & 251 of the judgment.

1 5 . Upon perusal of the order-sheet dated 25.01.2019, it is also evident that the trial Court granted permission to Mexican Attorney of Law Mr. Rafel Jalse Gongalwis to provide legal advice to the appellant. Thus, we do not find any merit in the contention of counsel for the appellant that there is non-compliance of provisions of section 318 of CRPC that the appellant cannot be made to understand the proceedings.

16. Counsel for the appellant fairly submitted that during the course of trial, the various orders passed by the trial Court were not challenged by him before any Court of law. He never filed any petition under section 482 of CRPC or writ petition raising all these grievances. After the conviction, the appellant filed a Writ Petition under Article 226 of the Constitution of India WP No.21510/2024 raising similar grievances about denial of fair trial. The Writ Court declined to grant such relief in a writ petition after the conviction and when an appeal was already filed against the order of conviction.

Signature Not Verified Signed by: SOUMYA RANJAN DALAI Signing time: 11/14/2024 5:45:09 PM

13 CRA-4282-2024 However, in para-16 the Court observed that the appellant/writ petitioner can raise all the grounds as are available to him under the law in the pending Criminal Appeal. The appellant has relied on the judgment passed by Delhi High Court in the case of Tuncay Alankus (supra) that would not render any assistance to the facts of the present case. The said petition was filed before the conviction. In the said case also the Single Bench of High Court declined to interfere by not accepting the contention of the petitioner about the competence of the interpreter on the ground that the petitioner was also assisted by the pleader, who knew the English language. In the present case, we have already referred the various order-sheets of the trial Court which clearly establish that the fair and sufficient opportunity was provided to the appellant during trial and even he was permitted to appoint his own interpreter. Thus, the first contention of the appellant that he has been denied right to fair trial is answered negative and there is no violation of the provisions of the Code of Criminal Procedure.

17. Even otherwise in the present case in pursuant to the said personal search there is no recovery and, therefore, the said ground would not be of any significance. In this regard, judgment may be referred in the case of State of Punjab vs. Baljinder Singh (2019) 10 SCC 473.

NON-COMPLIANCE OF SECTIONS 50 & 32B OF NDPS ACT 1 8 . The other submission of the counsel for the appellant that non compliance of the provisions of section 50 is concerned, on 25-26.09.2018 on a raid conducted by the prosecution, 6 packets of "Fentanyl" having total weight of 4077 grams (4 Kgs.) at M/s. Science Intermediary from the joint Signature Not Verified Signed by: SOUMYA RANJAN DALAI Signing time: 11/14/2024 5:45:09 PM 14 CRA-4282-2024 and conscious possession of the appellant and 2 other accused persons were seized. Upon the information supplied by the co-accused Shri Manu Gupta during the search at M/s. Science Intermediary, G-1, Luxury House, 10, South Tukoganj, Indore a further search at the office premises of the co- appellant Shri Manu Gupta situated at M/s. Mondiale Merchantile (P) Limited, G-12, Amar Angan, Basant Vihar Colony, Indore was also searched and at the instance of co-appellant 8 bottles containing "Fentanyl" were seized on 26.09.2018 and out of these 8 bottles contents of seven bottles seized from the premises having exclusive possession of the co-appellant Shri Manu Gupta were found to contain "Fentanyl" total weighing 1.724 Kgs. Another search was also conducted at the instance of co-accused Shri Mohd. Sadique and quantity of 4286 Kgs of "Fentanyl" was seized. There is no merit in regard to the non-compliance of provisions of section 50 of NDPS Act because the contraband was seized from a factory premises which was found to be in possession of the appellant and the other co-accused persons. The procedure prescribed under section 41 and section 50 of NDPS Act was followed as Memorandum of Arrest Ex.P/168 & P/169 bears signatures of panch and is counter signed by the appellant and information of his arrest had been given to his wife which has been clearly mentioned in the arrest memo. The reasons of his arrest had also been explained and mentioned in the arrest memorandum. Prosecution witness Navin Soni (PW-

21) deposed that he was working in DRI, Indore. He was informed by the Deputy Director of his Department Shri Nitin Agrawal that some actions are to be taken in some case. His senior officer Shri V.K. Sharma informed him Signature Not Verified Signed by: SOUMYA RANJAN DALAI Signing time: 11/14/2024 5:45:09 PM 15 CRA-4282-2024 that the proceedings of NDPS case are to be carried out and, therefore, he should remain ready. A search authorisation was issued vide Ex.P/54 by Shri V.K. Sharma. On the same day in pursuant to the search warrant they had gone to the spot. The search warrant was duly signed by panchas. In pursuant to the search warrant, they conducted the search and in the premises the appellant and the other accused persons were found. The accused persons were informed in the presence of gazetted officer PW-18 Vijay Kumar Sharma that whether they want to be searched by gazetted officer, they stated that they are ready to get search of the premises in the presence of gazetted officer. In this regard Ex.P/55 was executed which bears the signature of the present appellant and the signatures of the other panchas. The testimony of PW-21 Navin Soni is duly supported by PW-18 Vijay Kumar Sharma, Gaurav Tiwari (PW-20). Panch witness Kushal Rege (PW-14) has also supported the prosecution case. From the testimony of these witnesses, it is proved beyond doubt that the contraband was seized from the factory premises in the presence of the appellant along with the other accused persons. The contention of counsel for the appellant that the provisions of Section 50 has not been followed cannot be accepted. In the case of S.K. Raju alias Abdul Haque alias Jagga vs. State of West Bengal (2018) 9 SCC 708, the Apex Court after referring the judgment in the case of State of Punjab vs. Baldev Singh (1999) 6 SCC 172 and also the judgment in the case o f State of Rajasthan vs. Parmanand (2014) 5 SCC 345 held that strict compliance with Section 50(1) of the NDPS Act applies only in the case of a search of a person and not in the case where the contraband was recovered Signature Not Verified Signed by: SOUMYA RANJAN DALAI Signing time: 11/14/2024 5:45:09 PM 16 CRA-4282-2024 from bag carried by accused.

19. In the case of Kallu Khan vs. State of Rajasthan (2021) 19 SCC 197, the Apex Court held that the recovery of contraband from polythene bag beneath the seat of unnumbered motorcycle was not searched of the search of a person and, therefore, compliance of Section 50 not attracted. In a recent judgment decided on 20.08.2024 by the Supreme Court in the case of State of Kerala vs. Prabhu, Criminal Appeal No.3434/2024 referring to the judgment passed in the case of Baldev Singh (supra) and also State of MP vs. Pawan Kumar (2005) 4 SCC 350 held that the position of law on the question regarding the requirement of compliance with Section 50 of NDPS Act is no more res integra and in an unambiguous term held that if the recovery was not from the person but from a bag carried by him, the procedural formalities prescribed under Section 50 of the NDPS Act was not required to be complied with. Thus, in the present case the recovery of contraband is not from the person, but the search and recovery was conducted of the premises of factory which was found to be in possession of the present appellant and the other convicts, thus the trial Court has rightly held that there is no non- compliance of section 50 and also section 41 of NDPS Act.

20. The order of suspension of some other cases would not render any assistance because they do not lay down any law. Further contention of section 32B of NDPS Act that the trial Court ought to have not awarded sentence more than minimum sentence sans merit. Because section 32B of NDPS Act is not exhaustive and it does not take away the discretion of the Court to award higher sentence than the minimum sentence. The other Signature Not Verified Signed by: SOUMYA RANJAN DALAI Signing time: 11/14/2024 5:45:09 PM 17 CRA-4282-2024 submission of the counsel for the appellant that the conviction is based on her statement under Section 67 of the NDPS Act only which is not admissible in the evidence. He relied on the judgment passed by the Apex Court in the case of Toofan Singh vs. State of Tamil Nadu (2021) 4 SCC Page 1. In the subsequent judgment in the case of Union of India vs. Khaliludin CA 1841-1842/2022, the Apex Court held that despite the judgment passed in the case of Tofan Singh (supra), the bail applications can be rejected on the basis of statement of co-accused under section 67. However, in the present case, the conviction is not based only on the statement of section 67, but the prosecution has also proved its case beyond doubt by the testimony of prosecution witnesses PW-15 Raghvendra Gaur, PW-18 Vijay Kumar, PW-20 Gaurav Tiwary, PW-21 Navin Soni and CCTV footage.

21. The trial Court has recorded reasons for awarding higher sentence than the minimum sentence prescribed under section 32B. In the present case from the total quantity of contraband "Fentanyl" is almost 11 Kgs. whereas the commercial quantity of the said contraband is only 0.1 gram. The contraband is highly harmful and dangerous which can affect the entire society.

2 2 . For the above reasons, we do not find any merit on this ground also. Though the appellant has been acquitted in certain offences, but he has been convicted under section 21(C) r/w section 29, 23(C) and 8(C) of NDPS Act. The ingredients of abetment and criminal conspiracy has been established by the prosecution. As the appellant was found to be in Signature Not Verified Signed by: SOUMYA RANJAN DALAI Signing time: 11/14/2024 5:45:09 PM 18 CRA-4282-2024 possession of a factory along with the other co-convicts and he was seen fetching criminal conspiracy in the CCTV footage. In the case of Omprakash Sahni vs. Jai Shankar Chaudhary (2023) 6 SCC 123, the Apex Court held in para 33 that the appellate Court should not re-appreciate the evidence at the stage of section 389 CRPC and try to pickup few lacunas or loopholes here or there in the case of the prosecution.

23. In light of the aforesaid assimilation of facts, evidence and the law laid down in the various judgments, we do not find any case for grant of suspension of jail sentence. The application (IA No.16258/2024) is dismissed.

                              (VIJAY KUMAR SHUKLA)                                 (GAJENDRA SINGH)
                                      JUDGE                                             JUDGE
                           soumya




Signature Not Verified
Signed by: SOUMYA
RANJAN DALAI
Signing time: 11/14/2024
5:45:09 PM