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 15, Cited by 3]

Himachal Pradesh High Court

State Of Himachal Pradesh vs Sunder Singh on 22 June, 2016

Author: Ajay Mohan Goel

Bench: Sanjay Karol, Ajay Mohan Goel

        IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

                                                     Cr. Appeal No 263 of 2009.
                                                     Reserved on 31.5.2016.
                                                     Decided on: 22.6.2016.




                                                                         .

    State of Himachal Pradesh.
                                                                            ....Appellant.





                      Versus

    Sunder Singh                                                      ... Respondent.
    ................................................................................................




                                              of
    Coram

    The Hon'ble Mr. Justice Sanjay Karol, Judge.
    The Hon'ble Mr. Justice Ajay Mohan Goel, Judge.
                     rt
    Whether approved for reporting?1               Yes

    For the appellant.                : Mr. V.S. Chauhan, Addl. Advocate General
                                        with Mr. Vikram Thakur, Dy. Advocate
                                        General.

    For respondent.                  : Mr. Anand Sharma, Advocate.



    Ajay Mohan Goel, J.

The present appeal has been filed by the State against judgment dated 15.10.2008 passed by the Court of learned Special Judge, Kullu in Sessions Trial No. 7 of 2008, vide which the learned Trial Court has acquitted the accused for the commission of offence under Section 20 of the Narcotic Drugs & Psychotropic Substance Act, 1985 (in short the 'Act').

1

Whether reporters of the local papers may be allowed to see the judgment? Yes.

::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 2

2. In brief, the case of the prosecution was that ASI Jagat Singh along with HC Purshotam Lal, HC Hira Singh, Constable Sohan .

Singh and Constable Bhader Singh were on patrolling and 'Naka' duty at Sumo Ropa, District Kullu. On 14.11.2007, at around 2:30 a.m., a vehicle was coming from Manikaran towards Bhuntar. When driver of the said vehicle saw police party, he stopped the same at some of distance of the 'Naka' and tried to run away. On suspicion, he was overpowered by the police party. On enquiry, he disclosed his name as rt Sunder Singh. Constable Bhader Singh was sent in search of local witnesses. A bag was recovered from the front seat of said vehicle. As no local person was found, accordingly, HC Purshotam Lal and Constable Bhader Singh were associated and on search 4Kg 500 grams charas was recovered from the said bag. Besides this, a money belt, one passport, identity card, digital camera, ATM card and a scale was also found in the said bag. Samples were taken from the recovered charas and these samples as well as bulk charas were sealed.

Rukka was sent to Police Station through HC Hira Singh for registration of the case. Thereafter, investigation was carried in the matter and on receipt of Chemical Examiner, challan was put up in the Court. Charge was framed against the accused under Section 20 of the NDPS Act and accused pleaded not guilty and claimed trial.

::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 3

3. In order to substantiate its case, prosecution, in all, examined eight witnesses. Whereas, accused has also examined one .

witness in defence.

4. PW1, Purshotam Ram, has corroborated the story of prosecution. He has deposed that driver of the vehicle bearing registration No. HP-34A-3672 disclosed his name as Sunder Singh son of of Hukam Singh. He further deposed that one bag was found lying in front of the seat by the side of the driver and he could not give any rt satisfactory reply about the bag. There being a suspicion that the bag may be containing some contraband, constable Bhader Singh was sent in search of local witnesses. He also deposed that interception was done on the road which was isolated place and Bhader Singh came after about 25 minutes and told that he knocked one or two doors but due to cold and odd hours nobody came out. In these circumstances, Investigating Officer, ASI Jagat Singh, associated him i.e. PW1 and Constable Bhader Singh, as witnesses in the process of search. He (PW1) personally searched accused Sunder Singh vide memo Ext.

PW1/A. Thereafter, bag was searched and in the central pocket of the bag, 20 packets of charas along with 'Batinuma' charas were found wrapped with polythene. As per him, in the bag there were two wrapping papers, one cello tape and in the third pocket there ::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 4 was a money belt of cloth, which was of cozy colour and inside there was a passport, one ATM and one identity card and 15 photographs.

.

Digital camera, scale and 4 Euros in the denomination of 50 each were also found in the said bag. The recovered charas was weighed with electronic scale and on weighing the same, it was found to be 4 Kg 500 grams. Two samples of 25 grams each were taken and thereafter of the same was wrapped in polythene and put in cloth and was sealed with 4 impressions of seal 'T'. Remaining charas along with other rt articles were put in the same bag and sealed with seal impression 'T'.

Thereafter, the sample charas, remaining charas and vehicle along with RC, driving licence were taken into possession, vide recovery memo Ext. PW1/B. This witness was declared as a hostile.

5. PW2, Manoj Kumari, has also corroborated the story of prosecution. She has deposed that on 14.11.2007 Inspector SHO Partap Singh deposited three sealed parcels, out of which one parcel was having eight impressions of seal along with two sealed parcels containing four seals impressions. All parcels were sealed with seal 'T' and 'C' having four impressions each. Along with case property, sample seals of 'T' and 'C', NCB forms in triplicate and photocopy of seizure memo and other documents of case FIR No. 659 were deposited. To this effect, she made entry of case property received by ::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 5 her in Malkhana Register at Sr. No. 314 dated 14.11.2007 and on the same day, she handed over one parcel along with sample seals of T .

and C, NCB form in triplicate along with other documents to LHC Sunil Kumar vide RC No. 306 of 2007 for depositing the same in FSL, Junga, which was deposited by him on 15.11.2007 and receipt of the same was handed over to her.

of

6. PW3, Nirat Singh, deposed that he was posted as Reader to Dy. SP Kullu and on 14.11.2007 ASI Jagat Singh gave special rt report in case FIR No. 659 to Hardesh Kumar, Addl. SP at 6 O'clock, who made an endorsement on the report and handed over the same to him. He made entry in the Special Report Register at Sr. No. 32 on the same day.

7. PW4, Constable Mehar Chand, deposed that he was posted at PP Jari and brought original Rapat Rojnamcha from 5.7.2007 to 5.10.2007. PW5, Inspector SHO Partap Singh, deposed that on 14.11.2007 at 7:05 a.m. in the morning, case was registered on receipt of Rukka and FIR Ext. PW5/A was registered at the police station. He also made endorsement on the Rukka, Ext. PW5/B. On the same day at 10:30 a.m ASI Jagat Singh produced case property which was one big parcel and two small parcels, (the bigger parcel was sealed with seal impression T with eight impressions and small parcel with four ::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 6 seals each of impression T), NCB forms and the accused. He resealed the bigger parcel with eight seals of impression C and small parcel .

with four impressions of C. He also filled concerned columns of the NCB form. He also took sample seals Ext. PW5/B and issued certificate Ext. PW5/E and handed the case property along with NCB form in triplicate to MHC Manoj Kumari and accused was put in of custody.

8. PW6, Constable Hira Singh, has, inter alia, deposed that rt on 14.11.2007 he along with other persons was on petrol duty at Suma Ropa Jungle. At 2:30 a.m. one vehicle came from Manikaran and on noticing police party, the driver stopped the vehicle at some distance and tried to run away. He was overpowered by ASI and his whereabouts were enquired. He disclosed his name as Sunder Singh.

The registration number of the vehicle was read in torch light to be HP 34-A-3672. He could not give any satisfactory reply regarding his travelling in the late night. One bag was kept in front seat of the vehicle and he could not give any satisfactory reply regarding the bag.

On suspicion, PW-Bhader Singh was sent to bring local independent witness but after some time he retuned and told that no independent witness was available. Thereafter, ASI gave his personal search to accused in front of witness vide Ext. PW1/A which was signed by ::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 7 him. Bag kept in the vehicle was searched and there were 20 plastic bags, cello tape, wrapping paper and 'Battinuma' charas were .

recovered from it.

9. PW7, ASI Jagat Singh, has also deposed to this effect only. He mentioned that he took search of the vehicle and checked the bag which was in the vehicle.

of

10. PW8, LHC Sunil Kumar, has deposed that he was posted in Police Station, Sadar Kullu. On 14.11.2007, MHC PS Sadar handed rt over to him parcel of charas along with documents and RC, vide Ext.

PW2/B and he deposited the same at FSL, Junga and handed over the receipt to MHC vide Ext. PW2/C. The case property remained intact in his custody.

11. Defence has examined one Chander Pal as DW1. He has deposed that in the year 2007 he was Vice President of Gram Panchayat, Kasol. On 13.11.2007 he had gone to his in-laws house at village Meteura. While he was coming back approximately at 12:00 at night, one Parshotam of Jari Police Chowki met him on the road, outside the Police Chowki and told him that they want lift in his vehicle. They were 4-5 persons including Thanedar. After some time they reached Sanjha Chulha and asked him to park his vehicle and told him that they had received some complaint and want to go on ::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 8 checking and asked him to accompany them. They went to the house of Sundar Singh where said Sunder Singh was sleeping and he was .

woken up. They reached his house at about 12:30 at night. Thereafter, brother of accused was called telephonically and house of accused was searched. Nothing was found from his house. Thereafter, his shops were searched but nothing was found in the shops. A document was of prepared in which his signatures were obtained that nothing was recovered. Besides him, Shyam Singh and one police person signed rt the document. Thereafter, police said that they had definite information about the possession of contraband. There was a knokha below the shop of the accused. They made enquiries about the khokha and accused stated that khokha belongs to Nepali who comes off and on. Police party broke the lock and recovered one bag which was black in colour and on checking, recovered 'Batinuma' charas from the said bag. Thereafter, police talked with their superiors and then SHO and one more person went to the house of accused and brought some documents, camera from there. There was one vehicle standing in front of the house of accused and on inquiry, accused told them that the vehicle belongs to his friend Chuni Lal and said Chuni Lal keeps the key of the vehicle in his shop.Police asked him to accompany them ::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 9 to Kullu for enquiry and told him to drive the vehicle and they went to Kullu and he get back to his house.

.

12. On the basis of material produced on record by the prosecution, the learned Trial Court came to the conclusion that the prosecution had failed to prove compliance of provisions of Section 42(1) and 42(2) and Section 50 of the NDPS Act and further in the of opinion of the learned Trial Court the version put forth by the defence was probable and accordingly the learned Trial Court gave benefit of rt doubt in favour of the accused and acquitted him.

13. Mr. V.S. Chauhan, learned Addl. Advocate General has argued that the judgment of acquittal passed by the learned Trial Court was perverse and, in fact, the learned Trial Court had erred in acquitting the accused for commission of offence under Section 20 of the NDPS Act. He further argued that learned Trial Court had discarded the testimony of prosecution witnesses on account of untenable reasons and in the absence of any proof of enmity, no reason whatsoever has been assigned by the learned Trial Court for discarding the version of the official witnesses. According to him, the learned Trial Court wrongly held that there was no compliance of provisions of Section 42(1), 42(2) and Section 50 of the NDPS Act, in fact, according to him, the learned Trial Court erred in not ::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 10 appreciating that in the facts of the present case, the provisions of Section 42(1), 42(2) and 50 of the NDPS Act were not attracted at the .

time of interception of the vehicle. There was no prior information regarding charas being kept in the vehicle and it was a case of chance recovery. The learned Trial Court has miserably failed to appreciate this very important aspect of the matter, therefore also, according to of him, the judgment passed by the learned Trial Court was perverse and liable to be set aside. He further argued that the learned Trial Court rt erred in coming to the conclusion that before searching the vehicle, the Investigating Officer ought to have given option to the accused as required under Section 50 of the NDPS Act. As per him, the learned Trial Court ignored the fact that it was not a case of personal search of the accused. He further submitted that the learned Trial Court had also erred in placing implicit reliance on the version of accused that, in fact, the charas was recovered from khokha near the house of accused.

According to him, the so-called version of accused was totally uncorroborated and was not substantiated by any material produced on record by the defence. According to him, in the absence of a case of animosity or enmity put fourth by the accused, there was no occasion for the police to have planted a case under the NDPS Act against the accused and that too with such a heavy quantity of charas. Learned ::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 11 Additional Advocate General further argued that the learned Trail Court had erred in not appreciating that there were minor .

contradictions in the testimony of police witnesses and it was satisfactorily explained by the prosecution as to why no independent witness was associated by the police. He further, submitted that learned Trial Court ignored the cogent and trustworthy evidence of the of prosecution witnesses and acquitted the accused by relying upon minor trifle contradictions which, in fact, had no bearing as far as the rt veracity of the case of the prosecution was concerned. Therefore, he submitted that the judgment under challenge was liable to be set aside and the accused deserved to be convicted for the charge alleged him.

14. Mr. Anand Sharma learned counsel for the respondent on the other hand submitted that the appeal filed by the State had no merit in it at all. According to him, there was neither any perversity nor any other defect in the judgment passed by the learned Trial Court vide which it had acquitted the accused by giving him benefit of doubt. Mr. Sharma strenuously argued that the learned Trial Court had rightly come to the conclusion that the prosecution had failed to prove its case against the accused beyond reasonable doubt. According to him, the entire case against the accused was a concocted version which story had been cooked up just to frame the accused. The accused had not ::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 12 been nabbed while running from the car as alleged by the prosecution and he, in fact, was taken from his house in a totally illegal manner by .

the prosecution. Mr. Sharma further argued that the contradictions in the testimony of police witnesses were glaring. According to him, there was no cogent and satisfactory explanation coming fourth from the prosecution as to why no independent witness was associated with of the search and seizure by the police. According to him, the reason as to why no independent witness was associated was that the story put rt fourth by the prosecution was a false story and the events had not been taken in the manner in which they have been narrated by the prosecution.

15. We have heard learned counsel for the parties and also gone through the records of the case minutely. We have also perused the judgment passed by the learned Trial Court.

16. The learned Trial Court has held that in the present case the mandatory provisions of Section 41(1), 42(2) and 50 of the NDPS Act were required to be complied with. The learned Trial Court has held that on account of the non-compliance of the said mandatory provisions, the trial stands vitiated. In this regard, the learned Trial Court has placed reliance upon the judgment passed by this Court in Ms. Shriki Ravit Vs. State of H.P., 2002(2) Shim. L.C. 276 and the ::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 13 judgment of Hon'ble Supreme Court in Mohinder Kumar Vs. State, Panaji, Goa, (1998) 8 Supreme Court Cases 655.

.

17. We are afraid that the conclusions arrived at by the learned Trial Court in this regard are not sustainable in law. It is not the case of the prosecution that they had any prior information that the vehicle in which the accused was travelling was carrying some of contraband. The case of the prosecution is that policy party had laid a Naka and the car being driven by accused came from Manikaran side rt and when the driver of the car saw the Naka, he stopped the car and tried to run away. The driver was apprehended by the police party. A bag was found lying inside the car and on search of the said bag revealed that it was containing charas. Thus, it is evident that this is a case of chance recovery. The Hon'ble Supreme Court in Mohinder Kumar Vs. State, Panaji, Goa, (1998) 8 Supreme Court Cases 655 was dealing with a matter where police party alighted from the vehicle and reached the house and noticed two persons sitting in the verandah of that house and as soon as they saw the policy party, they hurriedly entered the house. This aroused the suspicion of the Sub-Inspector whereupon he and policy party went to the house and directed the two accused persons to stay where they were and asked the Head Constable to alert the others and to arrange for Panchas. On the arrival ::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 14 of the Panchas, he and his companions entered the house and questioned the accused persons. He saw a white plastic bag lying by .

the side of the accused and on search he found that the bag contained two polythene packets of charas like substance. It was in these facts that the Hon'ble Supreme Court has held as under: -

"3. In the instant case, the facts show that he accidentally reached the house while on patrolling duty and had it not been of for the conduct of the accused persons in trying to run into the house on seeing the policy party he would perhaps not have had occasion to enter the house and effect search. But when the conduct of the accused persons raised a suspicion he went there and effected the search, seizure and arrest. It was, rt therefore, not on any prior information but he purely accidentally stumbled upon the offending articles and not being the empowered person, on coming to know about the accused persons being in custody of the offending articles, he sent for the panchas and on their arrival drew up the panchnama. In the circumstances, from the stage he had reason to believe that the accused persons were in custody of narcotic drugs and sent for panchas, he was under an obligation to proceed further in the matter in accordance with the provisions of the Act. Under Section 42(1) proviso, if the search is carried out between sunset and sunrise, he must record the grounds of his belief. Admittedly, he did not record the grounds of his belief at any stage of the investigation subsequent to his realizing that the accused persons were in possession of charas. He also did not forward a copy of the grounds to his superior officer, as required by Section 42(2) of the Act because he had not made any record under the proviso to Section 42(1). He also did not adhere to the provisions of Section 50 of the Act in that he did not inform the person to be searched that if he would like to be taken to a Gazetted Officer or a Magistrate, a requirement which has been held to be mandatory. In Balbir Singh case, it has been further stated that the provisions of Sections 52 and 57 of the Act, which deal with the steps to be taken by the officer after making arrest or seizure are mandatory in character. In that view of the matter, the learned counsel for the State was not able to show for want of material on record, that the mandatory requirements pointed out above had been adhered to. The accused is, therefore, entitled to be acquitted."
::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 15

18. In our considered view, the facts of the present case are entirely different from the one which the Hon'ble Supreme Court was .

dealing with in the abovementioned case. Therefore, the learned Trial Court has erred in relying upon the said judgment while coming to the conclusion that there was violation of the mandatory provisions of Section 42(1), 42(2) and 50 of the NDPS Act.

of

19. In the present case, the judgment of this Court in Ms. Shriki Ravit Vs. State of H.P., 2002(2) Shim. L.C. 276, is also no rt more good law in view of the subsequent judgments of the Hon'ble Supreme Court. In State of Himachal Pradesh Vs. Sunil Kumar, (2014) 4 Supreme Court Cases 780, the Hon'ble Supreme Court has held as under:-

"18. It is true that Sunil Kumar behaved in a suspicious manner which resulted in his personal search being conducted after he disembarked from the bus. However, there is no evidence to suggest that before he was asked to alight from the bus, the police officers were aware that he was carrying a narcotic drug, even though the Chamba area may be one where such drugs are easily available. At best, it could be said that the police officers suspected Sunil Kumar of carrying drugs and nothing more. Mere suspicion, even if it is 'positive suspicion' or grave suspicion cannot be equated with 'reason to believe'. These are two completely different concepts. It is this positive suspicion, and not any reason to believe, that led to the chance recovery of charas from the person of Sunil Kumar.
19. Similarly, the positive suspicion entertained by the police officers cannot be equated with prior information. The procedure to be followed when there is prior information of the carrying of contraband drugs is laid down in the Act and it is nobody's case that that procedure was followed, let alone contemplated.
::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 16
20. We are not in agreement with the view of the High Court that since the police officers had a positive suspicion that Sunil Kumar was carrying some contraband, therefore, it could be said or assumed that they had reason to believe or prior information that he was carrying charas or some other narcotic .
substance and so, before his personal or body search was conducted, the provisions of Section 50 of the Act ought to have been complied with. The recovery of charas on the body or personal search of Sunil Kumar was clearly a chance recovery and, in view of Baldev Singh, it was not necessary for the police officers to comply with the provisions of Section 50 of the Act."

20. The Hon'ble Supreme Court in Union of India Vs. of Major Singh and other, (2006) 9 Supreme Court Cases 170, has held as under:- rt "3. The High Court has recorded the acquittal on two counts; firstly, the provisions of Section 50 of the Act and secondly, under Section 42(2) of the Act have not been complied with. So far as Section 50 of the Act is concerned, in the present case, the same shall have no application as the search and seizure was made from a truck and not from the person of any of the accused persons. This question has been examined by a three-Judge Bench of this Court in State of H.P. v. Pawan Kumar in which it has been categorically laid down that search of a bag, briefcase or any such article or container which is being carried by a person is not search of a person, as such the provisions of Section 50 of the Act would not apply in case search and seizure is not made from the person of the accused. In the present case, as the search and seizure have not been made from the person of the accused but from the truck, the provisions of Section 50 of the Act shall have no application.

4. Turning now to Section 42(2) of the Act, in this regard, it may be stated that from the prosecution case and evidence it would be clear that the search and seizure was made of a public carrier at a public place and 127 bags of poppy straw (opium) were seized from a public carrier. This point is also concluded by a judgment of this Court in State of Haryana v. Jarnail Singh in which it has been categorically laid down 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 for searching the vehicle between sunset and sunrise. In the case in hand the search was made of a public conveyance at a public place ::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 17 between sunrise and sunset. Therefore, the provisions of Section 42(2) of the Act shall have no application to the case. This being the position, the High Court was not justified in acquitting the respondents and the trial court was quite justified in convicting them."

.

21. In view of the above, in our considered view, the findings returned by the learned Trial Court to the effect that trial stood vitiated for non-compliance of provisions of 42(1), 42(2) and 50 of the NDPS Act are not sustainable in law.

of

22. Now we will deal with the other aspects of the matter.

23. Perusal of statement made by the accused under Section rt 313 Cr.P.C. reveals that, his stand therein was that, he never met police along with vehicle No. HP34A-3672 at Sumo Ropa Jungle at 2:30 a.m. on the night of 14.11.2007. According to him, it was on the intervening night of 13.11.2007 and 14.11.2007 at around 12:15 a.m. when police came to his house along with Chander Pal and searched his house and shops. As nothing incriminating was found there, they searched one khokha adjoining to his shop which was situated on Government land, from where they recovered one bag which was containing charas. Thereafter, police brought digital camera, ATM card, photographs, passport etc. from his house and falsely implicated him in the case. DW1, Chander Pal, has corroborated the version of accused by entering into the witness-box. His cross-examination ::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 18 reveals that the truthfulness of this witness has not been impinged by the prosecution. His statement seems to be cogent and trustworthy.

.

24. As per the prosecution, after accused-Sunder Singh was apprehended and on search 4 Kg 500 grams charas was recovered from the bag, they took search of the house of accused but nothing incriminating was recovered from there and thereafter PW7 along with of accused and case property came to Police Station Kullu. On the other hand, as we have discussed above, the defence of the accused was that rt the entire story put forth by the prosecution is a concocted one. In fact, police party first searched the house of the accused, as it was having prior information about contraband and thereafter the shops of the accused were searched. When nothing incriminating was found either in the house or the shops, they break open the lock of an abandoned khokha owned by one Nepali or the charas was recovered there. In order to substantiate this contention, the accused has relied upon the testimony of DW1, who also happens to be the Vice President of Gram Panchayat, Kasol. Ext.DA is the copy of recovery memo, the same has been signed by DW-Chander Pal, as a witness. Therefore, his presence at the time of preparation of Ext. DA is not in dispute.

Incidentally, Ext. DA was not appended with challan by the prosecution, though it was their case that house of accused was ::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 19 searched by them and nothing incriminating was found in the house of the accused. A perusal of Ext. DA demonstrates that, it is not .

mentioned therein that before carrying search of the house of accused, they had already apprehended the accused and charas already stood recovered from the bag which he was carrying in his house and it was thereafter that the police was carrying out search of the house of of accused. In our considered view, this gives credence to the defence of the accused that, in fact, the police officials took lift in DW-1's rt vehicle, as they were having prior information that some incriminating substance was in the house of accused and thereafter they searched the house and shops of the accused, where nothing incriminating was found and after that, one khokha which is constructed on the Government land situated close to the house and shops of the accused was also searched and recovery was effected from there. All these facts cast a serious doubt on the prosecution case whereas they give veracity to the version of the defence and this possibility cannot be ruled out that the version of the defence may be a probable version.

25. Even as far as the factor of not associating independent witness is concerned, the same also creates serious doubt over the truthfulness of the case of prosecution because the prosecution witnesses have admitted this fact that one NHPC store is situated close ::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 20 to Suma road where Naka was put by the police and the said store remains open throughout night and security guard was also on duty.

.

Besides this, it has also come on record that there are few houses and two hotels situated on the side of the road at some distance from where the Naka was put, but no effort was made to associate the independent witness and the so-called assertion on behalf of the of prosecution witness (Bhader Singh) that he knocked one or two doors but due to cold weather and odd hours nobody came out does not seem rt to be plausible.

26. There is no dispute that the version of the prosecution can be proved on the basis of testimony of police officials alone, however, it still remains a fact that in those cases where it is apparent that independent witnesses could have been associated but the police party does not make any serious efforts to associate independent witnesses and further it is not able to substantiate as to why no independent witness was associated with search and seizure then all these circumstances create serious doubt on the story of the prosecution.

27. In our considered view, in the present case, there are lots of inconsistencies and contradictors in the case put forth by the prosecution. The prosecution has not associated any independent witness to corroborate its case and its case hinges on the testimonies of ::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 21 police witnesses itself. The statements of these police witnesses are neither cogent nor trustworthy nor do they seem to be truthful. There .

are lots of contradictions in the statements of PWs which have not been satisfactorily justified by the prosecution.

(a) PW1, HC Purshotam Ram, has mentioned that the patrolling party was consisting of five persons i.e. he, ASI Jagat of Singh, Constable Hira Singh, Constable Sohan Singh and Constable Bhader Singh, however, according to PW6 Hira rt Singh the police party consisted of Purshotam Ram, Bhader Singh, Sohan Singh and he himself.

(b) Similarly, PW6, Hira Singh, has stated that Naka was put two places between Jari and Soma, whereas PW7-Jagat Singh has said that no other Naka was put up except one where the accused was apprehended.

(c) As already pointed out, PW1 has admitted in his cross-examination that before Soma road just ahead of Soma there is NHPC store and security guard is also deputed on duty around the clock. He also admitted that there are 5-6 houses and two hotels on side of the road. This witness further states that the original seal which was given to him has been lost by him.

::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 22

(d) Further according to PW1, out of the seized contraband, two samples of 25 grams each were taken. PW8, .

LHC Sunil Kumar, has mentioned in his deposition that the seized samples along with other documents were deposited at FSL, Junga by him.

(e) According to PW8, he took one sample of 50 grams.

of Ext. PW2/D is the copy of NCB form in which it is mentioned that one sealed sample 25 grams charas sent to Director, FSL, rt Junga vide RC No. 306 of 2007. These are also major contradictions in the story of the prosecution which have not been satisfactorily explained by them.

28. This Court is not oblivious to the effect that discrepancies do creep in the testimonies of witnesses on account of passage of time that elapses between the occurrence of the event and the date on which the witness deposes. However, keeping in view the fact that in the present case no independent witness has been associated by the prosecution, these contradictions do gain importance.

29. It is well settled principle of criminal jurisprudence that more stringent the punishment, more heavy is the burden upon prosecution to prove offence. No independent witness has been ::: Downloaded on - 15/04/2017 20:38:04 :::HCHP 23 associated by the police and the police witnesses have not been able to satisfactorily prove the case of the prosecution.

.

Therefore, keeping in view what we have discussed hereinabove, though we set aside the findings returned by the learned Trial Court with regard to the compliance of mandatory provisions of Section 42(1), 42(2) and 50 of the NDPS Act, however, we uphold the of judgment of acquittal passed by the learned Trial Court on other grounds which we have discussed in the judgment above and rt accordingly the present appeal is dismissed and the judgment of acquittal passed by the learned Trial Court is confirmed. Bail bonds, if any, furnished by the accused are discharged.

(Sanjay Karol) Judge (Ajay Mohan Goel) Judge 22nd June, 2016.

(Guleria) ::: Downloaded on - 15/04/2017 20:38:04 :::HCHP