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 8, Cited by 0]

Bombay High Court

Akshaybar Ramnath Kushwaha vs State Of Maharashtra on 5 March, 2024

Author: N. J. Jamadar

Bench: N. J. Jamadar

2024:BHC-AS:12230

                                                                                        28-ba-3830-2023.doc




                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              CRIMINAL APPELLATE JURISDICTION

                                   BAIL APPLICATION NO.3830 OF 2023

             Akshaybar Ramnath Kushwaha                                       ...Applicant
                        vs.
             The State of Maharashtra                                         ...Respondent

             Mr. Kamlesh Satre i/b. Mr. Vikas Chavan a/w. Mr. Nilesh Bangar, for
             the Applicant.
             Mr. Bapu Holambe-Patil, for Respondent No.1/State.

                                                 CORAM :   N. J. JAMADAR, J.
                                                 DATE :    MARCH 05, 2024
             P.C.:

             1.      Heard the learned counsel for the applicant and the learned

             APP for the State.



             2.      The applicant, who is arraigned in CR No. 18 of 2021

             registered with DCB CID, Unit 5, for the offences punishable under

             Section          20 (c) read with Section         8(c) of Narcotic Drugs and

             Psychotropic Substances Act, 1985 (NDPS Act, 1985), has

             preferred this application to enlarge him on bail.



             3.      On 17th June, 2021 a specific information was received at DCB

             CID that a person was to come to MMRDA - Bhandup pedestrian

             bridge, to sell Charas. After complying with statutory requirements

             the raiding party conducted surveillance at the said place. At about

             5.35 pm., the applicant, whose description matched the features

             Vishal Parekar                                                                            ...1




                  ::: Uploaded on - 13/03/2024                     ::: Downloaded on - 26/03/2024 19:53:34 :::
                                                                   28-ba-3830-2023.doc




given by the informant, came near Best Bus Stop of Eastern

Express Highway. He was carrying a black sack. His movements

appeared suspicious. The applicant was thus accosted.



4.      The applicant was apprised of his right to be searched in the

presence of a Gazetted Officer or Magistrate.         As the applicant

declined to avail the said right, a search of the applicant was

conducted. In the sack which the applicant was carrying five

rectangular slabs were found. One of the slabs was tested by a

testing kit. It turned out to be Charas. Rest four slabs were also

tested. Each of the slabs appeared to be Charas. The contraband

substance weighed 2.5 kg. The contraband articles were seized and

samples were collected. The applicant came be to arrested.



5.      Mr. Satre, the learned Counsel for the applicant submitted

that the search and seizure was vitiated as all the contraband

substance were mixed and thereafter the samples were collected.

Collection of samples after mixing the contraband articles denudes

the samples' representative character. Secondly, Mr. Satre would

submit that there is non-compliance of the mandate contained in

Section 52A of the Act, 1985 as the samples were collected at the

time of seizure, not before the Magistrate. Therefore, inventory of



Vishal Parekar                                                                   ...2




     ::: Uploaded on - 13/03/2024            ::: Downloaded on - 26/03/2024 19:53:34 :::
                                                                    28-ba-3830-2023.doc




the articles and the samples before the Magistrate purportedly held

on 2nd February, 2024 is of no assistance to the prosecution. It was

submitted that the said inventory was conducted only after the

applicant raised the said ground for bail. Such belated inventory is

of no significance.



6.       In opposition to this, the learned APP submitted that a huge

commercial quantity of Charas was found in the possession of the

applicant. There has been compliance with all the statutory

provisions. Before the search, the applicant was apprised of his

right to be searched before the Gazetted Officer or Magistrate.

Inventory has also been held on 2nd February, 2024. Therefore, it

cannot be said that there is non-compliance of the provisions

contained in section 52A of the Act.



7.       On the aspect of mixing of the slabs and thereafter the

collection of the samples, Mr. Satre placed reliance on an order

passed by this Court in the case of Sameer Rais Shaikh vs. State of

Maharashtra1. Reliance was also placed on an order passed by the

Delhi High Court in the case of Amani Fidel Chris vs. Narcotics

Control Bureau2.


1    BA. No.2108/2023 Dt.03/11/2023.
2    Cri. M.A.No. 1660/2020 Dt. 13/03/2020.

Vishal Parekar                                                                    ...3




      ::: Uploaded on - 13/03/2024            ::: Downloaded on - 26/03/2024 19:53:34 :::
                                                                            28-ba-3830-2023.doc




8.       In the case of Sameer Shaikh (supra), a learned single Judge

of this Court after adverting to an earlier order in the case of

Parvez Haseen Khan vs. The State of Maharashtra 3 had observed,

inter alia, as under:-

             5] Learned counsel for the applicant invited my
             attention to the order dated 19.07.2023 passed by this
             Court in Parvez Haseen Khan vs. The State of
             Maharashtra (through A.N.C. Bandra Unit) in Bail
             Application No.3486 of 2021. This Court in paragraph
             4 of the order dated 19.07.2023 has observed thus :-

                   4. The panchanama dated 25/11/2020 records
                   that the investigating agency had mixed together
                   the entire contraband contained in all the three
                   bags and thereafter drawn three samples, one of
                   which was forwarded to CFSL for analysis. The
                   learned Single Judge of Delhi High Court in
                   Amani Fidel Chris (supra) has held that "Mixing
                   of the contents of container/package (in one lot)
                   and then drawing the representative samples is
                   not permissible under the Standing Orders and
                   rightly so since such a sample would cease to be
                   a representative sample of the corresponding
                   container/package." It is stated that decision in
                   Amani Fidel Chris (supra) was challenged by
                   NCB before the Apex Court and that the Special
                   Leave Petition has been dismissed by the Hon'ble
                   Supreme Court. Similar view is taken by this
                   Court in Ibrahim Khwaja Miya Sayyed and
                   Hari Mahadu Valse (supra) and by Telangana
                   High Court in Baba Sow Chandekar (supra)."

             6] In my opinion the applicant is also entitled to the
             benefit of the said observations in the facts and
             circumstances of the present case. Furthermore the
             applicant was arrested on 26.01.2021 and is now in
             custody for more than two years and nine months.
             Even the charge has not been framed. The trial is
             likely to take a long time to conclude.


9.      In the case of Venktesh Shiva Permal vs. The State of

3    BA.No. 3486/2021 Dt.19/07/2023

Vishal Parekar                                                                            ...4




     ::: Uploaded on - 13/03/2024                     ::: Downloaded on - 26/03/2024 19:53:34 :::
                                                                         28-ba-3830-2023.doc




Maharashtra4, I had an occasion to elaborately consider the ground

of mixing of the contents of all the packages and the collection of

the samples thereafter, in the light of the judgments of the Supreme

Court in the cases of Union of India vs. Bal Mukund and Others 5;

Sumit Tomar vs. State of Punjab6 and Standing Instruction No.1/88

and Standing Order No. 1/89. It was, inter alia, observed as under:-

             34.       As noted above, sub-clause (b) and (e) of the
             Standing Instructions 1/88 and sub-clauses 2.5 and
             2.8 of the Standing Order 1/89 envisage bunching of
             packets / containers in lots and thereafter, drawing of
             representative sample from each packet / container of
             that lot and mixing together to make a composite
             whole from which the samples are drawn for that lot.
             However, the principal condition is that the officer
             effecting    the   seizure    must   find    that   the
             packets/containers seized together are of identical
             size and weight bearing identical marking and
             contents of each packet give identical results on
             colour test by drug identification kit, and, thus,
             conclusively indicate that the packages are identical
             in all respects.
             35.      Evidently, the underlying object of the
             Instructions is to ensure that the sample which is
             collected represents the bulk, unmistakably.
             Invariably, in pursuance of the provisions of the Act,
             and the Drug Disposal Rules, the bulk is disposed.
             When a person is sought to be fastened with liability
             for possessing a particular quantity of contraband, in
             bulk, on the basis of the sample collected, the Court
             ought to have the assurance that the sample so
             collected represented the entire bulk. The insistence
             on collecting samples from each of the packets and
             containers stems froms this objective.
             36.      In a situation of present nature, where the
             seizure panchanama does not indicate that the
             packets were identical and the contents were also
             identical and the officer effecting search had satisfied
4   BA No. 3784 of 2023 Dt.23/01/2024.
5   Cri. Appeal No. 1397 of 2007 Dt. 31/03/2009.
6   (2013) 1 SCC 395.

Vishal Parekar                                                                         ...5




     ::: Uploaded on - 13/03/2024                  ::: Downloaded on - 26/03/2024 19:53:34 :::
                                                                          28-ba-3830-2023.doc




              himself that the packets were identical in all respects,
              the mixing of the contents and thereafter collecting
              the samples from the said mixture, without anything
              more, erodes the sanctity of the samples so collected
              as representative samples of the bulk.



10.      In the case at hand, the seizure panchanama records that all

five slabs allegedly containing Charas were mixed together and

weighed. Indeed the seizure panchanama records that the seized

contraband appeared to be similar. It further records that the

authorized officer had scraped the slabs and collected the samples

of each of the five slabs and thereafter two samples weighing 25

gms each were collected.



11.      Evidently, the samples so collected were mixed together. It

does not appear to be the prosecution case that the samples of each

of the slabs were separately collected. Therefore, the submission on

behalf of the applicant that the samples so collected do not

represent the bulk recovered from the applicant, cannot be brushed

aside lightly. The question whether the samples so collected would

cease to be the representative sample of all five slabs allegedly

recovered from the applicant would be in the realm of controversy.



12.      The second ground of non-compliance of the provisions

contained in section 52A of the NDPS Act, 1985 stands on an even

Vishal Parekar                                                                          ...6




      ::: Uploaded on - 13/03/2024                  ::: Downloaded on - 26/03/2024 19:53:34 :::
                                                                         28-ba-3830-2023.doc




better foundation. As submitted by the learned APP, the inventory

was held on 2nd February, 2024. It implies that the prosecution of

the applicant hinges upon the report of the chemical analyst, qua

the samples which were collected at the time of alleged seizure and

forwarded to the chemical analyst. The report of C.A. dated 20 th

September, 2021 indicates that the sample which was collected at

the time of seizure was forwarded to C.A vide letter dated 18 th June,

2021 and the said sample marked (Exh-A1) was analyzed by C.A.



13.      It would be contextually relevant to note that the learned

Magistrate while issuing certificate under section 52A(3) of the

NDPS Act, 1985 has categorically recorded that it appears that the

investigating officer had already drawn a sample and forwarded the

same to C.A. and out of the remaining contraband article, the

investigating officer proposed to draw one reserve sample under the

said inventory. Thus, the inventory of remaining contraband article

was prepared in the presence of the learned Magistrate.



14.      In the case of Union of India vs. Mohanlal and Another 7 the

Supreme Court, inter alia, observed as under:-

              17] The question of drawing of samples at the time of
              seizure which, more often than not, takes place in the
              absence of the Magistrate does not in the above

7   (2016) 3 Supreme Court Cases 379.

Vishal Parekar                                                                         ...7




      ::: Uploaded on - 13/03/2024                 ::: Downloaded on - 26/03/2024 19:53:34 :::
                                                                            28-ba-3830-2023.doc




              scheme of things arise. This is so especially when
              according to Section 52-A(4) of the Act, samples
              drawn and certified by the Magistrate in compliance
              with sub-section (2) and (3) of Section 52-A above
              constitute primary evidence for the purpose of the
              trial. Suffice it to say that there is no provision in the
              Act that mandates taking of samples at the time of
              seizure. That is perhaps why none of the States claim
              to be taking samples at the time of seizure.


15.      Following the aforesaid pronouncement, in the recent

decisions, the Supreme Court has emphasized that the compliance

of the provision contained in section 52A is mandatory and the C.A

report in respect of the samples drawn otherwise than before the

Magistrate as mandated by section 52A may not command

probative value.



16.       In the case of Yusuf @ Asif vs. State8 following the aforesaid

judgment in the case of Mohanlal (supra) the Supreme Court held

as under:-

              15] In Mohanlal's case, the apex court while dealing
              with Section 52A of the NDPS Act clearly laid down
              that it is manifest from the said provision that upon
              seizure of the contraband, it has to be forwarded
              either to the officer-in-charge of the nearest police
              station or to the officer empowered under Section 53
              who is obliged to prepare an inventory of the seized
              contraband and then to make an application to the
              Magistrate for the purposes of getting its correctness
              certified. It has been further laid down that the
              samples drawn in the presence of the Magistrate and
              the list thereof on being certified alone would
              constitute primary evidence for the purposes of the
              trial.
8   Cri. Appeal No. 3191 of 2023 Dt.13/10/2023.

Vishal Parekar                                                                            ...8




      ::: Uploaded on - 13/03/2024                    ::: Downloaded on - 26/03/2024 19:53:34 :::
                                                                            28-ba-3830-2023.doc




               16] In the absence of any material on record to
               establish that the samples of the seized contraband
               were drawn in the presence of the Magistrate and that
               the inventory of the seized contraband was duly
               certified by the Magistrate, it is apparent that the said
               seized contraband and the samples drawn therefrom
               would not be a valid piece of primary evidence in the
               trial. Once there is no primary evidence available, the
               trial as a whole stands vitiated.


17.       In the latest judgment dated 1 st March, 2024 in the case of

Mohammed Khalid and Anr. vs. The State of Telangana 9 the

Supreme Court observed that since no proceedings under section

52A of the NDPS Act, 1985 were undertaken by the Investigating

Officer for preparing an inventory and obtaining samples in

presence of the jurisdictional Magistrate, the FSL report was

nothing but a waste paper and cannot be read in evidence.



18.       Evidently, in the case at hand, the provisions contained in

section 52A were not complied with immediately after the seizure

of the contraband articles. The endeavour of the prosecution to

have an inventory of the contraband substance allegedly recovered

from the applicant after more than two and half years of the seizure

of the contraband substance does not salvage the position.



19.       The submission of Mr. Satre that the prosecution would be


9     Cri.Appeal No, 1610/2023 Dt.01/03/2024.

Vishal Parekar                                                                            ...9




       ::: Uploaded on - 13/03/2024                   ::: Downloaded on - 26/03/2024 19:53:34 :::
                                                                       28-ba-3830-2023.doc




required to bank upon C.A report, issued by the C.A on the basis of

analysis of the samples which were allegedly collected on 17th June,

2021 appears to carry conviction. In any event, the applicant has

been in custody since 17 th June, 2021. A period of 2 years and 8

months has elapsed. The trial will take considerable time. The Court

is informed that the applicant has no antecedents. In the light of the

aforesaid grounds and in the facts of the case, in my view, the

interdict contained in section 37(1)(b)(ii) does not constitute an

impediment in releasing the applicable on bail.



20.       I am, therefore, inclined to exercise the discretion in favour of

the applicant.

                 Hence, the following order.

                                        ORDER

1] The application stands allowed.

2] The applicant Akshaybar Ramnath Kushwaha be released on bail in C.R. No.18 of 2021 registered with DCB CID, Unit 5, on furnishing a P.R. Bond of Rs. 1,00,000/- with one or more sureties in the like amount.

3] The applicant shall mark his presence at DCB CID, Unit 5 on the first Monday of every month in between 11 am to 1 pm for a period of three years or till conclusion of the trial Vishal Parekar ...10 ::: Uploaded on - 13/03/2024 ::: Downloaded on - 26/03/2024 19:53:34 ::: 28-ba-3830-2023.doc whichever is earlier.

4] The applicant shall not tamper with the prosecution evidence and give threat or inducement to first informant, any of the prosecution witnesses or any person acquainted with the facts of the case.

5] The applicant shall furnish his contact number and residential address to the investigating officer and shall keep him updated, in case there is any change. 6] The applicant shall regularly attend the proceedings before the jurisdictional Court.

7] By way of abundant caution, it is clarified that the observations made hereinabove are confined for the purpose of determination of the entitlement for bail and they may not be construed as an expression of opinion on the guilt or otherwise of the applicant and the trial Court shall not be influenced by any of the observations made hereinabove.

Application disposed.




                                          (N. J. JAMADAR, J.)




Vishal Parekar                                                                   ...11




     ::: Uploaded on - 13/03/2024             ::: Downloaded on - 26/03/2024 19:53:34 :::