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 20, Cited by 0]

Chattisgarh High Court

Shatruhan Sharma vs State Of Chhattisgarh on 22 August, 2022

                                                          1



                                                                                                         NAFR

             HIGH COURT OF CHHATTISGARH, BILASPUR
                                              CRR No. 734 of 2022

   • Shatruhan Sharma S/o Gati Sharma, Aged About 32 Years R/o Kiota Dabri,
     Champa, Tahsil And District Janjgri Champa Chhattisgarh.

                                                                                                  ---- Applicant

                                                   Versus

   • State Of Chhattisgarh Through Station House Officer, Police Station
     Champa, District Janjgir Champa Chhattisgarh.

                                                                                          ---- Non-Applicant



For Applicant                     :           Mr. Himanshu Kumar Sharma, Advocate
For Non-applicant/State           :           Mr. Shakti Singh, Penal Lawyer.


                Hon'ble Shri Justice Rakesh Mohan Pandey

                                           Order On Board
22.08.2022

   1. This petition under Section 397 read with section 401 of the CrPC is directed
      against     the       order          dated     10-03-2022              passed       by      the    learned
      Special Judge (NDPS), District - Janjgir-Champa (C.G.) in Crime No.
      18/2022 by which the petitioner's application under Section 457 of the
      CrPC      for     grant         of   interim        custody       of     the      vehicle     seized      for
      commission         of      offence       punishable          under        Section        20(B)     of     the
      Narcotic        Drugs       and         Psychotropic             Substances         Act,        1985     (for
      short, the NDPS Act'), has been rejected finding no merit.

   2. The petitioner is registered offending vehicle Car bearing registration No.
      C.G.-10-NC-1135 which was found involved in the commission of offence
      punishable under Section 20(B) of the NDPS Act. He filed an application
      under Section 457 of the CrPC for interim custody of the aforesaid vehicle,
      which           has              been          rejected                 holding          that           since
      the     vehicle       in        question       is       liable     to     be       confiscated         under
      Section 60 of the NDPS Act, therefore, it cannot be directed to
      be released on interim custody.
   3. Learned counsel for the petitioner, would submit that though the vehicle
      seized is liable to be confiscated under Section 60 of the NDPS Act,
                                                                          2



   yet, by virtue of Section 36-C of the NDPS Act as well as by
   virtue of Section 51 of the NDPS Act, the provisions contained
   in Section 451 or 457(1) of the CrPC would be applicable as
   none      of the             provisions of the                                  NDPS Act                     are         inconsistent          with
   the provisions of the CrPC and therefore in a deserving case,
   the      right        to        interim                custody               provided                 under              Section      451        or
   457(1)         of     the         CrPC                 cannot             be       denied              and          if     the      vehicle      is
   allowed to remain in police station till the trial is concluded, it
   will    go       waste            and         it        will      be            contrary              to     the         decision         of    the
   Supreme Court in the matter of                                                      Sunderbhai Ambalal Desai v.
   State of Gujarat.
4. On       the        other          hand,               learned              counsel                 for      the          respondent/State,

would submit that in view of the provisions contained in Section 60 of the NDPS Act, the vehicle in question is not liable to be released in favour of petitioner.

5. I have heard learned counsel for the parties and considered their rival submissions made herein-above and also went through the records with utmost circumspection.

6. Section 60 of the NDPS Act provides for confiscation of vehicle seized in commission of the offence punishable under the provisions of the NDPS Act, which states as under:-

"60. Liability of illicit drugs, substances, plants, articles and conveyances to confiscation.-(1) Whenever any offence punishable under this Act has been committed, the narcotic drug, psychotropic substance, controlled substance, opium poppy, coca plant, cannabis plant, materials, apparatus and utensils in respect of which or by means of which such offence has been committed, shall be liable to confiscation.
(2) Any narcotic drug or psychotropic substance or controlled substances lawfully produced, imported inter-State, exported inter-

State, imported into India, transported, manufactured, possessed, used, purchased or sold along with, or in addition to, any narcotic drug or psychotropic substance or controlled substances which is liable to confiscation under sub-section (1) and there receptacles, packages and coverings in which any narcotic drug or psychotropic substance or controlled substances, materials, apparatus or utensils liable to confiscation under sub-section (1) is found, and the other contents, if any, of such receptacles or packages shall likewise be liable to 3 confiscation.

(3) Any animal or conveyance used in carrying any narcotic drug or psychotropic substance or controlled substance, or any article liable to confiscation under sub-section (1) or sub-section (2) shall be liable to confiscation, unless the owner of the animal or conveyance proves that it was so used without the knowledge or connivance of the owner himself, his agent, if any, and the person-in-charge of the animal or conveyance and that each of them had taken all reasonable precautions against such use."

7. The aforesaid provision does not provide for confiscation of any vehicle immediately after its seizure. Confiscation is a separate procedure unconnected with conviction, acquittal or discharge of the accused. It is only satisfaction of the court, trying an offence under the Act, to decide as to whether the vehicle is liable to be confiscated or not. A detailed procedure for making confiscation under Section 60 of the NDPS Act has been provided in Section 63 of the NDPS Act which provides as under:-

"63. Procedure in making confiscations.- (1) In the trial of offences under this Act, whether the accused is convicted or acquitted or discharged, the court shall decide whether any article or thing seized under this Act is liable to confiscation under section 60 or section 61 or section 62 and, if it decides that the article is so liable, it may order confiscation-accordingly.
(2) Where any article or thing seized under this Act appears to be liable to confiscation under section 60 or section 61 or section 62, but the person who committed the offence in connection therewith is not known or cannot be found, the court may inquire into and decide such liability, and may order confiscation accordingly: Provided that no order of confiscation of an article or thing shall be made until the expiry of one month from the date of seizure, or without hearing any person who may claim any right thereto and the evidence, if any, which he produces in respect of his claim:
Provided further that if any such article or thing, other than a narcotic drug, psychotropic substance, [controlled substance,] the opium poppy, coca plant or cannabis plant is liable to speedy and natural decay, or if the court is of opinion that its sale would be for the benefit of its owner, it may at 4 any time direct it to be sold; and the provisions of this sub-section shall, as nearly as may be practicable, apply to the net proceeds of the sale."

8. As such, by virtue of Section 60 of the NDPS Act, any conveyance used for commission of offence is liable to confiscation in accordance with Section 63 of the NDPS Act after hearing the person who may claim any right thereto and considering the evidence, if any, which he may produce in support of the claim and confiscation order can be made only at the end of the trial. Neither of the said provisions (Section 60 and 63 of the NDPS Act) contained in the Act empowers the trial Court to make an order for proper custody of such a conveyance pending trial.

9. At this stage, it would be appropriate to notice Section 51 of the NDPS Act which provides as under:-

"51. Provisions of the Code of Criminal Procedure, 1973 to apply to warrants, arrests, searches and seizures.-The provisions of the Code of Criminal Procedure, 1973 (2 of 1974) shall apply, in so far as they are not inconsistent with the provisions of this Act, to all warrants issued and arrests, searches and seizures made under this Act."

10. By virtue of Section 51 of the NDPS Act, the provisions of the Code of Criminal Procedure, 1973 have been made applicable in so far as they are not inconsistent with the provisions of the Act, to all warrants issued and arrests, searches and seizures made under the Act. Since the provision contained in Section 451 of the CrPC providing provision for interim custody in so far as it relates to passing of order for proper custody of conveyance pending conclusion of trial, is not inconsistent with any of the provisions including Sections 60(3) and 63 of the NDPS Act, in appropriate cases order for release of conveyance used for carrying narcotic drugs pending conclusion of trial can be made under Section 451 of the CrPC. (See B.S. Rawant v. Shaikh Abdul Karim and another.)

11. However, by Amendment Act No.2 to 1989, the NDPS Act was amended and Section 36-C was inserted in the Act making the provisions of the CrPC applicable to the proceedings before the Special Court. Section 36-C of the NDPS Act states as under: -

"36-C. Application of Code to proceedings before 5 Special Court - Save as otherwise provided in this Act, the provisions of the Code of Criminal Procedure, 1973 (2 of 1974), (including the provisions as to bail and bonds) shall apply to the proceedings before a Special Court and for the purposes of the said provisions, the Special Court shall be deemed to be a Court of Sessions and the person conducting a prosecution before a 'Special Court' shall be deemed to be a Public Prosecutor."

12. By virtue of Section 36-C of the NDPS Act, "Save as otherwise provided in this Act", the provisions of the CrPC have been made applicable to the Special Court constituted under the provisions of the NDPS Act by Amendment Act No.2 of 1989 with effect from 29-5-1989. "Save as otherwise provided in this Act" employed in Section 36-C of the NDPS Act, is indicative of / reflection of the word "exception" intended to exclude some provisions of the CrPC like Section 360 CrPC etc., which have been expressly excluded by the NDPS Act by Sections 32A and 33 of the NDPS Act. As such, the above stated phrase has qualified the operation of the CrPC in the proceedings before the Special Court to the extent provided in the NDPS Act. Once the CrPC has been made applicable, 1989 CrLJ 1998 the provisions of the CrPC contained in Sections 451 and / or 457 of the CrPC would automatically be attracted. As such, with effect from 29-5-1989, the CrPC as a whole, subject to the exception craved out as noticed herein-above, has been made applicable to the proceeding before the Special Court (NDPS) and therefore application under Section 451 or 457 of the CrPC for interim custody of the vehicle seized in commission of offence punishable under the NDPS Act would be maintainable and the Special Judge (NDPS) is empowered to consider the application under Section 451/457 of the CrPC on merit.

13. In Principles of Statutory Interpretation by Justice G.P. Singh, it has been held that the bar of jurisdiction has to be strictly construed and unless it is expressly barred, bar cannot be inferred or implied and this principle is also applicable to criminal court.

14. In the matter of Rajasthan State Road Transport Corporation and others v. Mohar Singh, their Lordships of the Supreme Court relying upon the above-stated celebrated text (Principles of Statutory Interpretation by Justice G.P. Singh), held as under: -

6
"21. We may in this behalf profitably notice the following excerpts from Principles of Statutory Interpretation (11th Edn.) by Justice G.P. Singh:
" 'It is a principle by no means to be whittled down' and has been referred to as a 'fundamental rule'. As a necessary corollary of this rule provisions excluding jurisdiction of civil 3 (2008) 5 SCC 542 courts and provisions conferring jurisdiction on authorities and tribunals other than civil courts are strictly construed. The existence of jurisdiction in civil courts to decide questions of civil nature being the general rule and exclusion being an exception, the burden of proof to show that jurisdiction is excluded in any particular case is on the party raising such a contention. The rule that the exclusion of jurisdiction of civil court is not to be readily inferred is based on the theory that civil courts are courts of general jurisdiction and the people have a right, unless expressly or impliedly debarred to insist for free access to the courts of general jurisdiction of the State. Indeed, the principle is not limited to civil courts alone, but applies to all courts of general jurisdiction including criminal courts. The rule as stated above relating to strict construction of provisions excluding jurisdiction of courts of general jurisdiction was recently expressly approved by the Supreme Court."

15. Since the provisions of the CrPC including Section 451/457 have been expressly made applicable by virtue of Section 36- C of the NDPS Act to the proceedings before the Special Court (NDPS) and there is no express bar contained in the NDPS Act for grant of interim custody as contained in Section 52C of the Indian Forest Act, 1927, as amended by the M.P. Amendment Act, 1983, therefore, merely on the ground that the vehicle is liable to confiscation under Section 60 of the NDPS Act, it cannot be held that once the vehicle is seized for commission of offence under the NDPS Act, interim custody cannot be granted, as jurisdiction of criminal court has to be construed strictly unless expressly excluded.

16. The Supreme Court in Sunderbhai Ambalal Desai (supra) has laid down parameters for considering the application for interim custody expeditiously and judiciously so that the owner of the article would not suffer because of its remaining unused or by its misappropriation and court or the police would not be required to keep the vehicle in safe custody. It was observed as under:-

7. In our view, the powers under Section 451 Cr.P.C. should be exercised expeditiously and judiciously. It would serve various purposes, namely:-
1. owner of the article would not suffer because of its remaining unused or by its misappropriation;
2. court or the police would not be required to keep the vehicle in safe custody;
7
3. if the proper panchanama before handing over possession of article is prepared, that can be used in evidence instead of its production before the Court during the trial. If necessary, evidence could also be recorded describing the nature of the property in detail; and
4. this jurisdiction of the Court to record evidence should be exercised promptly so that there may not be further chance of tampering with the articles."

17. In view of the above, the finding of the learned Special Judge that since the vehicle is liable to be confiscated, interim custody under Section 451/457 of the CrPC cannot be granted, is liable to be set aside and accordingly, the impugned order passed by the learned Special Judge (NDPS), Janjgir-Champa is hereby set aside. Since it is the case of the petitioner that he is the registered owner of the vehicle in question and it was being used in the commission of offence. The petitioner is entitled for interim custody of the vehicle. The matter is remitted to the Special Judge (NDPS) to pass order on the interim custody of the vehicle to the petitioner within 10 days from the date of production of certified copy of this order as per the decisions of the Supreme Court in Sunderbhai Ambalal Desai (supra) and in the matter of Ashok Kumar v. State of Bihar and others. The Special Judge may impose certain reasonable conditions for the ultimate production of the vehicle in question during trial.

18. The petition is allowed to the extent indicated herein-above.

Sd/-

(Rakesh Mohan Pandey) Judge vaishali