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 14, Cited by 5]

Supreme Court of India

Mohinder Singh vs The State Of Punjab on 14 August, 2018

Equivalent citations: AIR 2018 SUPREME COURT 3798, 2018 CRI LJ 4213, (2018) 191 ALLINDCAS 222 (SC), (2018) 105 ALLCRIC 648, (2018) 191 ALLINDCAS 222, (2018) 3 ALLCRIR 2535, (2018) 3 CRILR(RAJ) 842, (2018) 3 CRIMES 227, (2018) 3 JLJR 440, (2018) 3 MAD LJ(CRI) 748, (2018) 3 UC 1645, (2018) 4 BOMCR(CRI) 654, (2018) 4 PAT LJR 29, (2018) 4 RECCRIR 62.2, (2018) 72 OCR 191, (2018) 9 SCALE 647, 2018 CRILR(SC MAH GUJ) 842, 2018 CRILR(SC&MP) 842, (2019) 1 ALD(CRL) 644, (2019) 1 MADLW(CRI) 929, (2019) 1 RAJ LW 311, 2019 (3) SCC (CRI) 197, AIR 2018 SC( CRI) 1085, AIRONLINE 2018 SC 110

Author: R. Banumathi

Bench: Navin Sinha, R. Banumathi, Ranjan Gogoi

                                                                               REPORTABLE


                                       IN THE SUPREME COURT OF INDIA
                                      CRIMINAL APPELLATE JURISDICTION

                                       CRIMINAL APPEAL NO. 2182 OF 2010


                         MOHINDER SINGH                                          ...Appellant

                                                        Versus

                         THE STATE OF PUNJAB                                   ...Respondent


                                                   JUDGMENT

R. BANUMATHI, J.

This appeal arises out of the judgment dated 30.06.2010 passed by the High Court of Punjab and Haryana at Chandigarh in Criminal Appeal No.199-DBA of 2002 in and by which the High Court reversed the judgment of acquittal of the appellant/accused and convicted him under Section 18 of the Narcotic Drugs and Psychotropic Substances Act, 1985 (NDPS Act) and sentenced him to undergo ten years imprisonment.

2. Briefly stated case of the prosecution is that on 30.04.1998, Signature Not Verified Digitally signed by MADHU BALA Joginder Singh, SI, Police Station Sadar Ludhiana (PW-2) along Date: 2018.08.14 17:01:50 IST Reason: with other police officials was checking the vehicles on the bridge of 1 Gill Canal towards the side of village Gill. Meanwhile, at about 7.00-7.30 pm, appellant Mohinder Singh came on his scooter No.PB-10B-2413. A signal was given to stop the scooter and the appellant/accused stopped his scooter. It was suspected that some contraband substance was being carried in the bag. Appellant/accused was informed of his right of search before a Gazetted Officer or a Magistrate. Joginder Singh (PW-2) called Gurjit Singh, DSP (PW-4) and the bag carried by the appellant/accused was searched in his presence and the substance bag was found to be “opium”. On weighment, it was found to be 7 kilos and 40 gms. Two samples from the recovered “opium”, each weighing 20 gms were taken and sealed separately having monogram ‘JS’ and ‘GS’ and taken into possession vide recovery memo Ext.-PE. Case property along with two samples was deposited with Baldev Singh MHC (PW-5). Next day i.e. on 01.05.1998, the case property as well as the sample parcels were produced before the Area Magistrate who is said to have initialled the case property and the sample parcels. The sample parcels were sent to Forensic Science Laboratory (FSL) and subjected to chemical analysis and the contents were found to be “opium” in FSL report vide Ext.-P1. After completion of the investigation, charge sheet was filed against appellant under Section 18 of the NDPS Act. 2

3. To prove the guilt of the accused, the prosecution has examined Constable Hardev Singh (PW-1), SI Joginder Singh (PW-2), ASI Harbhajan Singh (PW-3), DSP Gurjit Singh (PW-4) and Baldev Singh, MHC (PW-5). The appellant was examined under Section 313 Cr.P.C. to explain the incriminating evidence circumstance appearing in the prosecution evidence and he denied all of them.

4. The trial court acquitted the appellant inter alia on the ground that there was non-compliance of Section 50 of the NDPS Act. The trial court further held that no order of the Magistrate was proved to show that the case property was produced before the court, was brought in evidence to show that the seal of the sample sent to FSL tallied with the seal of the contraband, and it cannot thus be said that the evidence regarding such production of case property before the Magistrate was trustworthy. Being aggrieved by the acquittal, the State has preferred appeal before the High Court.

5. Placing reliance upon State of Punjab v. Baldev Singh (1998) 2 SCC 724, the High Court held that recovery of contraband from a bag/attache which the accused was carrying in his hands, would not amount to search of person and as such Section 50 of the NDPS Act will not apply. Based on the evidence of SI Joginder 3 Singh (PW-2) and Harbhajan Singh (PW-3), the High Court held that the case property parcels of the samples and the samples having the seals of ‘JS’ and ‘GS’ were duly produced before the Magistrate and on those findings, the High Court reversed the order of acquittal and convicted the appellant under Section 18 of the NDPS Act and sentenced him to undergo ten years imprisonment. Being aggrieved, the appellant/accused has preferred this appeal.

6. Mr. Harkesh Singh, learned counsel for the appellant inter-alia submitted that since the contraband alleged to have been seized from the accused was not produced before the trial court, conviction of the appellant cannot be sustained. Learned counsel for the appellant placed reliance upon Ashok alias Dangra Jaiswal v. State of Madhya Pradesh (2011) 5 SCC 123 to contend that where the narcotic drug or the psychotropic substance seized from the possession of the accused is not produced before the Magistrate and when there is no evidence to connect the forensic science report with the drug or the substance that was seized from the possession of the accused in such a case the conviction of the appellant/accused is not sustainable.

4

7. Learned counsel for the State has submitted that from the oral evidence of SI Joginder Singh (PW-2) and ASI Harbhajan Singh (PW-3), the production of the contraband seized from the accused before the court has been proved by the prosecution. It was submitted that the evidence and materials on record amply proves the production of the contraband along with the sample packets before the Magistrate. It was submitted that the trial court was not right in acquitting the accused and the High court rightly set aside the acquittal and the impugned judgment does not warrant any interference.

8. We have considered the submissions and perused the impugned judgment, evidence and other materials on record. We have also taken pains to look into the original records that were called for from the trial court.

9. On behalf of the appellant, contention was raised as to the non-compliance of Section 50 of the NDPS Act to submit that the safeguards stipulated under Section 50 were not complied with. In the present case, the appellant was carrying the contraband-about seven Kilos of “opium” in the bag which he was carrying in the scooter. Carrying the contraband in the scooter/bag cannot be said 5 to be ‘by the person’ necessitating compliance of Section 50 of the NDPS Act for personal search. Reference in this regard can be made to the decision in State of H.P. v. Pawan Kumar (2005) 4 SCC 350.

10. So far as the contention regarding production of the contraband seized from the accused, in his evidence, Harbhajan Singh (PW-3) stated that on 01.05.1998, he produced the sample parcels and the case property parcels with the seal and the sample seals before the Judicial Magistrate, Ludhiana and the Magistrate has recorded the seals tallied with the specimen impression. Harbhajan Singh (PW-3) further stated that after return of the samples and the parcels from the court, the same were lodged by him to the Malkhana on 01.05.1998 itself. Baldev Singh (PW-5) the then Malkhana in charge though orally stated about the deposit of the contraband in the Malkhana, but Baldev Singh (PW-5) has not produced Register No.19 maintained in the Malkhana to show the relevant entry in Register No.19 as to deposit of the case property in the Malkhana. Oral evidence of Harbhajan Singh (PW-3) and Baldev Singh (PW-5) as to the deposit of the contraband seized from the accused with Malkhana is not corroborated by the documentary evidence namely the entry in Register No.19. 6

11. After referring to the oral evidence of Joginder Singh (PW-2) and Harbhajan Singh (PW-3), the trial court in para (14) of its judgment has recorded the finding that no order of the Magistrate to prove the production of the contraband before the Magistrate was available on the file. After recording such observation, the trial court held that the oral evidence regarding production of the case property before the Magistrate was not trustworthy and not acceptable. In the absence of the order of the Magistrate showing that the contraband seized from the accused was produced before the Magistrate, the oral evidence adduced that the contraband was produced before the Magistrate cannot form the basis to record the conviction.

12. For proving the offence under the NDPS Act, it is necessary for the prosecution to establish that the quantity of the contraband goods allegedly seized from the possession of the accused and the best evidence would be the court records as to the production of the contraband before the Magistrate and deposit of the same before the Malkhana or the document showing destruction of the contraband.

13. In Vijay Jain v. State of Madhya Pradesh (2013) 14 SCC 527, this Court reiterated the necessity of production of contraband 7 substances seized from the accused before the trial court to establish that the contraband substances seized from the accused tallied with the samples sent to the FSL. It was held that mere oral evidence to establish seizure of contraband substances from the accused is not sufficient. It was held as under:-

“10. On the other hand, on a reading of this Court’s judgment in Jitendra v. State of M.P. (2004) 10 SCC 562, we find that this Court has taken a view that in the trial for an offence under the NDPS Act, it was necessary for the prosecution to establish by cogent evidence that the alleged quantities of the contraband goods were seized from the possession of the accused and the best evidence to prove this fact is to produce during the trial, the seized materials as material objects and where the contraband materials alleged to have been seized are not produced and there is no explanation for the failure to produce the contraband materials by the prosecution, mere oral evidence that the materials were seized from the accused would not be sufficient to make out an offence under the NDPS Act particularly when the panch witnesses have turned hostile. Again, in Ashok v. State of M.P. (2011) 5 SCC 123, this Court found that the alleged narcotic powder seized from the possession of the accused was not produced before the trial court as material exhibit and there was no explanation for its non- production and this Court held that there was therefore no evidence to connect the forensic report with the substance that was seized from the possession of the appellant.”

14. The High Court appears to have gone by the oral evidence of Joginder Singh (PW-2) and Harbhajan Singh (PW-3) that the contraband allegedly seized from the accused was produced before the Magistrate. When the trial court which is in possession of the case records recorded a finding that there is no order of the Magistrate showing the production of the contraband before the 8 court and acquitted the accused on that basis, in our view, the High Court ought not to have interfered with the said order of acquittal.

15. In an appeal against acquittal, the High Court will not interfere unless there are substantial and compelling reasons to reverse the order of acquittal. The mere fact that on reappreciation of evidence the appellate court is inclined to arrive at a conclusion which is at variance with the trial court, the same cannot be the reason for interference with the order of acquittal. After referring to various judgments in Chandrappa and others v. State of Karnataka (2007) 4 SCC 415, this Court summarised the general principles regarding the powers of the appellate court while dealing with an appeal against the order of acquittal and held as under:-

“42. From the above decisions, in our considered view, the following general principles regarding powers of the appellate court while dealing with an appeal against an order of acquittal emerge:
(1) An appellate court has full power to review, reappreciate and reconsider the evidence upon which the order of acquittal is founded.
(2) The Code of Criminal Procedure, 1973 puts no limitation, restriction or condition on exercise of such power and an appellate court on the evidence before it may reach its own conclusion, both on questions of fact and of law. (3) Various expressions, such as, “substantial and compelling reasons”, “good and sufficient grounds”, “very strong circumstances”, “distorted conclusions”, “glaring mistakes”, etc. are not intended to curtail extensive powers of an appellate court in an appeal against acquittal. Such phraseologies are more in the nature of “flourishes of language” to emphasise the reluctance of an appellate court to interfere with acquittal than to curtail the power of the court to review the evidence and to come to its own conclusion.
9
(4) An appellate court, however, must bear in mind that in case of acquittal, there is double presumption in favour of the accused. Firstly, the presumption of innocence is available to him under the fundamental principle of criminal jurisprudence that every person shall be presumed to be innocent unless he is proved guilty by a competent court of law. Secondly, the accused having secured his acquittal, the presumption of his innocence is further reinforced, reaffirmed and strengthened by the trial court.
(5) If two reasonable conclusions are possible on the basis of the evidence on record, the appellate court should not disturb the finding of acquittal recorded by the trial court.” The same principles were reiterated in number of judgments viz.

Jugendra Singh v. State of Uttar Pradesh (2012) 6 SCC 297, State of Uttar Pradesh v. Ram Sajivan and Others (2010) 1 SCC 529, Bhaskar Ramappa Madar and others v. State of Karnataka (2009) 11 SCC 690, Chandrappa and others v. State of Karnataka (2007) 4 SCC 415 and other judgments.

16. Considering the case in hand, the findings of the trial court cannot be said to be ‘distorted conclusions’ warranting interference. Based on the oral evidence of Joginder Singh (PW-2) and Harbhajan Singh (PW-3), the High Court ought not to have interfered with the order of acquittal and the conviction of the appellant under Section 18 of the NDPS Act cannot be sustained.

17. In the result, the conviction of the appellant under Section 18 of the NDPS Act and the sentence of imprisonment imposed on him 10 is set aside and this appeal is allowed and the appellant is acquitted of the charge.

.…….…………...………J. [RANJAN GOGOI] …………….……………J. [R. BANUMATHI] …………….……………J. [NAVIN SINHA] New Delhi;

August 14, 2018 11