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 3, Cited by 28]

Supreme Court - Daily Orders

Krishan Chand vs State Of H.P on 21 April, 2017

Bench: Pinaki Chandra Ghose, Rohinton Fali Nariman

                                                           1

                                          IN THE SUPREME COURT OF INDIA

                                          CRIMINAL APPELLATE JURISDICTION

                                          CRIMINAL APPEAL NO. 186 OF 2017


                 KRISHAN CHAND                                                 Appellant(s)

                                                               VERSUS

                 STATE OF H.P                                                  Respondent(s)




                                                       O R D E R

1) This appeal is directed against the final judgment and order dated 02/08.09.2016 passed by the High Court of Himachal Pradesh, Shimla in Criminal Appeal No. 347 of 2012 whereby the Division Bench of the High Court allowed the appeal of the respondent-State and set aside the judgment of acquittal passed by the Special Judge, Kinnaur, Sessions Division at Rampur Bushahr in NDPS Case No. 3 of 2011 and convicted the appellant under Section 20 of the Narcotic Drugs and Psychotropic Substances, Act, 1985 (for short the “NDPS Act”) and sentenced him to undergo Rigorous Imprisonment for a period of 20 years and to pay a fine of Rs. 2,00,000/- with default stipulation.

2) Brief facts:

Signature Not Verified

(a) On 27.11.2010, the Complainant-SHO Gurbachan Singh, Digitally signed by R.NATARAJAN Date: 2017.05.04 15:07:11 IST Reason: (PW-6) along with ASI Rattan Chand, HC Tain Singh, and Constable Umesh Kumar, were on patrolling duty, allegedly 2 at about 5.00 a.m., when they were present at Patarna bridge, where they had gone in government vehicle, a person was seen coming from Patarna side carrying rucksack on his back.
(b) On seeing the police party, he tried to run away. He was chased and apprehended. He disclosed his name as Krishan Chand and his bag was searched and found to have contained black substance in wicks and rounded shape which appeared to be that of charas.
(c) The recovered charas was weighed and found to be 7 kgs. The same was sealed in a parcel with seal H (9 seals), the impression of which was also taken separately on a piece of cloth. NCB form in triplicate was filled and recovered charas was taken into possession by preparing seizure memo. The accused was arrested. Rukka was prepared and sent to the Police Station through Constable Umesh Kumar. The case property was deposited with the MHC.
(d) After following the due procedure, a case was registered under the NDPS Act the samples were sent to the Forensic Science Laboratory (FSL) for examination.
(e) As evidence had been found against the accused to have committed the offence under the NDPS Act, after completion of investigation, he was sent up to face trial.
(f) The prosecution, in order to prove its case, has examined as many as six witnesses. The accused was also 3 examined under Section 313 Cr.P.C. He explained that bag (Ex. P-2) did not belong to him and that no charas was recovered from him. He further stated to be innocent, who was falsely implicated. By way of defence, he examined two witnesses, namely, Narain Singh and Govind Singh.
(g) The Special Judge, Kinnaur, Sessions Division at Rampur Bushahr, after hearing the parties and considering the materials placed before it, by way of an elaborate judgment, held that the prosecution has not been able to prove the case beyond reasonable doubt acquitted the accused of the charge framed against him.
(h) Challenging the same, the respondent herein filed Criminal Appeal No. 347 before the High Court of Himachal Pradesh, Shimla. The Division Bench of the High Court, by impugned order dated 02/08.09.2016, allowed the appeal and set aside the judgment of acquittal passed by the trial Court. The High Court convicted the accused under Section 20 of the NDPS Act and sentenced him to undergo rigorous imprisonment for a period of twenty years and to pay a fine of Rs.2,00,000/- and in default of payment of fine, he shall further undergo rigorous imprisonment for a period of two years.

(i) Being aggrieved, the appellant has preferred this appeal.

4

3) Heard Mr. Anil Nag, learned counsel for the appellant- accused and Mr. Ashish Kumar, learned counsel for the respondent-State.

4) The only question which arises for our consideration is whether the High Court was justified in reversing the findings of the acquittal recorded by the Trial Court without pointing out any perversity in the order of the Trial Court.

5) Learned counsel appearing for the appellant drew our attention to the impugned order passed by the High Court and contended that the High Court erred in convicting the appellant for the offence punishable under Section 20 the NDPS Act. It was his submission that the High Court failed to appreciate that in the absence of independent witnesses, the evidence of the police witnesses must be scrutinized with greater care especially when police witnesses contradicted themselves on the issue as to in whose hand-writing the seizure memo, the arrest memo, consent memo and the NCB form were written and the evidence adduced by the prosecution is not reliable.

6) By taking us through the evidence of PW-4 and PW-6, he submitted that the Trial Court rightly acquitted the appellant holding that there are material contradictions which have come on record and the failure of the prosecution to have joined independent witnesses, despite the fact that they could have been made available, renders 5 the alleged recovery highly doubtful. He finally submit- ted that the evidence adduced by the prosecution was also not sufficient to warrant the appellant's conviction and same is unsustainable and deserves to be set aside.

7) Per contra, learned counsel for the respondent-State supported the impugned judgment and contended the High Court relying on the well settled principles of law and relying on the evidence adduced by the prosecution rightly interfered with the order of the Trial Court and convicted the appellant and no case is made out to interfere in the impugned judgment.

8) We have considered the rival submissions made by learned counsel for the parties and perused the records of the case.

9) We find that the Trial Court relied on two main points to decide the matter against the State - (i) no independent witness was examined and (ii) contradictions in the testimonies of PW-4 amd PW-6.

10) It appears that the Trial Court acquitted the accused-appellant of charge under Section 20 of the NDPS Act as seizure memo, arrest memo were said to be prepared on the spot by PW-6 as per deposition of PW-4, however PW-6 himself deposed they had been dictated by him.

11) We have carefully perused the evidence of Constable Umesh Kumar (PW-4) who, in his statement, deposed that on 6 27.11.2010, he was accompanying the complainant PW-6 along with other police officials while on patrol/naka duty. That about 5.00 a.m. when the police party was present at Patarna bridge, near Kandugad, the accused was seen carrying a bag on his back and that on having seen the police party, he tried to escape. He was overpowered and apprehended. Since the place was isolated having no habitation nearby, the complainant associated him and H.C. Tain Singh in the investigation. The accused was told by Gurbachan Singh (Complainant) that he intended to search his bag and also to take his personal search and further that if, he (accused) desired, his search could have been taken before Magistrate or Gazetted Officer. Upon that, the accused had consented/opted to be searched by the police party, present on the spot, and in this regard, consent memo Ext.PW-4/A was prepared which is signed by him and also by H.C. Tain Singh. Vide memo Ext.PW-4/B, Gurbachan Singh (Complainant) gave his personal search to the accused, was searched and it was found to have contained charas weighing 7 kg which was put in a parcel and sealed with seal H (9 numbers). NCB form, in triplicate, was filled in and sample seal was taken separately on a piece of cloth and seal, after use, was handed over to H.C. Tain Singh. Vide memo Ext.PW-4/C, the recovered charas was taken into possession which is signed by him as well as H.C. Tain Singh. In the cross 7 examination, he stated that they were on the spot for about 1 hour 40 minutes when the accused came at about 5 a.m. before being apprehended. It was dark at that time. Neither they were having search light nor had kept the lights of the vehicle on. He does not know in whose handwriting, consent memo Ext. PW-4/A is. Search memo of witnesses, seizure memo, arrest memo, sample seal of H and NCB Form are in the hand of SI Gurbachan Singh. He does not know as to who had scribed/authored the personal search memo of the accused.

12) The complainant PW-6 has supported the prosecution version on all material particulars including that he, along with other police officials, was on routine checking and patrol duty on 17.11.2010. When they were present at place called patarna near Kandugad, at about 5.00 a.m., a person was seen coming from patarna side carrying a bag and on seeing them he immediately turned back and tried to run away and he was overpowered and caught by the policy party.

13) In the cross examination, he confirmed to have gone to the spot in the vehicle, the log book of which was filled by the driver. The vehicle had been taken upto patarna. No obstruction had been laid/put on the road. He did not remember as to how long, the police party had been on the spot, before the accused was apprehended. 8 When the accused was seen, at that time, it was not night time. From a distance of about 10 meters, the accused had been seen by the policy party which was in uniform. Consent memo, memo of search of witnesses, seizure memo, noting on the sample seal, memo of personal search on the accused as well as memo of arrest are not in his hands but the same, he got written, from one of the members of the police party, under his dictation.

14) From the evidence as mentioned above, it has been stated by Umesh Kumar (PW-4) that when the accused was allegedly apprehended, at that time, it was dark. He further confirmed that proceedings had been carried out in search light as it was dark. However, when the evidence of the complainant PW-6 is considered, it is revealed that according to him, it was not dark when the accused was apprehended. Specifically, he made it clear that when the accused was seen, the night had broken. He further clarified that the accused had been seen from a distance of 10 meters and at that time, they were in uniform. It is pertinent to mention here that the complainant PW-6 is very certain that it was not dark when the accused was seen/apprehended, it was dark and the proceeding had to be conducted in search light. By no stretch of imagination, such contradiction can be said to be minor. It is to be noted that the defence version is to this effect that at the instance of one Sh. Bittu, resident of village Gurga, 9 the accused had been falsely implicated in this case. When, the defence version is of false implication then it was required of the prosecution to have explained each and every material circumstance/contradiction which came on record.

15) From the evidence which has come on record, it is quite clear that the place, where the accused is alleged to have been apprehended, cannot be said to be an isolated one as the house of Govind Singh DW-2 is situated on the edge of Patarna bridge. Thus the version of the complainant PW-6 that independent witnesses could not be associated as it was an isolated place does not inspire confidence. Moreover, from the evidence of Govind Singh PW-2 the case of the prosecution regarding apprehension of the accused, at Patarna bridge, while being in possession of bag containing 7 kgs of charas, becomes highly doubtful because had he been so apprehended, by the police, this fact was to come to his notice, for the reason, that his house is situated at the edge of the bridge in which he resides, along with his family.

16) The Complainant PW-6 is not the scribe/author of the various memos including the entries as made in column Nos. 2 and 7 of NCB form. It has been stated by Umesh Kumar PW-4 that the complainant had prepared the search memo of witnesses, seizure memo, arrest memo, seal of H and NCB 10 form in his own hand. The above version had been contradicted by the complainant PW-6 himself.

17) In our opinion, the High Court failed to appreciate that the harsher is the punishment, the more is the strictness of proof required from the prosecution and that failing to associate independent witnesses at the time of recovery created a dent in the case of prosecution.

18) As rightly pointed out by the counsel for the appellant that the High Court failed to appreciate that in the absence of independent witnesses, the evidence of the police witnesses must be scrutinized with greater care especially when police witnesses contradicted themselves on the issue as to in whose hand writing the seizure memo, the arrest memo, consent memo and the NCB form were written and the evidence adduced by the prosecution is not reliable.

19) The High Court has not appreciated the fact that PW-4 contradicted himself when he stated that it was dark at 5.00 a.m. but no search lights or the head lights of the vehicles were switched on at the time of preparing the search memo and other documents at the spot. The High Court failed to appreciate that recovery of knife at the time of opening the bag before the Court while there was no mention of the same in the seizure memo create serious doubt in the prosecution case.

11

20) It is settled law that the testimony of official witnesses cannot be rejected on the ground of non-corroboration by independent witness. Though, in the present case, the prosecution, in support of its case, has examined the Complainant PW-6 and Umesh Kumar PW-4 who have supported the alleged recovery of charas from the accused. However, there are material contradictions, as pointed in their statements, which make the prosecution case highly doubtful. In our considered view, the High Court by not taking into account the contradictions in the evidence adduced held that in case there are minor contradictions in the depositions of the witnesses, the same are bound to be ignored and convicted the appellant as aforesaid.

21) In view of the material contradictions which have come on record, we find that the High Court wrongly convicted the appellant as the evidence adduced by the prosecution was not carefully scrutinized by the High Court. We are of the considered opinion that the High Court committed error in convicting and sentencing the appellant.

22) In the result, we find the appellant not guilty of the offence under Section 20 of the NDPS Act and the judgment of the High Court cannot be sustained. 12

23) The appeal stands allowed. The conviction and sentence imposed on the appellant is set aside and the appellant shall be set at liberty forthwith, if not required in any other case.





                                         ......................J
                                         (PINAKI CHANDRA GHOSE)


                                         ......................J
NEW DELHI;                               (ROHINTON FALI NARIMAN)
April 21, 2017.
                                13

ITEM NO.44                    COURT NO.6                 SECTION IIC

                 S U P R E M E C O U R T O F           I N D I A
                         RECORD OF PROCEEDINGS

                Criminal Appeal No(s).      186/2017

KRISHAN CHAND                                       Appellant(s)

                                     VERSUS

STATE OF H.P                                        Respondent(s)

(with appln. (s) for bail and office report) Date : 21/04/2017 This appeal was called on for hearing today.

CORAM :

HON'BLE MR. JUSTICE PINAKI CHANDRA GHOSE HON'BLE MR. JUSTICE ROHINTON FALI NARIMAN For Appellant(s) Mr. Anil Nag, AOR Mr. Arun Singh, Adv.
For Respondent(s) Mr. Ashish Kumar, Adv.
Mr. Varinder Kr. Sharma, AOR UPON hearing the counsel the Court made the following O R D E R The appeal stands allowed in terms of the signed order. The conviction and sentence imposed on the appellant is set aside and the appellant shall be set at liberty forthwith, if not required in any other case. Pending application stands disposed of.
(R. NATARAJAN)                          (SNEH LATA SHARMA)
 Court Master                              Court Master
          (Signed order is placed on the file)