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 12, Cited by 2]

Madras High Court

Rekhaparameswari vs Assistant Collector Of Customs on 22 April, 2009

Equivalent citations: 2009 CRI. L. J. 3315, 2009 (5) AKAR (NOC) 912 (MAD), (2009) 3 CRIMES 637, (2009) 2 EFR 697, (2009) 2 MAD LJ(CRI) 756

       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE :  22.04.2009

CORAM

THE HONOURABLE MR.JUSTICE T. SUDANTHIRAM

Criminal Appeal No.202 of 2003

Rekhaparameswari   					..Appellant 
D/o.Govindaraj

Versus

Assistant Collector of Customs
Prosecution Cell
Preventive Department
Customs House, Madras 600001			..Respondent


	Criminal Appeal filed against the conviction and sentence passed by the Principal Sessions Judge, Special Court under E.C. and N.D.P.S Act, Chennai 600104, in C.C.No.54 of 1994 by order dated 04.12.2002.

	For Appellant   : Mr.B.Kumar
				 Senior Counsel
        For Respondent: Mr.R.Dhanapal Raj
			         Special Public Prosecutor 
				for DRI cases

JUDGMENT

The appellant herein stands convicted by the learned Principal Special Judge, under NDPS Act, Chennai in C.C.No.54 of 1994 for the offences under Section 8(c) r/w 21(c) of the NDPS Act, 1985, sentenced to undergo 15 years rigorous imprisonment and to pay a fine of Rs.1 lakh in default to undergo 2 years rigorous imprisonment; under Section 23 r/w 28 of the NDPS Act sentenced to undergo 15 years Rigorous imprisonment and to pay a fine of Rs.1 lakh in default to undergo 2 years rigorous imprisonment and also under Section 135(A) of the Indian Customs Act and sentenced to undergo 2 years rigorous imprisonment and the sentence of imprisonment to run concurrently. Aggrieved by the said conviction and sentence, the appellant herein had preferred this appeal.

2. The case of the prosecution in brief is as follows:

P.W.1 Usharani, who was the Security Officer at Madras Meenambakkam Airport, was on duty on 20.02.1989 at 6.30a.m., and she was searching the female passengers who were bound to go in the Flight IC-573 to Coloumbu. The Sub Inspector of Police one Mr.Pachimuthu, at 6.45a.m., instructed P.W.1 to search one passenger by name Gnanambigai Muthiah, who is the appellant herein. P.W.1 searched her with handhold metal detector. As the metal detector struck, P.W.1 touched with hands and she felt some soft powder substance being kept inside. When P.W.1 enquired the accused, as there was no reply, she produced her before the Inspector of police who directed P.W.1 to search her in a separate place in the presence of two witnesses. Two female witnesses were brought and the accused was searched by P.W.1 in the presence of those two witnesses in the make-up room of the security officers. The dresses except undergarment of the accused were removed and searched and nothing was found concealed in the dress. P.W.1 asked the accused to remove her Jetty which she was wearing. On verification, it was found that two jetties were stitched together and in between a polythene packet was concealed. P.W.1 while enquired about it, was informed by the accused that it was brown sugar. The accused was produced before the Inspector of Police and the Inspector of Police instructed her to produce the accused before the Customs Officers. On weighing the packet, it was found to contain 500 grams of brown sugar. The contraband and two jetties, passport and other articles were recovered under Ex.P.1. Three packets of samples weighing 5 grams were also taken and the sample packets were sealed. P.W.1 took the accused along with the seized articles and mahazar to P.W.2, Prisy Arogiyasamy, Superintendent of Customs Department.

3. P.W.2 on receiving M.O.1 contrabands and samples M.O.2 series and jetties M.O.4, Air ticket Ex.P.2, Boarding Card Ex.P.3 and other articles enquired the accused. The accused gave a statement before P.W.2 and it was recorded. Ex.P.9 is the statement which was written by the accused herself. As per the statement, the accused revealed her original name as Rekha Parameswari. She signed twice, one in the name of Rekha Parameswari and another one in the name of Gnanambigai. P.W.2 brought the accused from the Airport to the Customs Office and was produced before the Superintendent of Police Vasudevan. The Customs Officer one Thirumani arrested the accused. The accused was produced before the learned Magistrate for remand by the Customs Officer.

4. P.W.4 Viswanathan who was working as Assistant Chemical Examiner of Customs on receiving the sealed packet along with the test memo analysed the samples in the packet and found that it contained Di-Acetyl-Morphine known as heroin. After analysing the samples, the remnants were packed in the same packets and it was handed over to the Security Officer Antony Xavier. The chemical analyst report issued by him is Ex.P.12.

5. P.W.3 Mr.Rajagopal was the Preventing Officer in the Customs department, Prosecution Wing. He sent the mahazar, statement and chemical analysis report and other documents to the Customs Additional Collector, Gopinath. The said Officer issued sanction for prosecution on 31.03.1989. Ex.P.11 is the sanction for prosecution. As Mr.Gopinath, Additional Collector died, P.W.5 identified his signature in Ex.P.11.

6. In order to establish the case, the prosecution has examined 4 witnesses, marked 13 exhibits and produced 4 material objects. When the accused was questioned under Section 313 Cr.P.C with regard to the incriminating circumstances, the accused denied her complicity and stated that as far as Ex.P.9 statement concerned, it was obtained by coercion and threat. She further stated that she had given statement before P.W.1, Usharani stating that she did not know, but suppressing that statement P.W.s.1 and 2 obtained her signature in white papers. The accused had not examined any defence witness.

7. The learned Judge after analysing the evidence convicted the accused as already stated above.

8. Mr.B.Kumar, learned Senior Counsel appearing for the appellant submitted that the occurrence relates to the year 1989 and the appellant was originally released on bail. The complaint was filed in the year 1994 and the trial commenced only on 17.09.1997. On 30.09.1997 the accused had absconded and she was rearrested on 24.09.2000. The Judgment was delivered in this case on 14.12.2002. The accused is continuously in prison from the date of rearrest, i.e., on 24.09.2000 and she is in jail for more than eight years. In such circumstances, the learned Senior Counsel confined his arguments only to the question of sentence, since according to the defence, the offence would not fall under Section 21(c) of the Act, but under Section 21(b) of the NDPS Act. The learned counsel on record also made an endorsement that the argument is confined only on the question of sentence based on the quantity of the heroin seized.

9. The learned Senior Counsel further submitted that Section 21 of the NDPS Act was amended, by the Act 9 of 2001 with effect from 02.10.2001. The petitioner was charged as per the old provisions of Section 21 of the NDPS Act, but pending trial, the amendment has come into effect and the said amendment was also made applicable to all the cases pending trial with a retrospective effect. The amendment was brought to the principal Act to rationalize sentences prescribed in respect of offences relating to manufacturing drugs and preparation containing manufactured drugs, Psychotropic substances, illegal import or export of Narcotic drugs and psychotropic substances. Prior to the amendment, the punishment for possession, in a small quantity for personal consumption of Narcotic drugs and also psychotropic substances was prescribed under Section 27 of the NDPS Act and punishment not covered under Section 27 of the NDPS Act was prescribed under Section 21 of the NDPS Act with minimum sentence of 10 years rigorous imprisonment and maximum sentence of 20 years and also with the minimum sentence of fine of Rs.1 lakh with maximum fine of Rs.2 lakhs. As per the amended provision of the Section 21 of the NDPS Act, the punishment is divided into three categories, as to where (a) Contravention involving small quantity (b) Contravention involving quantity lesser than commercial quantity, but greater than small quantity and (c) Contravention involving commercial quantity.

10. The learned Senior counsel further submitted that the trial Court had convicted the accused wrongly under Section 21(c) of the NDPS Act. The total quantity of the powder seized is only 500 grams. At the most the prosecution had established through chemical analyst report, Ex.P.12 only the presence of Di-Acetyl-Morphine in it. To bring the offence under Section 21(c) of the NDPS Act, the prosecution is to establish that the contraband contained 250 grams of Di-Acetyl-Morphine to bring it under the commercial quantity as per the Serial No.56 in the table given in exercise of the power conferred by clause (vii a) and (xxiii a) of Section 2 of the NDPS Act 1984. In the absence of percentage of Di-Acetyl-Morphine present being given, it is erroneous to conclude the seized quantity of the powder contained more than 250 grams of Di-Acetyl-Morphine or heroin.

11. The learned Senior Counsel in support of his contention, relied on the decision of the Honourable Supreme Court reported in 2008(2) SCC (Crl.) 558 (Michel Raj v. Intelligence Officer, Narcotic Control Bureau)

12. Per contra, Mr.Dhanapal Raj, learned Special Public Prosecutor submitted that the entire substance which was seized weighing 500 grams was brown sugar and the sample taken from that contraband on analysing by the chemical analyst, proved that it is a substance of Di-Acetyl-Morphine which is also called heroin. It is not the report of the analyst that some other substance also was mixed with it and therefore it is not a mixure, and as such the whole substance should be taken as heroin weighing to 500 grams which is a commercial quantity.

13. This Court considered the submission of both sides and perused the records. Though the learned Senior Counsel did not argue challenging the seizure of the contraband, this Court perused the evidence and also the judgment of the trial Court. Several contentions were raised before the trial Court challenging the seizure of the contraband and the trial Court has discussed about it. Though this Court is not giving in detail about the findings, this Court is satisfied with the reasons given by the trial Court for accepting the evidence regarding the seizure of the contraband from accused/appellant herein.

14. The point for consideration now is that whether the accused should be sentenced under Section 21(c) of the NDPS Act 1985 as the contravention involves commercial quantity or Section 21(b) of the NDPS Act as the contravention involves 150 grams lesser than commercial quantity but greater than small quantity or whether the contravention involves only small quantity.

15. Section 21 of the NDPS Act before amendment was as follows:

"21.Punishment for Contravention in relation to manufactured drugs and preparation:- Whoever, in contravention of any provision of this Act, or any rule or order made or condition of licence granted thereunder, manufactures, possess, sells, purchases, transports, imports inter-State, exports inter-State, or uses any manufactured drug or any preparation containing any manufactured drug shall be punishable with rigorous imprisonment for a term which shall not be less than ten years but which may extend to twenty years and shall also be liable to fine which shall not be less than one lakh rupees but which may extend to two lakh rupees.
Provided that the Court may, for reasons to be recorded in the judgment, impose a fine exceeding two lakh rupees."

16. Section 21 of the NDPS Act after amendment is as follows:

"21.Punishment for contravention in relation to manufactured drugs and preparation:-
"Whoever, in contravention of any provision of this Act or any rule or order made or condition of licence granted thereunder, manufactures, possesses, sells, purchases, transports, imports inter-state, exports inter-State or uses any manufactured drug or any preparation containing any manufactured drug shall be punishable,--
(a) where the contravention involves small quantity, with rigorous imprisonment for a term which may extend to six months, or with fine which may extend to ten thousand rupees, or with both;
(b) where the contravention involves quantity, lesser than commercial quantity but greater than small quantity, with rigorous imprisonment for a term which may extend to ten years, and with fine which may extend to one lakh rupees;
(c) where the contravention involves commercial quantity, with rigorous imprisonment for a term which shall not be less than ten years but which may extend to twenty years, and shall also be liable to fine which shall not be less than one lakh rupees but which may extend to two lakh rupees;

Provided that the Court may, for reasons to be recorded in the Judgment, impose a fine exceeding two lakh rupees.

17. As per mahazar Ex.P.1, the polythene packet contained suspected brown sugar in the form of brown colour powder weighing 500grams and the samples were taken from the said brown colour powder. As per Ex.P.12 analyst report issued by the Assistant Chemical Examiner P.W.4, the sample was in the form of brown powder. It answered test for the presence of Di-Acetyl-Morphine in it. P.W.4 also had given evidence only to that effect. P.W.4 has not given any evidence as to whether the whole sample powder which was in brown colour was only Di-Acetyl-Morphine or a part of it was Di-Acetyl-Morphine. It is only stated by him that the brown powder answered the test for the presence of Di-Acetyl-Morphine, but the percentage of the Di-Acetyl-Morphine in the powder is not given.

18. The Honourable Supreme Court in the decision reported in 2008(2) SCC 558 (Micheal Raj v. Intelligence Officer, Narcotic Control Bureau), had observed as follows:

"19.On going through Amarsingh case(2005 S.C.C.(Crl.) 1704) we do not find that the Court was considering the question of mixture of a narcotic drug or psychotropic substance with one or more neutral substance(s). In fact that was not the issue before the Court. The black-coloured liquid substance was taken as an opium derivative and the FSL report to the effect that it contained 2.8% anhydride morphine was considered only for the purposes of bringing the substance within the sweep of Section 2(xvi)(e) as "opium derivative" which requires a minimum 0.2% morphine. The content found of 2.8% anhydride morphine was not at all considered for the purposes of deciding whether the substance recovered was a small or commercial quantity and the Court took into consideration the entire substance as an opium derivative which was not mixed with one or more neutral substance(s). Thus, Amarsingh case cannot be taken to be an authority for advancing the proposition made by the learned counsel for the respondent that the entire substance recovered and seized irrespective of the content of the narcotic drug or psychotropic substance in it would be considered for application of Section 21 of the NDPS Act for the purpose of imposition of punishment. We are of the view that when any narcotic drug or psychotropic substance is found mixed with one or more neutral substance(s), for the purpose of imposition of punishment it is the content of the narcotic drug or psychotropic substance which shall be taken into consideration."

19. The said Judgment also has been followed by the Honourable Supreme Court reported in 2009(3) SCALE 429(State of NCT of Delhi v. Ashif Khan @ Kalu)

20. In this case, though the test was conducted from the samples for the presence of the heroin, the purity test has not been conducted so as to establish the quantity of the Di-Acetyl-Morphine in the whole mixure. Merely because the powder was in brown colour, it can not be said that the total quantity of the powder is only Di-Acetyl-Morphine. No adverse inference can be drawn against the accused in the absence of any specific evidence or any other material to draw such an inference. Certainly, it is the duty of the prosecution to establish that the contravention involves a commercial quantity in order to bring the offence under Section 21(c) of the NDPS Act.

21. Though originally the charge against the accused was under Section 8(c) r/w 21 of the NDPS Act, after examining all the witnesses and after completion of the prosecution evidence, the charge was amended on 25.11.2002 under Section 8(c) r/w Section 21 (c) and the argument was heard after two days. While the trial Court was aware of the specific provision of Section 21(c) of the NDPS Act, and amended the charge against the accused had not taken any steps for sending the contraband for purity test. The prosecution also has not taken any steps pending trial to get a fresh report from the analyst. The prosecution has miserably failed to establish that the contravention involves the commercial quantity, the conviction under Section 21(c) of the NDPS Act is not sustainable. At the same time, this Court is not prepared to hold that the contravention involves only small quantity of 5 grams as per Entry-50 in the table. It is not possible to conclude that the total quantity of 500 grams of brown powder would contain only 5 grams or less than 5 grams of Di-Acetyl-Morphine. In the circumstances of the case, it is safe to conclude that the contravention by the accused involves quantity less than commercial quantity, but greater than small quantity, which is punishable under Section 21(b) of the NDPS Act.

22. This Court therefore holds that the accused is guilty not under Section 21(c) of the NDPS Act, but under Section 8(c) r/w 21(b) of the NDPS Act and she is sentenced to undergo 8 years rigorous imprisonment and a fine of Rs.25,000/- is imposed and in default sentenced to undergo 3 months rigorous imprisonment. The conviction by trial Court under Section 23 r/w 28 of the NDPS Act is confirmed and the sentence is modified to undergo 8 years rigorous imprisonment and a fine amount of Rs.25,000/- is imposed in default sentenced to undergo 3 months rigorous imprisonment. The conviction by trial Court under Section 125-A of the Customs Act and the sentence of 2 years imprisonment are confirmed. The sentences of imprisonment are to run concurrently.

23. As it is reported by the learned Senior Counsel that the petitioner has been in prison for more than 8 years and 6 months, the jail authority may verify and if the petitioner has already undergone the sentence of imprisonment and the default sentence of imprisonment for non-payment of fine, the appellant shall be released forthwith, if not required in any other case.

24. The appeal is partly allowed, with the above modification.

ksr