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 25, Cited by 0]

Delhi High Court

Narcotic Control Bureau vs Nimatullah Mangal & Anr. on 15 May, 2024

Author: Navin Chawla

Bench: Navin Chawla

                    $~67
                    *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                           Date of decision: 15.05.2024
                    +      CRL.M.C. 3924/2024
                           NARCOTIC CONTROL BUREAU (DZU)            ..... Petitioner
                                           Through: Mr.Utsav Singh, SPP for NCB
                                                    with Mr.Rana Debnath, Advs.
                                                versus
                           NIMATULLAH MANGAL                                 ..... Respondent
                                       Through:             None.

                           CORAM:
                           HON'BLE MR. JUSTICE NAVIN CHAWLA

                           NAVIN CHAWLA, J. (ORAL)

CRL.M.A. 14894/2024 (Exemption)

1. Allowed, subject to all just exceptions.

CRL.M.C. 3924/2024

2. At the outset, it is noticed that the Memo of Parties attached in the present petition has some errors in it, in view of the same the petitioner is directed to file an amended memo of parties with the correct particulars with two weeks.

3. This petition has been filed under Section 439(2) read with Section 482 of the Code of Criminal Procedure, 1973 (in short, 'Cr.P.C.'), challenging the Order dated 20.12.2023 (hereinafter referred to as 'Impugned Order') passed by the learned Additional Sessions Judge (Special Judge - NDPS), New Delhi District, Patiala House Courts, New Delhi (hereinafter referred to as the 'Special Judge') in SC Signature Not Verified Digitally Signed CRL.M.C. 3924/2024 Page 1 of 8 By:SUNIL Signing Date:21.05.2024 19:00:20 No.57/2020 titled NCB v. Nimatullah Mangal (Complaint Case no. VIII/32/DZU/2019) directing release of the respondent on Bail in the abovementioned case.

4. The abovementioned Complaint Case has been registered on the complaint of the petitioner alleging Offences under Sections 8(a), 21(c), 23(c), and 29 of the Narcotic Drugs and Psychotropic Substances Act, 1985 (in short, 'NDPS Act'), inter alia, against the respondent.

5. The learned Special Judge by the Impugned Order has directed the respondent herein to be released on Bail, observing that the respondent has been able to make out a case for release on Bail even after considering the rigours of Section 37 of the NDPS Act, inasmuch as, the petitioner had failed to comply with the mandatory provision of Section 52A of the NDPS Act. The learned Special Judge has also taken note of the fact that the respondent has been in custody since 20.08.2019, that is, for nearly 4 years and 8 months now.

6. The learned counsel for the petitioner submits that, in the present case, contraband of a commercial quantity was seized from the respondent. The same is proved through the seizure memo. Samples had been drawn at the site. He submits that it has been proved through the FSL report that the seized samples were Narcotics/Psychotropic Substances. He submits that neither the non-compliance of Section 52A of the NDPS Act nor the long period of incarceration can be a ground for releasing the respondent on bail, especially in view of the Signature Not Verified Digitally Signed CRL.M.C. 3924/2024 Page 2 of 8 By:SUNIL Signing Date:21.05.2024 19:00:20 stringent provisions contained in Section 37 of the NDPS Act. He submits that the contraband is still available and can be produced before the learned Trial Court as and when asked for. He submits that Section 52A of the NDPS Act merely deals with the disposal of the contraband and does not have any effect on the sampling procedure or on the case of the prosecution.

7. I have considered the submissions made by the learned counsel for the petitioner and perused the contents of the complaint as also of the Impugned Order.

8. This Court in Gurpreet Singh v. State (NCT of Delhi), 2024 SCC OnLine Del 696, placing reliance on the judgments of Supreme Court in Mohd. Muslim alias Hussain v. State (NCT of Delhi), 2023 SCC Online SC 352; Rabi Prakash v. State of Odisha, 2023 SCC OnLine SC 1109; Badsha SK. v. The State of West Bengal 2023 SCC OnLine SC 1867; Dheeraj Kumar Shukla v. State of U.P., 2023 SCC OnLine SC 918; Man Mandal v. The State of West Bengal 2023 SCC OnLine SC 1868; the order dated 14.02.2023 in SLP (Crl.) bearing no.11731/2022 titled as Biswajit Mondal @ Biswajit Mandal v. The State of West Bengal; Dheeraj Kumar Shukla v. State of U.P., 2023 SCC OnLine SC 918, and of this Court in Suraj v. State (NCT of Delhi), 2023 SCC OnLine Del 5323, held that delay in conclusion of the trial, not attributable to the accused, would be an important circumstance for releasing the accused on bail on ground of protection of the liberty of the accused guaranteed under Article 21 of the Constitution of India.

Signature Not Verified Digitally Signed CRL.M.C. 3924/2024 Page 3 of 8 By:SUNIL Signing Date:21.05.2024 19:00:20

9. As far as non-compliance with Section 52A of the NDPS Act, in Yusuf @ Asif v. State, (2023) SCC OnLine SC 1328, the Supreme Court emphasised on the mandatory compliance with Section 52A of the NDPS Act, by observing as under:

"12. A simple reading of the aforesaid provisions, as also stated earlier, reveals that when any contraband/narcotic substance is seized and forwarded to the police or to the officer so mentioned under Section 53, the officer so referred to in sub-section (1) shall prepare its inventory with details and the description of the seized substance like quality, quantity, mode of packing, numbering and identifying marks and then make an application to any Magistrate for the purposes of certifying its correctness and for allowing to draw representative samples of such substances in the presence of the Magistrate and to certify the correctness of the list of samples so drawn.
13. Notwithstanding the defence set up from the side of the respondent in the instant case, no evidence has been brought on record to the effect that the procedure prescribed under subsections (2), (3) and (4) of Section 52A of the NDPS Act was followed while making the seizure and drawing sample such as preparing the inventory and getting it certified by the Magistrate. No evidence has also been brought on record that the samples were drawn in the presence of the Magistrate and the list of the samples so drawn were certified by the Magistrate. The mere fact that the samples were drawn in the presence of a gazetted officer is not sufficient compliance of the mandate of sub-section (2) of Section 52A of the NDPS Act.
14. It is an admitted position on record that the samples from the seized substance were drawn by the police in the presence of the gazetted officer and not in the presence of the Signature Not Verified Digitally Signed CRL.M.C. 3924/2024 Page 4 of 8 By:SUNIL Signing Date:21.05.2024 19:00:20 Magistrate. There is no material on record to prove that the Magistrate had certified the inventory of the substance seized or of the list of samples so drawn.
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.
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."

(Emphasis supplied)

10. In Bothilal v. Narcotics Control Bureau, 2023 SCC OnLine SC 498, the Supreme Court reiterated the same as under:-

"16. In paragraphs 15 to 17 of the Mohanlal case, it was held thus:
15. It is manifest from Section 52-

A(2)include (supra) that upon seizure of the contraband the same has to be forwarded either to the officer-in-

charge of the nearest police station or to Signature Not Verified Digitally Signed CRL.M.C. 3924/2024 Page 5 of 8 By:SUNIL Signing Date:21.05.2024 19:00:20 the officer empowered under Section 53 who shall prepare an inventory as stipulated in the said provision and make an application to the Magistrate for purposes of (a) certifying the correctness of the inventory, (b) certifying photographs of such drugs or substances taken before the Magistrate as true, and (c) to draw representative samples in the presence of the Magistrate and certifying the correctness of the list of samples so drawn.

16. Sub-section (3) of Section 52-A requires that the Magistrate shall as soon as may be allow the application.

This implies that no sooner the seizure is effected and the contraband forwarded to the officer-in-charge of the police station or the officer empowered, the officer concerned is in law duty-

bound to approach the Magistrate for the purposes mentioned above including grant of permission to draw representative samples in his presence, which samples will then be enlisted and the correctness of the list of samples so drawn certified by the Magistrate. In other words, the process of drawing of samples has to be in the presence and under the supervision of the Magistrate and the entire exercise has to be certified by him to be correct.

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 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-sections (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 Signature Not Verified Digitally Signed CRL.M.C. 3924/2024 Page 6 of 8 By:SUNIL Signing Date:21.05.2024 19:00:20 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.

17. Thus, the act of PW-2 of drawing samples from all the packets at the time of seizure is not in conformity with what is held by this Court in the case of Mohanlal2. This creates a serious doubt about the prosecution's case that the substance recovered was contraband."

11. In Simranjit Singh v. State of Punjab, (2023) SCC OnLine SC 906, again, placing reliance on the earlier judgment of the Supreme Court in Union of India v. Mohanlal, (2016) 3 SCC 379, the Supreme Court reiterated that where the samples were not drawn in conformity with Section 52A of the NDPS Act, it creates a serious doubt in the prosecution case about the substance recovered to be a contraband.

12. As far as the submission of the learned counsel for the petitioner that the seized substance is still available with the petitioner and, therefore, non-compliance with Section 52A of the NDPS Act would not be relevant, I again do not find any merit in the same. Whether the seized substance has been kept in an intact/untampered position and if it is in fact a contraband, and effect thereof, will need to be proved in trial. However, for purposes of releasing the respondent on bail, non-compliance with Section 52A of the NDPS Act shall be sufficient to hold that the respondent satisfied the test of Section 37 of the NDPS Act.

Signature Not Verified Digitally Signed CRL.M.C. 3924/2024 Page 7 of 8 By:SUNIL Signing Date:21.05.2024 19:00:20

13. In my view, therefore, no fault can be found in the Impugned Order directing release of the respondent on bail. The petition is, accordingly, dismissed. There shall be no order as to costs.

NAVIN CHAWLA, J MAY 15, 2024/rv/am Click here to check corrigendum, if any Signature Not Verified Digitally Signed CRL.M.C. 3924/2024 Page 8 of 8 By:SUNIL Signing Date:21.05.2024 19:00:20