Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kachru Sheshrao Jogeshwari vs The State Of Maharashtra
2017 Latest Caselaw 2177 Bom

Citation : 2017 Latest Caselaw 2177 Bom
Judgement Date : 4 May, 2017

Bombay High Court
Kachru Sheshrao Jogeshwari vs The State Of Maharashtra on 4 May, 2017
Bench: V.L. Achliya
          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                                     
                     BENCH AT AURANGABAD.

                      CRIMINAL APPEAL NO.265 OF 2014.
                                   WITH
                      CRIMINAL APPEAL NO.105 OF 2016.

        1)      Santosh s/o Bhagwan Waghmare,
                age 28 years, Occu. Labour,
                r/o Mahatma Gandhi Kushtadham Colony,
                Latur.

        2)      Madhav @ Sadhu s/o Rama Ambade,
                age 21 years, Occu. Labour,
                r/o Mahatma Gandhi Kushtadham 
                Colony, Latur.                   ... APPELLANTS.
                                          ( Ori. Accused Nos.1 & 4)

                         Versus

                The State of Maharashtra.           ... RESPONDENT.

                                     ...
         Advocate for appellants : Mr.Zia Ul Mustafa & Smt.Preeti 
                        R. Wankhede (appointed).
                   APP for State :   Mr.A.A. Jagatkar.  
                                     ...

                                   WITH

                      CRIMINAL APPEAL NO. 105 OF 2016

        1)      Kacharu s/o Shesherao Jogeshwari,
                age major, occu. Nil,
                Orig. r/o Mahatma Gandhi Kusthdham,
                Colony, Latgur, Dist. Latur,
                presently at Central Prison,
                Aurangabad.                    ... APPELLANT.
                                             ( Ori. Accused No.2)

                         Versus

                The State of Maharashtra.           ... RESPONDENT.




::: Uploaded on - 09/05/2017                 ::: Downloaded on - 10/05/2017 00:04:32 :::
                                                                     265.2014crapl+
                                           2


                                      ...
             Advocate for Appellant : Mr.R.D. Sanap (appointed).
                     APP for State :   Mr.A.A. Jagatkar.
                                      ...

                                            CORAM : V.L. ACHLIYA, J.

                                              Reserved on: 21.02.2017.
                                            Pronounced on: 04.05.2017.

        JUDGMENT:

These appeals are directed against the judgment

and order dated 25.03.2014 passed by the Additional

Sessions Judge-2, Ambejogai in Special Case

No.01/2007. By the impugned judgment and order, the

appellants are held guilty of the offence punishable

under Section 20(b) of the Narcotic Drugs and

Psychotropic Substances Act, 1985 (hereinafter referred

to as "N.D.P.S. Act") and sentenced to suffer R.I. for ten

years and to pay fine of Rs.1,00,000/- each, in default of

payment of fine, to suffer S.I. for two years and six

months.

2. Briefly stated, the case of the prosecution is that on

10.9.2007 Moinkhan Sattarkhan Pathan (P.W.1) Police

265.2014crapl+

Head Constable attached to Railway Police Station, Parali

was assigned patrolling duty. Police Constable Tapade

B.No.458 and Police Constable Siddiqui B.No.312 were

also assigned patrolling duty. At about 21.15 Hrs. all of

them boarded the train going towards Hyderabad. They

alighted at Udgir station. At about 4 a.m. in the

midnight, they boarded Hyderabad - Aurangabad

passenger train and started checking the bogie at each

railway station. At about 4.45 a.m., while they were

checking the bogie No.87401. They found accused

persons sitting at Seat Nos.12, 13, 14 and 15. On

suspicion, they made enquiry with the accused persons.

They gave evasive reply and found to be frightened.

Therefore, they made enquiry with the accused about the

goods lying below their seats. When they took out those

two bags for checking, they found the bags to be

containing contraband article "Ganja". On making

enquiry, the accused disclosed that they had purchased

the said contraband article from Bidar and they are

going to sell the same at Latur. All the four accused

persons were brought to Parali Railway Police Station

265.2014crapl+

and produced before P.S.I. Shaikh Aslam Abdul Rahim

Bamusa Chause (P.W.5) then called the Naib Tahsildar,

Panchas and the official from Weights and Measures

department for taking search and weighing the

contraband article. Ganpat Sirsat (P.W.4) as well as

Dadarao Munde (P.W.2) Panch witnesses, Somnath

Rajaram Mahajan, Inspector of legal metrology (P.W.3)

measured Ganja found in the bags in possession of

accused persons. Samples were drawn for the purpose

of sending the same to Chemical Analyzer. Panchanama

was drawn. P.S.I. Chause (P.W.5) informed his superior

officer about the persons found with huge quantity of

contraband article. The accused were found to be

possessing about 30 Kgs. of contraband article. P.S.I.

Chause (P.W.5) lodged complaint in respect of incident.

On the basis of complaint lodged, offence under Section

20(b) of the N.D.P.S Act came to be registered against

accused vide CR No.6001/2007. Muddemaal property

seized was deposited in Maalkhana. Later on, the

samples drawn were referred to Chemical Analyzer. On

completion of investigation, charge-sheet was prepared

265.2014crapl+

and filed in the Court of Additional Sessions Judge,

Ambejogai, District Beed. The accused were charged

under Section 20(b) of the N.D.P.S Act with allegation

that they were found in possession of 30 Kgs. and 900

gms of Ganja. All the accused pleaded not guilty and

claimed to be tried.

3. In order to prove its case, the prosecution has

examined five witnesses. The accused have not entered

into defence. On the basis of the evidence of the

prosecution witnesses and the statements of the accused

recorded under Section 313 of Cr.P.C., defence of the

accused appears to be of total denial and false

implication. In nutshell, the accused have taken defence

that they were caught while travelling without ticket.

Later on, they were falsely implicated in the case of

possessing contraband article. On conclusion of trial,

the appellants i.e. accused Nos.1, 2 and 4 are held guilty

of offence punishable under Section 20(b) of the N.D.P.S

Act and sentenced to suffer R.I. for ten years and to pay

fine of Rs.1,00,000/- each, in default of payment of fine,

265.2014crapl+

to suffer S.I. for two years and six months. Accused No.3

Suresh s/o Nivrutti Shinde was held guilty of offence

punishable under Section 20(b) of the N.D.P.S. Act and

sentenced to suffer R.I. for fifteen years and to pay fine

of Rs.1,50,000/- each, in default of payment of fine, to

suffer S.I. for three years. Being aggrieved, accused No.3

has not preferred appeal. However, appellants i.e.

accused Nos.1, 2 and 4 preferred the present appeals.

4. I have heard submissions advanced by learned

Counsel for appellants and APP for the State at length

and carefully considered the record & proceedings.

5. In order to prove its case, prosecution has

examined five witnesses. The conviction of the appellant

is mainly based upon the testimony of Moinkhan Pathan

(P.W.1) who is alleged to have found the accused in

possession of contraband article i.e. Ganja in a train

proceeding from Hyderabad towards Aurangabad. He is

testified before the Court as per (Exh.38). He deposed

that on 10.9.2007, he was assigned patrolling duty along

265.2014crapl+

with Police Constables Tapade and Siddiqui. In

discharge of their duty, they were checking the passenger

train. In the midnight i.e. on 11.9.2007 at about 4 a.m.,

he boarded in train No.359 proceeding from Hyderabad

towards Aurangabad. At 4.45 a.m., while the train was

proceeding from Chakur to Latur and he was checking

passengers in bogie No.87401, he found accused Nos.1

to 4 travelling in that bogie and sitting on seat Nos.12,

13, 14 and 15. The conduct of the accused persons was

found to be suspicious. When he made enquiry with

accused, they gave evasive answers and also found to be

frightened. He, therefore, along with two constables

accompanying him, made enquiry with the accused

about the goods lying below their seats, the accused told

them that the bags belong to them. On checking the

bags, those bags were found to be containing Ganja. He,

therefore, brought those persons to Police Station Parli

(Railway) with the help of other two constables

accompanying him. On making enquiry with the

accused persons, they disclosed their names and further

revealed that they had purchased the contraband article

265.2014crapl+

Ganja from Bidar and they were proceeding to Latur to

sell the same. He further deposed that after reaching

police station Parali, he gave report to P.S.I. Chause

(P.W.5) vide Exh.39 and produced the accused with the

bags which they were found in possession. In the cross-

examination, the witness has admitted that except two

bogies, all other bogies attached to the said train were

general bogies. He admitted that the bogies in which the

accused were travelling, each and every seat was

occupied by the passengers. He has admitted that he

had not checked tickets of accused persons. He had

also admitted that he has not taken any personal search

of the accused. He deposed that he and his colleagues

took out bags lying below the seats of the accused

persons and also admitted that those bags were in their

custody till they reached Parli Vaijnath railway station.

In further cross-examination, the witness admitted that

he had given report at Parli Vaijnath Police station at

7.30 a.m. He had admitted that in the report made by

him, he has not given description of bags.

265.2014crapl+

6. In order to corroborate the testimony of the

Moinkhan Pathan (P.W.1), prosecution has not examined

any independent witness. So also, constables who

accompanied Moinkhan Pathan (P.W.1) were also not

examined by the prosecution.

7. Prosecution has examined Dadarao Munde (P.W.2)

panch witness. His testimony is at Exh.46. He deposed

that on 11.9.2007 at about 1.15 p.m. he was called at

police station Parli by PSI Chause (P.W.5). When he

came to police station, the another panch Syed was

accompanying him. PSI Chause (P.W.5), Naib Tahsildar

and Inspector, Weights and Measures and Railway

Superintendent were present in the police station. So

also, accused were present at the police station. He

deposed that PSI Chause (P.W.5) told him that he is

about to take personal search of four accused persons

and asked him to help him in taking search. He deposed

that accused were asked to open the bags. The bags

were found to be containing Ganja. Inspector Mahajan

then measured the quantity of Ganja in each bags and

265.2014crapl+

sample containing 100 gms of Ganja was separately

drawn from each of the bags and then sealed and labeled

the same. The seizure panchanama is at Exh.47.

8. Prosecution has further examined Somnath

Mahajan (P.W.3) Inspector of Legal Metrology

Department, who measured the quantity of Ganja. He

deposed that on 11.9.2007 at about 9.50 a.m. while he

was present in his office, police Naik attached to police

station Parli came with a letter addressed to him from

PSI, Railway Police Station, Parli. By the said letter, PSI

has informed that four persons were illegally found in

possession of Ganja in Hyderabad - Aurangabad

passenger train and asked him to attend the police

station with weights and measure. Accordingly, he

visited police station at 1 p.m. He further deposed in

detail about the quantity of Ganja found in each of the

bags. He categorically deposed that from each bag,

sample of 100 gms was drawn. The sample of 100 gms

drawn from each bag was then divided into four parts

weighing 25 gms each and put in separate envelope and

265.2014crapl+

those envelopes were sealed, labeled with signatures of

panch witnesses.

9. Prosecution has examined the Naib Tahsildar

Ganpat Sirsat (P.W.4) vide Exh.60. He deposed that on

11.9.2007 he received letter from Officer of Railway

Police Station, Parli. By the said letter, the Officer had

requested him to attend police station for panchanama in

respect of narcotic substance. He attended the police

station at 1 p.m. In his presence, the Inspector of

Weights and Measures Department and in presence of

two witnesses, the bags were opened and in those bags,

Ganja was found; the same was measured. After

separately measuring the quantity of Ganja from each of

the bags, sample admeasuring 100 gms was drawn and

same was sealed and labeled. He deposed that accused

were present at the police station and the bags were lying

in front of the accused persons.

10. Prosecution has lastly examined PSI Chause

(P.W.5) - the Investigating Officer. He deposed as per

265.2014crapl+

case of the prosecution. He deposed that on 11.9.2007

he received information on his mobile phone from police

constable Moinkhan Pathan (P.W.1) that while he was on

patrolling duty with other two constables, they found

four suspected persons in bogie No.87401 and on

checking their baggage, they were found to be containing

Ganja. They informed him that they are at police station

with those four suspects. After receiving information on

mobile phone, he informed the fact to his superior and

then sent letter to Tahsildar to attend his office and also

instructed to bring two respectable panchas. He further

deposed that he also gave letter to the Inspector, Weights

and Measures to attend the police station with weights

and measure. He deposed that in presence of panch

witnesses, Naib Tahsildar the bags found in possession

of the accused were opened and the quantity of Ganja

found in the bags was separately measured and then,

panchanama was prepared. He further deposed that

muddemal property seized, was deposited in the safe

custody and later on, samples were sent to the Chemical

Analyzer.

265.2014crapl+

11. On due consideration of the submissions advanced

by the learned Counsel for the appellants and APP

appearing for the State in the light of oral and

documentary evidence on record, I am of the view that

the prosecution has failed to prove its case beyond

reasonable doubt. As discussed, the case of the

prosecution is mainly based upon the testimony of Police

Head Constable Moinkhan Pathan (P.W.1). Prosecution

has neither cited nor examined any independent witness.

It is strenuously contended by the learned Counsel for

the appellants that there is no cogent, convincing and

reliable evidence to sustain conviction. It is pointed out

that except the testimony of Moinkhan Pathan (P.W.1),

there is no other corroborative evidence to show that the

appellants - accused were travelling in the Hyderabad -

Aurangabad passenger train and they were in conscious

possession of the contraband article i.e. Ganja. By

referring the testimony of Moinkhan Pathan (P.W.1), it is

pointed out that all the seats in the railway bogie were

occupied by passengers. Not a single passenger has

265.2014crapl+

been cited as a witness for prosecution. Except the

testimony of Police Head Constable Moinkhan Pathan

(P.W.1), there is no evidence to show that the accused

were travelling by the said train on seat Nos.12, 13, 14

and 15. So also there is no credible evidence that the

bags in question were lying below the seats where the

accused were sitting. So also, there is no evidence to

show that the accused were in conscious possession of

alleged contraband article. Moinkhan Pathan (P.W.1)

has deposed that the personal search of accused was not

taken. He had not checked as to whether accused were

carrying railway tickets. Nothing was found in the

alleged bags to connect the appellants with the bags in

which alleged contraband article was detected.

12. On the other hand, learned APP appearing for the

State submitted that only for the reason that no

independent witnesses have been examined, the case of

the prosecution cannot be rejected. In support of the

submission, learned APP has referred and relied upon

the decision of the Apex Court in the case of Kul Winder

265.2014crapl+

Singh and another vs. State of Punjab1.

13. On the other hand, learned Counsel representing

appellants submits that no reliance can be placed upon

the sole testimony of Moinkhan Pathan (P.W.1), Police

Head Constable as he is an interested witness. It is

further submitted that the testimony of Moinkhan

Pathan (P.W.1) is shrouded with suspicion. It is pointed

out that as per the testimony of Moinkhan Pathan

(P.W.1), the alleged checking was made at around 4.45

a.m. Moinkhan Pathan (P.W.1) has deposed that he

reached Parli Police Station at around 7 to 7.30 a.m. The

alleged panchanama is shown to have been made in

between 1 to 1.45 p.m. Offence was registered at about

5 p.m. No explanation has been put forth as to the delay

in carrying out panchanama as well as lodging F.I.R. It

is further pointed out that P.S.I. Chause (P.W.5) who

lodged the complaint, he himself conducted the

investigation. It is further submitted that in order to

establish the guilt under Section 20(b) of the N.D.P.S.

1 2016(2) Mh.L.J.(Cri.)(S.C.)7;

265.2014crapl+

Act, it is not sufficient for the prosecution to show that

accused was found in possession of contraband article;

but, it is incumbent upon the prosecution to prove that

the accused were found in conscious possession of the

contraband article.

14. In the case of Girija Prasad (Dead) through L.Rs.

vs. State of M.P.2, the Apex Court has observed that the

credibility of witness has to be tested on the touchstone

of truthfulness and trustworthiness. It is further

observed that it is quite possible that in a given case, a

Court of Law may not base conviction solely on the

evidence of Complainant or a Police Official but it is not

the law that police witnesses should not be relied upon

and their evidence cannot be accepted unless it is

corroborated in material particulars by other

independent evidence. It is further observed that there is

no rule of law which lays down that no conviction can be

recorded on the testimony of Police Officials even if such

evidence is otherwise reliable and trustworthy. What is

2 (2007)7 SCC 265;

265.2014crapl+

required is the rule of prudence to be more careful while

scrutiny of evidence of such witness. Once the Court is

convinced that what was stated by a witness has a ring

of truth, conviction can be based on such evidence.

Thus, the legal position is quite settled as to acceptance

of testimony of police official. In this view, the testimony

of Moinkhan Pathan (P.W.1) cannot be rejected or

discarded for the reason that the prosecution has not

examined any independent witness. However, the rule of

prudence requires that before acting upon the testimony

of such witness, testimony of such witness needs to be

scrutinized very carefully and to guarantee truthfulness

of fact deposed of such witness, insist for corroboration.

On careful and close scrutiny of testimony of Moinkhan

Pathan (P.W.1), I am of the view that his testimony is not

of such a nature on which court can place implicit

reliance without corroboration. In order to prove guilt for

the offence punishable under Section 20(b) of N.D.P.S.

Act, it is incumbent upon the prosecution to prove that

the accused was found in conscious possession of the

contraband article. It has come on record that all the

265.2014crapl+

seats in the railway bogie in which accused are alleged to

have been travelling, were occupied. The accused were

found travelling in general bogie. There is no iota of

evidence to show that the accused were travelling in the

said bogie. No railway tickets or any evidence gathered

to establish that they were travelling in the said bogie

and the alleged bags were kept by them below the seats

where they were found to be sitting. There is no other

evidence to show that the accused were found boarding

the train with those bags. So also, there is no evidence

to show that the accused had kept the bags below the

seats where they were sitting. If we consider the

testimony of Moinkhan Pathan (P.W.1), then according to

him, the accused were sitting on seat nos.12,13,14 and

15. On suspicion, enquiry was made and they found to

be frightened. On checking the bags lying below their

seats, the alleged contraband article was found in the

bags. Thus, the testimony of Moinkhan Pathan (P.W.1)

no way establishes the link that the accused boarded

the train with the alleged bags and they kept the bags

below their respective seats. Only for the reason that the

265.2014crapl+

bags were lying below the seats where they were found to

be sitting in itself is not sufficient to establish that the

accused were found in conscious possession of the

alleged contraband article. In this context, learned

Counsel appearing for the appellants has placed reliance

on the decision of this Court in the case of Pralhad s/o

Lalna Koylawar vs. The State of Maharashtra 3,

wherein, in a case similar to the facts of the prosecution

case, the conviction was set aside and accused were

acquitted. In para 8, the Court has observed, as under:

"8. The version of PW Devidas reveals that the bag was found lying unattended on the rack. He suspected that the appellants were the owners of the bag. No witness was examined to show that either of the appellants was found entering the bogie No.4 alongwith the said bag. The solitary version of PW Devidas falls too short to establish into "conscious possession" of the said bag with the appellants. The offence is of serious nature. Obviously, the prosecution is required to prove the offence beyond reasonable realm of doubt. The presence of the cloth bag on a berth / rack of the Railway compartment coupled with the presence of the appellants in the same compartment by itself is insufficient to positively infer their complicity."

3 [2008(2) B Cr.C 39];

265.2014crapl+

15. The learned Counsel for the appellants further

placed reliance on the decision in case of Mahant Bal

Giri and Anr vs. State of H.P.4 wherein, it has been held

that unless the possession is coupled with the requisite

mental element i.e. conscious possession, Section 20 of

the N.D.P.S.Act is not at all attracted.

16. On the other hand, learned APP strenuously

contended that once the possession is proved, the

accused is presumed to be in conscious posession. In

support of the submission, learned APP has referred and

relied upon the decision of the Apex Court in case of Kul

Winder Singh and another (supra). He has further

submitted that once physical possession of contraband

article by accused is proved by prosecution, presumption

as to the culpable mental state that accused were in

conscious possession of contraband article raises in

favour of prosecution and burden shifts on accused to

prove that he was not in conscious possession of

contraband article. In support of this submission,

4 2008 CRI.L.J. 2648 (HP);

265.2014crapl+

learned APP placed reliance upon the decision of Apex

Court in case of Baldev Singh vs. State of Haryana5.

17. On due consideration of the submissions advanced,

the question which poses for my consideration is whether

the prosecution has proved that accused were found in

possession of contraband article. As discussed above,

except the testimony of Moinkhan Pathan (P.W.1), there

is no other evidence to show that the accused were found

in possession of alleged contraband article. The

testimony of Moinkhan Pathan (P.W.1) is not such to

place implicit reliance on it. Although, independent

witnesses were available, the prosecution has not

recorded the statement of the witnesses who were

travelling in the same bogie and particularly, the

compartment in which the accused were alleged to be

travelling with the alleged contraband article. As per the

testimony of Moinkhan Pathan (P.W.1), the fact regarding

finding of the accused in possession of contraband

article, revolves around 4.45 a.m. in the midnight on

5 2015 ALL MR (Cri) 4967(S.C.);

265.2014crapl+

11.9.2007. There was no information passed on by

Moinkhan Pathan (P.W.1) to his superior officer

immediately after the contraband article found in

possession of the accused. It has come on record that

the train was stopped at each and every stoppage. There

is no station entry to show that immediately the

information was passed on to concerned police station.

Moinkhan Pathan (P.W.1) has deposed that the bogie was

heavily crowded by passengers travelling to Shirdi. He

deposed that he reached police station (Railway), Parli

Vaijnath at 7.30 a.m. He nowhere deposed that he

contacted the superior officer i.e. Officer-in-Charge of the

police station and informed him about the accused being

caught with huge quantity of Ganja.

18. If we consider the testimony of Investigating Officer,

P.S.I. Chause (P.W.5), then he deposed that on

11.9.2007, he received information on mobile phone from

Police Head Constable Moinkhan Pathan (P.W.1) that

four suspected persons were found in the bogie No.8740

with bags containing Ganja lying below their seats and

265.2014crapl+

they were at Parli Police Station (Railway). However,

Moinkhan Pathan (P.W.1) did not depose that he made

phone call to PSI Chause (P.W.5). Though Moinkhan

Pathan (P.W.1) reached the police station with the

accused and alleged bags at 7.30 a.m., no panchanama

was carried out immediately thereafter.

19. Dadarao (P.W.2) panch witness examined by

prosecution has deposed that at about 1 p.m., he was

called at the police station Parli for the purpose of

panchanama. Somnath Mahajan (P.W.3) has deposed

that he received letter from officer of police station, Parli

at about 9.50 a.m. to attend police station with weighing

machine and weight measures for weighing Ganja found

in illegal possession of four persons travelling in

Hyderabad - Aurangabad passenger train. He deposed

that he went to police station at 1 p.m.

20. Ganpat Sirsat (P.W.4) has deposed that one letter

came to the Tahsildar from Railway Police Station

requesting the Tahsildar to attend for panchanama of

265.2014crapl+

narcotic substance. On the direction of Tahsildar, he

attended the police station and in his presence,

contraband articles found in the bags were measured.

Seizure panchanama at Exh. 47 reflects that the

panchanama of all four bags was made at same time i.e.

in between 1 to 1.45 p.m. No explanation has been

offered as to the delay in carrying out the panchanamas.

So also the F.I.R. was registered at around 3.30 p.m.

Therefore, the delay in carrying out the panchanama and

registration of FIR raises suspicion as to the truthfulness

of the overall case of the prosecution and the testimony

of Moinkhan Pathan (P.W.1) and PSI Chause (P.W.5).

The evidence of Moinkhan Pathan (P.W.1) is not as such

which can be relied in absence of corroboration that too

in an offence relating to N.D.P.S. Act. I am, therefore, of

the view that in absence of independent witness, it is

highly unsafe to base the conviction on the sole

testimony of Moinkhan Pathan (P.W.1).

21. As discussed, there is no cogent and convincing

evidence to sustain the conviction. The prosecution has

265.2014crapl+

not proved that the bags found lying below the seats

were belonging to the accused, as no witness has been

examined to tell that he had seen the accused carrying

those bags and keeping the same below their seats after

boarding the train. The train was full of passengers. The

bogie was general compartment. In the facts and

circumstances of the case, the possibility cannot be ruled

out that some one else may have kept those bags below

the seats where the accused found to be sitting. In

absence of evidence to establish the nexus between the

accused and the bags lying below their seats, it is highly

unsafe to base the conviction on the sole testimony of

Moinkhan Pathan (P.W.1). Failure to establish the

possession, there is no question of any presumption

being drawn that the accused were found in conscious

possession of the contraband article and to lead evidence

in rebuttal on the part of the accused to dispel the

presumption.

22. If, we consider the overall testimony of the

prosecution witnesses, then there is no cogent and

265.2014crapl+

convincing evidence to establish that the accused were

found in possession of contraband article. The

testimonies of witnesses examined by the prosecution are

inconsistent and contradict each other. If we consider

the testimony of Moinkhan Pathan (P.W.1) then he has

not specifically stated as to how many bags were lying

below the seats where the accused were found sitting.

Moinkhan Pathan (P.W.1) has deposed that two bags and

two Pishvis were found below the seats and in those bags

and Pishvis, contraband article Ganja was found.

Moinkhan Pathan (P.W.1) has filed report vide Exh.39

with P.S.I. Chause (P.W.5) after reaching to Police

Station. In the report filed, no description of the bags

has been given. He has also not mentioned as to how

many bags were found below the seats. He has admitted

that in report Exh.39, he has not given description of the

bags. He admitted that it is not mentioned in the report

Exh.39 that there were two airbags and two bags found

below the seats. Moinkhan Pathan (P.W.1) has not

deposed as to the quantity of Ganja in each bag.

265.2014crapl+

23. If we consider the testimony of Dadarao (P.W.2)

then according to him, Inspector Mr. Mahajan from

Weights and Measurement Department has measured

quantity of Ganja from each bag separately. He has

deposed that from each of the bags after weighing Ganja,

100 gms of Ganja was taken out as sample and same

was put in a packet and sealed and labeled with their

signatures. Thus, if we consider the testimony of panch

witness Dadarao (P.W.2), then according to him from

each bag sample of 100 gms was drawn and they were

separately put in packet, sealed and labeled as a sample

to be sent to Chemical Analyzer. If we consider the

seizure panchanama (Exh.47), then it is recorded that

from each bag sample of 100 gms of contraband article

was taken out, put in packet and sealed with labels

containing signatures of panch witnesses. Whereas,

Somnath Mahajan (P.W.3), Inspector of Legal Metrology

Department, who was summoned for measuring the

contraband article has given altogether different version

and deposed that from each of the bags, initially 100 gms

of contraband article was taken out. He had handed

265.2014crapl+

over that quantity of Ganja to PSI Chause (P.W.5). PSI

Chause (P.W.5) then divided each sample of 100 gms in

four part with each packet of 25 gms and then each of

those 25 gms packets was separately sealed and labeled

with the signatures of panch witnesses. Thus, according

to Somnath Mahajan (P.W.3), from each bag sample of

100 gms was taken out. The Investigating Officer, then

divided that 100 gms into four parts of 25 gms each and

put in separate packet and sealed and labeled each

packet of 25 gms each. Thus, there is no consistency

amongst the testimonies of Dadarao (P.W.2) and

Somnnath Mahajan (P.W.3) about drawing of samples of

the contraband article for the purpose of sending to

Chemical Analyzer. Thus, it raises serious doubt as to

overall seizure made as well as sample drawn for the

purpose of Chemical Analyzer. In the requisition letter

dated 17.9.2007 sent to the Chemical Analyzer, there is a

reference of forwarding of only four packets of sample

containing 100 gms of Ganja. If we consider the

testimony of Somnath Mahajan (P.W.3), then no such

sealing of four packets containing 100 gms of Ganja was

265.2014crapl+

made at the time of effecting panchanama for sending

the samples to the Chemical Analyzer.

24. Prosecution has not examined the carrier who

collected the sample and deposited with the Chemical

Analyzer. There is no evidence adduced by the

prosecution to show at what time and with whom the

Muddemaal property was deposited by the concerned

official. There is no evidence to show as to when the

Muddemaal property was taken out for sending to

Chemical Analyzer. In this view, there is no cogent and

convincing evidence to establish and prove that the

samples, which were drawn vide panchanama (Exh.47),

were sent in same condition to the Chemical Analyzer. If

we believe the testimony of Somnath Mahajan (P.W.3),

then no such packets containing 100 gms of contraband

articles were prepared, sealed and affixed with label

containing signatures of panch witnesses. As per the

fact deposed by Ganpat Sirsat (P.W.4), though 100 gms

sample was drawn from each of the bags, the

Investigating Officer divided the same into four parts of

265.2014crapl+

25 gms each and those packets were separately sealed

and labeled. Whereas, as per requisition letter Exh.79

four packets containing 100 gms of Ganja were sent to

Chemical Analyzer for analysis. Thus, there is no

satisfactory evidence that samples sent to Chemical

Analyzer were sent in same condition as they were

sealed. P.S.I. Chause (P.W.5) has not deposed anything

about the same.

25. If we consider the overall evidence, then there is no

cogent, convincing and reliable evidence to conclusively

establish that accused were found in possession of

contraband article. As discussed, the fact regarding the

alleged possession of contraband article and commission

of offence was disclosed at 4.45 a.m. on 11.9.2007. The

offence was registered on the basis of complaint lodged

by PSI Chause (P.W.5) vide Exh.69 at about 15.30 Hrs.

on 11.9.2007. No explanation has been put forth as to

why offence was not registered when the accused

produced in the police station with contraband article at

7.30 a.m. and Moinkhan Pathan (P.W.1) submitted

265.2014crapl+

report vide Exh.39. In absence of explanation as to delay

in lodging report as well as panchanama and overall

facts of the case and evidence discussed as above, the

possibility cannot be ruled out that the complaint was

lodged after due discussion and deliberation. The delay

in panchanama and registration of offence itself raise

serious doubt as to truthfulness of overall case of

prosecution.

26. In my view, the judgment and order passed by the

trial Court is perverse and based upon improper

appreciation of evidence on record. There is no cogent,

convincing and reliable evidence to sustain the

conviction. The conviction is based upon sole testimony

of Police Head Constable Moinkhan Pathan (P.W.1).

There is no independent corroboration to the testimony

of the said witness. Although, number of passengers

were travelling in the bogie, none of them was cited and

examined as a witness to corroborate the testimony of

Moinkhan Pathan (P.W.1). No one has seen the accused

carrying the bags and putting them below the seats

265.2014crapl+

where they were sitting. There was delay in conducting

panchanamas as well as lodging report. No explanation

has been put forth as to the delay made in that regard.

There is no consistency in the testimonies of the

prosecution witnesses as to drawing and sealing of the

sample. The charge framed against the accused is also

found to be defective. There are no cogent and

convincing reasons recorded by the learned Judge in

support of conclusion of guilt of the accused under

Section 20(b) of the N.D.P.S. Act. On the contrary, the

reasons recorded by the learned Judge appears to be

very cryptic. No evidence as such has been discussed in

the judgment to support the conclusions.

27. If we consider the judgment, then it is nothing but

narration of the testimonies of the witnesses and

arguments advanced by the learned APP and the

Advocate defending the accused. It is rather surprising

to take note that the learned Judge himself observed that

prosecution has proved its case more than 50% and

therefore, accused are not entitled for benefit of doubt

265.2014crapl+

and required to be held guilty of offence punishable

under Section 20(b) of the N.D.P.S. Act. The

observations made in para 32 of the judgment reads, as

under:

"32. The prosecution has proved their case from probability to possibility and more than 50% certainty. In that event accused Nos.1 to 4 are not entitled for benefit of doubt. Hence, I answer point No.1 and 2 in affirmative holding that accused Nos.1 to 4 are guilty of offence under Section 20(b) of the N.D.P.S. Act."

28. What has been observed itself reflects that the

learned Judge of the trial Court has convicted the

accused though found prosecution has failed to prove the

guilt beyond reasonable doubt. In this context, the

learned Counsel for appellants have placed reliance on

decision of apex Court in the case of Sohan and

another vs State of Haryana and another6 wherein, in

para 21 the Court has observed, as under:-

"21. An accused is presumed to be innocent until he is found guilty. The burden of proof, that he is guilty, is on the prosecution and that the prosecution has to establish its case beyond all reasonable doubts. In other words, the innocence of an accused can be dispelled by 6 (2001) 3 SCC 620;

265.2014crapl+

the prosecution only on establishing his guilt beyond all reasonable doubts on the basis of evidence. In this case, if only the Sessions Judge had reminded himself of the above-mentioned basic or fundamental principles of criminal jurisprudence, direction of his approach and course of his appreciation of evidence would have been different and thereby perversity in appreciation of evidence could have been avoided."

29. In this view, the judgment and order passed by the

trial Court is perverse and liable to be set aside. In the

facts and circumstances of the case and evidence as

discussed above, the conviction is not sustainable. The

accused deserves to be given benefit of doubt. I am,

therefore, inclined to allow the appeals and set aside the

impugned judgment and order passed by the trial Court

and acquit the appellants by giving them benefit of

doubt. Hence, the following order:

: ORDER :

i) Criminal Appeal No.265/2014 and Criminal Appeal No.105/2016 are allowed;

ii) The judgment and order dated 25.03.2014 passed by the Additional Sessions Judge-2, Ambejogai in Special Case No.01/2007 is set aside to the extent of appellants;





                                                                     265.2014crapl+



                         iii)  Appellants   in   Criminal   Appeal 
                         No.265/2014   i.e.    Santosh   s/o   Bhagwan 

Waghmare (Ori. accused No.1) and Madhav @ Sadhu s/o Rama Ambade (Ori. Accused No.4) and appellant in Criminal Appeal No.105/2016 i.e. Kacharu s/o Shesherao Jogeshwari (Ori. Accused No.2) are hereby acquitted of the offence punishable under Section 20(b) of the Narcotic Drugs and Psychotropic Substances Act, 1985. They be set at liberty forthwith, if not required in any other case. Fine amount, if any, deposited by them, be refunded;

iv) Fees of Mr.R.D. Sanap, Advocate (appointed) for the appellant in Criminal Appeal No.105/2016 and Smt. P.R. Wankhede, Advocate (appointed) for appellants in Criminal Appeal No.265/2014 is quantified at Rs.3000/- (Rupees Three thousand) to be payable to each of them. The High Court Legal Services Sub Committee, Aurangabad to pay the same.

[ V.L. ACHLIYA, J ]

Kadam.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter