Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gopal Singh vs State Of Chhattisgarh
2025 Latest Caselaw 3194 Chatt

Citation : 2025 Latest Caselaw 3194 Chatt
Judgement Date : 23 June, 2025

Chattisgarh High Court

Gopal Singh vs State Of Chhattisgarh on 23 June, 2025

                                            1

                                    Digitally
                                    signed by
                                    BHOLA
                           BHOLA NATH
                           NATH KHATAI
                           KHATAI Date:
                                  2025.06.25
                                    18:03:12
                                    +0530




                                                    2025:CGHC:26788


                                                                 NAFR

         HIGH COURT OF CHHATTISGARH AT BILASPUR


                      CRA No. 856 of 2025

Gopal Singh S/o Vishnu Saini Aged About 29 Years R/o Village
Ral, Thana- Jait (Hihgway), District - Mathura (U.P.)
                                                           ... Appellant
                                   versus
State Of Chhattisgarh Through Station House Officer, Police
Station- G.R.P. Bilaspur, District- Bilaspur (C.G.)
                                                        ... Respondent

For Appellant : Mr. Vikash Pradhan, Advocate For Respondent : Mr. Vivek Sharma, Addl. A.G.

Hon'ble Shri Justice Sanjay Kumar Jaiswal Judgment on Board

23/06/2025

1 The present appeal under Section 415(2) BNSS, 2023 has been filed challenging the judgment of conviction and order of sentence dated 03.04.2025 passed by learned Special Judge (NDPS Act), Bilaspur (C.G.), in Special Session (NDPS Act) Case No.23/2024 whereby the appellant has been convicted and sentenced as under :

         Conviction                             Sentence
     U/s 20(b)(ii)(B) of    Rigorous imprisonment for 5               years


                        with fine of Rs.50,000/-, in default of
  the NDPS Act          payment of fine amount, additional
                        imprisonment for 2 months.


2 The case of prosecution, in short, is that on 24.01.2024, a secret information was received by Sub Inspector D. N. Shrivastava (PW-8) of G.R.P. Bilaspur to the extent that a person was carrying narcotic substance (Ganja) in a bag at Railway Platform No.02-03, Howrah end Bilaspur. On the basis of the said information, a proceeding as is required under the NDPS Act was initiated by PW-8 D. N. Shrivastava. Intimation in this regard was immediately sent to the higher officer. The GRP team headed by PW-8 went to the spot and on search, 10 Kg. Ganja was found from the possession of the appellant which was kept in two plastic packets (each weighing 5 kg). The statutory provisions under the NDPS Act was complied with and the matter was put to trial before the Special Judge, NDPS Act, Bilaspur.

3 So as to hold the appellant guilty, the prosecution has examined as many as 10 witnesses and exhibited 65 documents. The statement of the appellant was also recorded under Section 313 of the Cr.P.C. in which he denied the circumstances appearing against him and pleaded innocence and false implication in the case.

4 The trial Court, taking into consideration the evidences which have come on record, vide impugned judgment dated 03.04.2025 found the appellant guilty for the offence punishable under Section Section 20(b (ii)(B) of NDPS Act and accordingly, convicted and sentenced him under the said section as mentioned in paragraph-1 of this judgment leading to the filing of this appeal.

5 Learned counsel for the appellant submits that he is not pressing the appeal so far as it relates to the conviction part of the judgment and would confine his argument to the sentence part thereof only. According to him, the appellant is in jail since 25.01.2024, the maximum sentence imposed upon the appellant is 5 years, out of which the appellant has already served the jail sentence of 1 year 4 months 28 days. The fine amount of Rs.50,000/- has been deposited today itself. There is no criminal antecedent against the appellant. Hence, considering all theses facts, the sentence imposed upon the appellant may be reduced to the period already undergone by him.

6 Per contra, learned counsel appearing for the State, supporting the impugned judgment, opposed the arguments advanced on behalf of the counsel for appellant.

7 Heard learned counsel for the parties and perused the record.

8 Having gone through the material available on record and the statements of Sub Inspector D. N. Shrivastava (PW-8), Panch witness Israil Khan (PW-2), Head Constable Panchram Jalan (PW-3), Constable Mudrika Prasad Shukla (PW-6), Head Constable Neelmani Choudhary (PW-7), former Constable Sourabh Nagvanshi (PW-10) and the proceedings conducted by the Investigating Officer D. N. Shrivastava (PW-8), the involvement of the appellant in the crime in question is clearly established. This Court does not find any illegality in the findings recorded by the Trial Court as regards conviction of the appellant for the offence punishable under Section 20(b)(ii)(B) of the NDPS Act.

9 As regards sentence, in the matter of Mohammad Giasuddin v. State of Andhra Pradesh reported in (1977)

3 SCC 287, Hon'ble Supreme Court has observed that if you are to punish a man retributively, you must injure him. If you are to reform him, you must improve him and, men are not improved by injuries and held in para-9 as follows:

"9. Western jurisprudes and 'sociologists, from their own angle have struck a like note. Sir Samual Romilly, critical of the brutal penalties in the then Britain, said in 1817 :

"The laws of England are written in blood". Alfieri has suggested : 'society prepares the crime, the criminal commits it'. George Nicodotis, Director of Criminological Research Centre, Athens, Greece, maintains that 'Crime is the result of the lack of the right kind of education.' It is thus plain that crime is a pathological aberration, that the criminal can ordinarily be redeemed, that the State has to rehabilitate rather than avenge. The sub-culture that leads to anti-social behaviour has to be countered not by undue cruelty but by re- culturisation. Therefore, the focus of interest in penology is the individual, and goal is salvaging him for society. The infliction of harsh and savage punishment is thus a relic of past and regressive times. The human today views sentencing as a process of reshaping a person who has deteriorated into criminality and the modern community has a primary stake in the rehabilitation of the offender as a means of social defense. We, therefore consider a therapeutic, rather than an in 'terrorem' outlook, should prevail in our criminal courts, since brutal incarceration of the person merely produces laceration of his mind. In the words of George Bernard Shaw : 'If you are to punish a man retributively, you must injure him. If you are to reform him, you must improve him and, men are not improved by injuries'. We may permit ourselves the liberty to quote from Judge Sir Jeoffrey Streatfield : "If you are going to have anything to do with the criminal Courts, you should see for yourself the conditions under which prisoners serve their sentences."

10 In the light of the decision of the Supreme Court in the case of Mohammad Giasuddin (supra) and keeping in view the

fact that the appellant is in jail since 25.01.2024, the maximum sentence imposed upon the appellant is 5 years, out of which he has already served the jail sentence of 1 year 4 months & 28 days, no criminal antecedent of the appellant is recorded in the arrest memo, he has studied upto 12th class and works as a labour and also considering the facts and circumstances of the case, this Court is of the opinion that the ends of justice would serve if the appellant is sentenced to the period already undergone by him.

11 Accordingly, the conviction of the appellant under Section 20(b)(ii)(B) of the NDPS Act is maintained but his jail sentence is reduced to the period already undergone by him i.e. 1 year 4 months & 28 days. However, the fine imposed upon the appellant by the Trial Court shall remain intact, which according to learned counsel for appellant, has been deposited by the appellant.

12 Consequently, the appeal is allowed in part to the extent indicated herein-above.

13 The appellant is reported to be in jail. He be released forthwith if not required in any other case.

14 Record of the trial Court along with a copy of this judgment be sent back forthwith for compliance and necessary action, if any. A copy of the judgment may also be sent to the concerned Jail Superintendent wherein the appellant is suffering the jail sentence.

Sd/-

(Sanjay Kumar Jaiswal) JUDGE Khatai

 
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 : MAIMS

 
 
Latestlaws Newsletter