Citation : 2025 Latest Caselaw 2236 Chatt
Judgement Date : 4 March, 2025
1/7
2025:CGHC:10619
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
CRA No.2264 of 2024
Javedulla Khan S/o Lt. Sami Ulla Khan Aged About 45 Years R/o
Behind Gramin Bank, Shiv Nagar, Santoshi Nagar, Thana Tikrapara,
Distt- Raipur ( C.G.).
... Appellant
versus
State of Chhattisgarh,Through- The Station House Officer, Police
Station Tikrapara, District- Raipur ( C.G.)..
---- Respondent
For Appellant : Ms. Indira Tripathi, Advocate.
For State : Ms. Laxmin Kashyap, PL.
Hon'ble Shri Justice Arvind Kumar Verma
Judgment on Board
04.03.2025
1. Challenge in this criminal appeal is to impugned judgment of conviction
and order of sentence dated 29.11.2024 passed by learned Special
Judge, (NDPS Act), Raipur, (CG) in Special Criminal Case No.22/2024,
whereby the appellant stands convicted and sentence as under:
Conviction Sentence
Under Section 20(b) Rigorous imprisonment for 05 years &
fine of Rs.25,000/-.
(ii)(B) of NDPS Act.
2. Case of the prosecution, in brief, is that on 27.12.2023, Jaynarayan
Yadav, Assistant Sub-Inspector (IO) received information from an
informer that a person was searching for customer to sell the
contraband (Ganja) near bus-stand Bhatgaon, Gate No.3, Tikrapara.
Based upon report, the Police reached on spot and catched the person
ie applicant. During course of investigating, 5 packets (containing 5 kg)
of contraband ganja seized from the applicant, which was kept in a
white bag (बोरी). After completion of other necessary formalities, the
police returned to the Police Station and deposited the seized
contraband in the Malkhana and lodged FIR against the appellant.
Statements of witnesses were recorded under Section 161 of Cr.P.C.
3. On completion of investigation, charge-sheet/challan was filed against
the appellant for offence under the NDPS Act.
4. In order to prove guilt of appellant, prosecution examined total 08
witnesses and their statements were recorded. However, no defence
witnesses was examined. Statement of appellant (accused) was
recorded under Section 313 CrPC in which he pleaded innocence and
false implication.
5. After completion of trial, trial Court convicted and sentenced the
appellant as mentioned in paragraph -1 of this judgment. Hence, this
appeal.
6. Learned counsel for the appellant submits that the impugned judgment
passed by the learned trial Court is illegal, perverse and contrary to
the evidence available on record, hence liable to be set aside.
Appellant is in jail since 27.12.2023 and thereby has already served
more than 01 years and 02 months of jail jail sentence. The seizure
witnesses namely Ishwar Baghel/PW-1 and Lokesh Sahu/PW-2 were
examined before the trial Court and have turned hostile, further Amar
Jangde/PW-4 who weighing the alleged contraband has not supported
the case of prosecution. PW-6/Santosh Nishad (Head Constable) in
para-7 of his evidence neither the sample was taken from the seized
article not it was mixed-up. The prosecution agency has also not taken
the sample from all packets seized from the applicant. Learned
Counsel further submits that the Investigating Officer received prior
information but he has not complied with provision of Section 42 of the
NDPS Act, there are major contradictions and omissions in his
statement, which cannot be relied upon. Trial Court has wrongly
appreciated that the investigation has been done properly and
mandatory provisions of the NDPS Act have been complied with. As
such, the criminal appeal deserves to be allowed and the impugned
judgment be set aside.
7. On the other hand, learned counsel for the State supporting the
impugned judgment would submit that the investigating officer at the
time of effecting search and seizure proceedings has substantially
complied with all the mandatory provisions of the NDPS Act. Learned
trial Court having appreciated the overall oral and documentary
evidence has rightly recorded a finding of guilt against the appellant
which needs no interference by this Court. Therefore, the present
appeal being sans merits is liable to be dismissed. She also pointed out
that there are 11 previous antecedents registered against the present
applicant.
8. Heard learned counsel for the parties and perused the record of the
trial Court including the impugned judgment.
9. Evidence of PW-7/Jaynarayan Yadav, Assistant Sub-Inspector (IO)
reads as under :
"01. दिनांक 27.12.2023 को मुझे मुखबिर से सूचना प्राप्त हुयी कि भाठागांव बस स्टैण्ड गेट नंबर 3 के पास एक व्यक्ति 44-45 वर्ष, क्रिम कलर
का फुल शर्ट व ब्लू कलर का जींस पहना है जिसके पास एक सफेद रंग की प्लास्टिक की बोरी है जिसमें मादक पदार्थ रखकर विक्रय हेतु ग्राहक की
तलाश कर रहा है। उक्त सूचना की जानकारी मेरे द्वारा अपने वरिष्ठ अधिकारी को दिया जाकर उसका इंद्राज रोजनामचा सान्हा क्रमांक 06,
दिनांक 27.12.2023 समय 09:20 बजे में दर्ज है, जो प्रपी-29 है, जिसकी प्रति प्रपी 29 सी है।
02. उक्त सूचना पर अग्रिम कार्यवाही हेतु मैने आरक्षक क. 1223 टु केश्वर रजक को दो स्वतंत्र साक्षी तलब कर लाये जाने हेतु निर्देशित किया था, उक्त
आरक्षक का रवानगी रोजनामचा सान्हा कमांक 07. दिनांक 27.12.2023, समय 09:25 बजे में दर्ज है, जो प्रपी 30 है, जिसकी प्रति प्रपी-30 सी है।
आरक्षक द्वारा स्वतंत्र साक्षी लोकेश साहू एवं ईश्वर बघेल को तलब कर थाना लेकर आया था, उक्त आरक्षक का वापसी रोजनामचा सान्हा कमांक 08,
दिनांक 27.12. 2023, समय 09:45 बजे में दर्ज है, जो प्रपी 31 है, जिसकी प्रति प्रपी 31 सी है।
03. मैने साक्षीगण को मुखबिर सूचना से अवगत कराकर उनसे कार्यवाही में गवाह के रूप में सहमति प्राप्त कर, उन्हें धारा 160 दंप्रसं का नोटिस दिया
था, जो प्रपी-01 है, जिसके स से स भाग पर मेरे हस्ताक्षर है।"
08. मैने आरोपी द्वारा उसके कब्जे के एक सफेद प्लास्टिक बोरी की तलाशी
ली थी जिसके अंदर मादक पदार्थ गांजा जैसा पदार्थ मिला था, जिसके संबंध में अभियुक्त व्यक्ति के समान का तलाशी पंचनामा तैयार किया था, जो
प्रपी 10 है जिसके स से स भाग पर आरोपी के हस्ताक्षर है। मैंने आरोपी से उक्त को बरामद कर बरामदगी पंचनामा तैयार किया था, जो प्रपी-11 है
जिसके स से स भाग पर मेरे एवं द से द भाग पर आरोपी के हस्ताक्षर है। मैंने आरोपी से बरामद पदार्थ की पहचान उक्त को सूघ ं कर, रगडकर,
जलाकर गांजा के रूप में की थी, जिसके संबंध में तैयार पहचान पंचनामा प्रपी 12 है, जिसके स से स भाग पर मेरे एवं द से द भाग पर आरोपी के
हस्ताक्षर है। मैंने आरोपी को अवैध रूप से मादक पदार्थ अपने कब्जे में रखे
जाने के सम्बन्ध में धारा 91 दं.प्र.सं. का नोटिस दिया था जो प्रदर्श पी0-36 है जिसके अ से अ भाग पर मेरे, ब से ब भाग पर आरोपी के हस्ताक्षर हैं तथा
स से स भाग पर आरोपी द्वारा लिखी इबारत अंकित है।
09. तत्पश्चात मेरे द्वारा आरोपी से बरामद मादक पदार्थ की तौल कार्यवाही
हेतु आर को तुला सहित तौलकर्ता को घटना स्थल लेकर आने हेत निर्देशित किया था, आरक्षक द्वारा इलेक्ट्रानिक तराजू सहित तौलकर्ता अमर
जांगड़े को लेकर घटना स्थल पर उपस्थित हुआ था। तौलकर्ता को मेरे द्वारा धारा 160 दंप्रसं का नोटिस देकर कार्यवाही मे बरामद मादक पदार्थ का
तौल करने हेतु अनुरोध किया गया था, धारा 160 दंप्रसं की नोटिस प्रपी-13 है, जिसके स से स भाग पर मेरे हस्ताक्षर हैं। मैने तौलकर्ता द्वारा लाये गये
तराजू का भौतिक सत्यापन किया था, जो सही भार बता रहा था, जिसके संबंध में तुला का भौतिक सत्यापन पंचनामा तैयार किया था, जो प्रपी -14
है जिसके द से द भाग पर मेरे एवं ल से ल भाग पर आरोपी के हस्ताक्षर हैं।
10. मैने आरोपी से बरामद मादक पदार्थ को तौल तौलकर्ता से कराया था,
जिसका कुल वजन 05.00 किलोग्राम होना पाया था, जिसके संबंध में मादक पदार्थ का तौल पंचनामा तैयार किया था, जो प्रपी 15 है, जिसके द
से द भाग पर मेरे एवं ल से ल भाग पर आरोपी के हस्ताक्षर हैं। मैंने आरोपी से बरामद मादक पदार्थ को मौके पर सीलबंद किया था, तथा जिस सील से
सीलबंद किया गया था उसके सम्बन्ध में नमूना सील पंचनामा तैयार किया था जो प्रदर्श पी0-16 है जिसके स से स भाग पर मेरे एवं द से द भाग पर
आरोपी के हस्ताक्षर हैं एवं ल से ल भाग पर नमूना सील अं कित है। मैंने आरोपी से जप्ती पत्रक प्रपी-17 के अनुसार मादक पदार्थ गांजा जप्त किया
था, जिसके स से स भाग पर मेरे एवं द से द भाग पर आरोपी के हस्ताक्षर हैं तथा ल से ल भाग पर सील नमूना अंकित है।"
10. In order to test the above facts and submissions/evidences, it would be
appropriate to refer to the mandatory provisions of the NDPS Act.
11.Relevant Sections of the NDPS Act read as under :-
"Section 42. Power of entry, search, seizure and arrest without warrant or authorisation.--.
(1).XXXX
(2). Where an officer takes down any information in writing under sub-section (1) or records grounds for his belief under the proviso thereto, he shall within seventy-two hours send a copy thereof to his immediate official superior."
12. As per above provision, any officer received secret information
regarding crime under the NDPS Act, they shall be taken down in writing
and send it to the higher authority within seventy-two hours.
13. Perusal of evidence/material available on record would show that on
the date of alleged incident, contraband (ganja) was seized from white
plastic bag (बोरी) and not from personal search of present applicant. The
Investigation Officer has complied with the provisions of Section 42(2) of
the NDPS Act. It is well settled law that any bag, jhola, thaila and other
articles are not included in personal search of the persons, therefore,
Section 50 of NDPS Act would not be applicable in this case.
14.In the present case, on the date of alleged incident during search 05
packets (containing 05 kg) of illicit contraband (ganja) was seized,
however, only two samples have been drawn by the IO and sent it for
examination which was found positive as per FSL report Ex.P-46,
hence, this Court is of the considered opinion that trial Court has rightly
convicted the appellant for the aforesaid offences and, thus, conviction
of appellant is hereby affirmed.
15. As regards to the quantum of sentence, considering facts of the case,
submissions of counsel for the respective parties, evidence/material
available on record, statements of witnesses, quantity of contraband
(ganja) ie 05.00 kg seized, detention period of appellant, this Court is of
the opinion that sentence imposed by trial Court upon the appellant (RI
for 05 years) appears to be on higher side. So keeping in view all the
circumstances, mentioned above, ends of justice will be served if the
sentence imposed upon appellant is reduced from RI 05 years to RI 01
year and 06 months.
16. In the result, appeal is allowed in part. While maintaining the conviction
of appellant under Section 20(b)(ii)(B) of the NDPS Act, the sentence
imposed upon him by the trial Court is reduced from 'RI for 05 years' to
'RI 01 year and 06 months'. However, sentence of fine amount
imposed by the trial Court is hereby maintained.
17. Record of case be sent back forthwith with a copy of this order for
information and necessary action.
Sd/-
(Arvind Kumar Verma) Judge J/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!