Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Harkesh Gupta vs State Of Chhattisgarh
2025 Latest Caselaw 2711 Chatt

Citation : 2025 Latest Caselaw 2711 Chatt
Judgement Date : 28 March, 2025

Chattisgarh High Court

Harkesh Gupta vs State Of Chhattisgarh on 28 March, 2025

                                          1




                                                         2025:CGHC:15156


                                                                          NAFR

            HIGH COURT OF CHHATTISGARH AT BILASPUR

                                  CRA No. 26 of 2016

 1 - Harkesh Gupta S/o Shri Harvansh Gupta @ Hanuman Gupta Aged About
 50 Years R/o Village Ghobahar, Police Station Pendra, Bilaspur, Civil And Rev.
 Distt. Bilaspur, Chhattisgarh.


                                                                   ... appellant


                                       versus


 1 - State Of Chhattisgarh Through The Station House Officer, Police Station
 Pendra, Bilaspur, Civil And Rev. Distt. Bilaspur, Chhattisgarh.


                                                              ... Respondent

For Appellant : Ms. Aakansha Mishra, Advocate holding brief of Mr. Dhriendra Prasad Mishra, Advocate For Res./State : Mr. Shailendra Sharma, Panel Lawyer

Hon'ble Shri Justice Ravindra Kumar Agrawal

Judgment on Board

28.03.2025

1. This appeal arises of the judgment of conviction and order of sentence

dated 02.01.2016 passed by the Special Judge (the Narcotic Drugs and

Psychotropic Substance Act, 1985), Bilaspur (C.G.) in Special Criminal Case

No.96/2014 convicting the appellant under Section 20(b)(ii) (B) of the Narcotic

Drugs and Psychotropic Substances Act, 1985 (in short 'the NDPS Act') and

sentencing him to undergo R.I. for 4 years with fine Rs.20,000/- in default of

payment of fine, to further undergo R.I. for 6 months.

2. The case of the prosecution, in brief, is this, on 25.01.2014, the sub-

Inspector of Police, Lalit Sahu (PW09), received a secret information that the

appellant is engaged in selling of illegal contraband article Ganja. The secret

information was reduced in writing in Roznamchasana and called two

independent witnesses through the constable No. 34. When the independent

witnesses came to the Police Station, they informed about the secrete

information and the copy of secrete information was forwarded to the Sub

Divisional Officer (Police), Bilaspur through the document Ex. P/49-C. The

panchanama of necessity to search without warrant (Ex. P/16) of the appellant

has also been prepared and the same has also been forwarded to the SDOP

Office Bilaspur. After completion of primary requirement the police party

proceeded to the place of incident and their departure has also been recorded in

the Roznamchasana (Ex. P/51). On the spot, he informed about the secrete

information to the appellant and served a notice under Sections 42(2) & 50 of the

NDPS Act to the appellant and his right to be searched has been informed that

he may be searched by any Magistrate / Gazetted Officer or the Police Officer,

which is Ex. P/25. The appellant has given his consent for his search by the said

police Officer and his consent is marked as Ex. P/26. The Police party have also

given their own search and a panchanama Ex. P/27 is prepared. Thereafter, in

presence of the independent witnesses the appellant was searched and from his

left pocket of Jacket, total 36 pouches and from right pocket of Jacket total 19

pouches Ganja like substance was found and total 215/- of cash amount were

recovered and a panchanama Ex.P/8 was prepared. The seizure memo Ex.

P/29 was also prepared in presence of the independent witnesses. The seized

pouches were opened and physically verified its' content by smelling and rubbing

and found to be ganja and a panchanama Ex. P/36 to that effect was prepared.

The weighment witness was called alongwith the weighment apparatus and the

said weighment apparatus was physically identified and physical panchanama

Ex. P/31 was prepared. On being weighed, the said contraband ganja was found

to be 150.00gram. Out of total 150.00 gram Ganja, two samples of 50 grams

each were taken out for its sample and the sample was sealed separately and

the remaining Ganja was also sealed and weighment panchanama Ex. P/20 was

also prepared. The seizure memo of the said contraband and the amount

recovered from the appellant, was also prepared which is Ex. P/22. On the spot,

the appellant was interrogated and then he disclosed that he has kept the more

Ganja in his house then another notice under Section 50 of the NDPS Act vide

Ex. P/34 was given to him and obtained the consent in the document Ex. P/35

from the appellant, the police party again gave their own search to the appellant

but nothing could be found from the police party and the panchanama Ex. P/36

was prepared. On being searched of the house of the appellant, from the steel

Almira two white polythene packets were seized in which Ganja like substance

were there and the Talasi Panchnama Ex. P/37 was prepared. The said

contraband was also physically verified by smelling and rubbing and taste and by

burning its found to be ganja and a panchanama Ex. P/37 to that effect was

prepared. On being weighed, the said contraband Ganja was found to be

2.5.00kg. two samples of 100 grams each were taken out for its sample and the

sample was sealed separately and the remaining Ganja was also sealed and

weighment panchanama Ex. P/39 was also prepared. The samples packets

were marked as B1 and B2. The said 2.5.00kg contraband Ganja seized from the

spot and seizure memo Ex. P/23 was prepared. After the arrest of the appellant

the seized ganja, samples and the appellant were taken to the police station and

his arrest was informed to his family members which is Ex. P/55. The return to

the Police Station has also been endorsed in the Roznamcha which is Ex. P/56.

Dehati Nalshi Ex. P/57 was recorded on the spot and spot map Ex. P/32 and Ex.

P/33 were also prepared. The FIR Ex. P/58 was registered for the offence under

Section 20(b) of the NDPS act and wireless massage was sent to the SDOP

Office, Bilaspur with respect to the proceeding of search and seizure. The seized

Ganja and samples packets were kept in safe custody in Malkhana through

Malkhana Muharrir and obtained acknowledgment Ex. P/1. The inventory was

sent to the Office of SDOP, Pendra Road and the relevant document is Ex. P/18.

The sample packets were sent for its chemical examination to the State FSL,

Raipur through the Constable No. 34 from where FSL report Ex. P/65 was

received.

3. Statement of the witnesses under Section 161 of Cr.P.C. have been

recorded and after completion of usual investigation, charge-sheet was filed

against the appellant and another co-accused, Munna Sahu @ Dhaniram Sahu

who was absconding for the offence under Section 20(b) of the NDPS Act.

4. The learned trial Court has framed charge against the present appellant

for the offence under Section 20(b)(ii)(B) of the NDPS Act. The appellant abjured

his guilt and pleaded innocence & false implication and claimed trial.

5. In order to establish the charge against the appellant the prosecution has

examined as many as 9 witnesses. The statement under Section 313 of the

Cr.P.C. has been recorded in which the appellant denied the material appeared

against him in the case and he pleaded innocence and stated that he has been

falsely implicated in the case.

6. After appreciation of the evidence available on record, the trial Court has

convicted and sentenced the appellant as mentioned in earlier part of this

judgment. Hence this appeal.

7. Learned counsel for the appellant would submit that he is not

challenging the conviction part of the impugned judgment, however, he is

confined his arguments to the sentence part thereof only. He submits that

quantity of the seized contraband Ganja is 2.500 Kg whereas the appellant has

been awarded total sentence of R.I. for 4 years and he has already remained in

jail for about 1 year and for the offence under Section 20(b)(ii)(B) of the NDPS

Act, the minimum sentence of 6 months is provided. Therefore, considering the

quantity of contraband Ganja seized from the appellant and considering his age,

his undergone period may be considered to be sufficient sentence for the alleged

offence.

8. On the other hand, learned counsel for the State opposes the

submissions made by learned counsel for the appellant and submits that

considering the nature of offence and the fact that total 52 pouches of Ganja have

been seized from the pocket of the appellant prima facie proves that he was

engaged in selling the contraband Ganja. He also submits that such nature of

offence does affect the society and having large impact therefore, the appellant

is not entitled for any further leniency in view of the nature of the offence.

9. I have heard learned counsel for the parties and perused the record.

10. Although the learned counsel for the appellant is not challenging the

conviction for the offence under Section 20(b)(ii)(B) of the NDPS Act, yet this

Court considered the evidence of Lalit Sahu (PW09) who is the Investigating

Officer of the present case and has proved the search and seizure proceeding

right from receiving the secrete information till the FSL report received by him. He

proved the manner in which he conducted the entire search and seizure,

prepared the various Panchanamas during the proceeding and the information

given to the Senior Officer and also the seizure of the Ganja and its sampling in

presence of the appellant. In total contraband Ganja, 150.00gram, which was in

52 pouches, seized from the pocket of the Jacket of the appellant and 2.5.00kg

Ganja was also seized from the house of the appellant. There is no explanation

given by the appellant as to how he was found in possession of the said quantity

of Ganja but for minor omission and contradiction in procedural aspect of the

search and seizure, nothing could be extracted from his evidence by the defence

so that entire search and seizure proceeding can be doubted.

11. Dukulharam Khande (PW01) is the head-Constable who is Malkhana

Muhhrrir, Pendra Road has proved the Roznamcha Exs. P/2, P/3, P/4 and Ex.

P/5 by which he received the contraband Ganja from the Investigating Officer for

keeping it into the safe custody. He has not been cross-examined by the defence

though opportunity was given to him.

12. Baishiakhuram Uraon (PW03) is also a Constable, posted at SDOP

office, Pendra has proved the document Ex. P/16 by which he received the

information from the Investigating Officer about the offence. He also proved the

documents Ex./ P/16 and Ex. P/17 and he also has not been cross-examined by

the defence though the opportunity was given.

13. Aalok Kumar Soni (PW05) is the weighment witness though he has not

supported the case of the prosecution but he weighed the seized Ganja and has

admitted his signature in the document Ex. P/20 which is the weighment

panchanama

14. Bhaiyalal Dahariya (PW06) and Rajju Rajak are the independent

witnesses though they have fully not supported the prosecution's case but both

the independent witnesses have admitted their signature in the various memos

prepared by the Investigating Officer during the search and seizure. They have

stated that the police has seized 2.5.00kg contraband Ganja from the appellant in

his possession and seizure memo Ex. P/23 was prepared. The total 2.600kg of

Ganja was seized from the appellant.

15. Narendra Patre (PW07) is a constable who has taken a copy of the

secrete information Ex. P/16 to the SDOP Office, Pendra and proved the same.

He also proved the document Ex. P/18 and the document Ex. P/43 which are the

documents of the search and seizure proceeding. He is the persons who has

taken the samples packets to the State FSL, Raipur and he also proved the

acknowledgment Ex. P/44, P/45 and P/47.

16. From all these evidences it is found proved that the seizure of total 2.650

Kg Ganja from the possession of the appellant has been found proved by the

learned trial Court and this Court is also of the opinion that the learned trial Court

has rightly comes into conclusion that the appellant is found in possession of total

2.650 kg of Ganja on the date of incident which has been seized from him by the

police Officers, therefore, the conviction of the appellant under Section 20(b)(ii)

(B) of the NDPS Act is found to be in accordance with law.

17. So far as the sentence part of the appellant is concerned, the learned

counsel for the appellant contended that presently the appellant is aged about 60

years , the offence is of the year 2014, only 2.650 Kg Ganja was seized from him

and the appellant was remained in jail during trial from 26.01.2014 till 14.05.2014

and further from the date of judgment i.e. 16.09.2016 and thereby he has

completed almost about 366 days and the Offence of Section 20(b)(ii)(B) of the

NDPS Act provides minimum sentence of six months which may extent to 10

years .

18. In the matter of Mohammad Giasuddin Vs State of Andhra Pradesh,

(1977) 3 SCC 287, their Lordships of the Supreme Court hvave held as under :-

"9. Western jurisdiction 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 Micodotis, 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.'

19. Therefore, considering Considering the quantity of Ganja, his age and

his financial condition, and further considering that he has already remained

in jail for about 1 year and also the view taken by the Hon'ble Supreme Court

in the matter of Giasuddin (Supra), ends of justice would meet if the

sentence of the appellant is reduced for the period already undergone by

him. Therefore, while maintaining the conviction under Section 20(b)(ii)(B) of

the NDPS Act his sentence is reduced for the period already undergone by

him. The fine sentence imposed by the learned trial Court remains intact.

However, on 16.09.2016, while granting the bail to the appellant by this

Court, it has been observed that fine amount of Rs. 20,000/-has already been

paid.

20. In the result, the appeal filed by the appellant is partly allowed. The

appellant is reported to be on bail. His bail bonds are continued for a period of six

months as provided under Section 481 of BNSS, 2023.

21. The trial court record along with a copy of this judgment be sent back

immediately to the trial Court concerned for compliance and necessary action.

Sd/-

(Ravindra Kumar Agrawal) JUDGE

amita

Date: 2025.04.25 10:39:57 +0530

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter