Sunday, 12, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vikash Kumar Ray vs Directorate Of Revenue Intelligence ...
2026 Latest Caselaw 902 Chatt

Citation : 2026 Latest Caselaw 902 Chatt
Judgement Date : 24 March, 2026

[Cites 31, Cited by 0]

Chattisgarh High Court

Vikash Kumar Ray vs Directorate Of Revenue Intelligence ... on 24 March, 2026

Author: Ramesh Sinha
Bench: Ramesh Sinha
                                                         1




                                                                         2026:CGHC:13912
                                                                                            AFR

                               HIGH COURT OF CHHATTISGARH AT BILASPUR

                                              CRA No. 1495 of 2024

                                      Judgment Reserved on : 11/03/2026

                                      Judgment Delivered on : 24/03/2026

                   1 - Vikash Kumar Ray S/o Lalu Ray Aged About 29 Years R/o Dumari
                   Bindgama Samstipur (Bihar)


                   2 - Amrit Kumar Sahu S/o Suresh Sahu Aged About 18 Years R/o Street No.
                   02, Shanti Nagar, Ward No. 04 Rajnandgaon (C.G.)
                                                                                  --- Appellants

                                                      versus

                   Directorate Of Revenue Intelligence (Dri) Through The Director/deputy
                   Director Regional Unit 30 Panchsheel Nagar, Civil Line, Raipur Distt. Raipur
                   (C.G.)

                                                                                --- Respondent

For Appellants : Mr. Pragalbha Sharma, Advocate and Mr. Raza Ali, Advocate

For Respondent/DRI : Mr. Anumeh Shrivastava, Advocate

VED PRAKASH Directorate Of Revenue Intelligence (D.R.I.) Raipur Regional Unit, Through DEWANGAN Deputy Director, Directorate Of Revenue Intelligence, Raipur Regional Unit,

30, Panchsheel Nagar, Civil Lines, Raipur, District - Raipur (C.G.) 492001

Date: 2026.03.24 ---Appellant 18:02:24 +0530

Versus

Shri Pawan Yadav S/o Shri Ramanand Yadav Aged About 35 Years R/o Village - Pendri, Ward No.-20, Rajnandgaon (C.G.)

--- Respondent

For Appellant/DRI : Mr. Anumeh Shrivastava, Advocate

For Respondent : Mr. Shalvik Tiwari, Advocate

Sajan Yadav S/o Shri Ramanand Yadav, Aged About 32 Years R/o Village- Pendri, Ward No. 20, Rajnandgaon (C.G.)

---Appellant

Versus

Directorate Of Revenue Intelligence, The Director/Deputy Director, Regional Unit 30, Panchsheel Nagar, Civil Lines, Raipur, District - Raipur (C.G.)

... Respondent

For Appellant : Mr. Rajendra Patel, Advocate

For Respondent/DRI : Mr. Anumeh Shrivastava, Advocate

Hon'ble Shri Ramesh Sinha, Chief Justice Hon'ble Shri Ravindra Kumar Agrawal, Judge

C.A.V. Judgment

Per Ramesh Sinha, Chief Justice

1. All these appeals are arising out of same offence and same sessions

case, therefore, they are being heard and decided together.

2. The CRA No. 1495 of 2024 has been filed by the two accused

persons- Vikash Kumar Ray and Amrit Kumar Sahu against the

impugned judgment of conviction and sentence dated 15.07.2024,

passed by learned Special Judge (NDPS Act), Raipur in Special

(NDPS Act) Case No. 56 of 2021, whereby the appellants have been

convicted for the offence under Sections 20(b)(ii)(C) and 29 of The

Narcotic Drugs and Psychotropic Substances Act, 1985 (in short

'NDPS Act') and sentenced for R.I. for 10 years with fine of Rs. 1 lakh,

in default of payment of fine further R.I. for 2 years for each offences.

3. The CRA No. 2595 of 2025 has been filed by the accused- Sajan

Yadav against the impugned judgment of conviction and sentence

dated 02.09.2025, passed by learned Special Judge (NDPS Act),

Raipur in Special (NDPS Act) Case No. 56 of 2021, whereby the

appellant has been convicted for the offence under Sections 25 and 29

of the NDPS Act and sentenced for R.I. for 10 years with fine of Rs. 1

lakh, in default of payment of fine further R.I. for 2 years for each

offences.

4. The ACQA No. 247 of 2025 has been filed by the Directorate of

Revenue Intelligence, Raipur Regional Unit against the impugned

judgment of acquittal dated 15.07.2024, passed by learned Special

Judge (NDPS Act), Raipur in Special (NDPS Act) Case No. 56 of

2021, whereby the respondents/accused- Pawan Yadav has been

acquitted from the charge of Sections 20(b)(ii)(C), 25 and 29 of the

NDPS Act.

5. In the present case, there were five accused persons. During the trial

of the case, the accused- Pankaj Kumar Ray has died and the case

against him is abated. Earlier, Sajan Yadav was absconding, who was

subsequently arrested on 10.01.2025 and he was tried separately.

Trial of three accused persons- Vikash Kumar Ray, Amrit Kumar Sahu

and Pawan Yadav were concluded and judgment was passed on

15.07.2024 by the learned trial Court and the two accused persons-

Vikash Kumar Ray and Amrit Kumar Sahu were convicted for the

offence under Sections 20(b)(ii)(C) and 29 of the NDPS Act, whereas

the co-accused Pawan Yadav was acquitted. Against their conviction

and sentence, accused Vikash Kumar Ray and Amrit Kumar Sahu

have filed their CRA No. 1495 of 2024 and against the acquittal of

accused Pawan Yadav, the ACQA No. 247 of 2025 has been filed by

the Directorate of Revenue Intelligence (in short 'DRI'). When the co-

accused Sajan Yadav was arrested on 10.01.2025, his separate trial

was concluded and he was also convicted by the learned trial Court for

the offence under Sections 25 and 29 of the NDPS Act vide judgment

of conviction and sentence dated 02.09.2025 and he has challenged

the same in CRA No. 2595 of 2025.

6. The prosecution's case, in brief, is that, on 11.11.2020, at about 13:20

Hrs, the Intelligence Officer Sanjeet Kumar Singh (PW-2), received a

secret information that, about 800 kgs of Ganja is being illegally

transporting by a container truck bearing No. CG 08 L 3166, which is

going towards Allahabad from Borigumma (Odisha) and it might be

passing through the Abhanpur-Raipur Highway near about 4:00 PM to

4:30 PM. The secret information was reduced in writing and it was

forwarded to Roshan Kumar Gupta, Senior Intelligence Officer (PW-3)

and Nitin Agrawal, Deputy Director (PW-4). Based on the secret

information, a search party was constituted by Nitin Agrawal (PW-4)

and authorized Sanjeet Kumar Singh for search and seizure

proceeding. The said search and seizure party consists with Nitin

Agrawal himself, Roshan Kumar Gupta (PW-3), Sandeep Kumar (PW-

7) and Sanjeet Kumar Singh (PW-2). They called two independent

panch witnesses and they were informed about the secret information.

Along with the search party and independent witnesses, they

proceeded towards Atal Chowk, Abhanpur and waited for the

suspected truck. At about 4:10 PM, the suspected container truck

bearing No. CG 08 L 3166 came there and the search party stopped

the said container truck, in which three persons were sitting. The driver

disclosed his name as Pankaj Kumar Ray and two other persons have

disclosed their names as Vikash Kumar Ray and Amrit Kumar Sahu.

Initially, they evaded by transportation of Ganja in the truck, however

on interrogation the accused Pankaj Kumar Ray disclosed that they

Ganja is being transporting in the vehicle, which is kept in secret

chamber prepared inside the cabin. When the investigating officer

Sanjeet Kumar Singh opened the secret chamber by removing the

plywood, they found N-number of packets kept in secret chamber and

one of the packets was torn. The contents of torn packet were

physically identified by seeing, rubbing and smelling and it was found

to be of Ganja. Since, it was the busy road and in order to maintain the

public tranquility, they have taken the said container truck and the

accused persons to the office of the Directorate of Revenue

Intelligence, Panchsheel Nagar Raipur with the consent of the

accused persons and panch witnesses. After removing the plywood,

one packet was taken out from the secret chamber, which was marked

as P-1 and its contents were physically identified by rubbing and

smelling and it was found to be of Ganja. All other packets were also

taken out, which were 155 packets in number and all the packets were

marked as P-1 to P-155. Out of total 155 packets, on random checking

of 7 packets by Narcotics Kit, the Ganja contents were found positive.

The packets were weighed on the spot and the total weight of 155

packets were comes to 657.255 kgs, however due to calculation

mistake, it was written in the panchnama as 680.492 kgs. From the

said container truck, one SBI Debit Card issued in the name of Rohit

Yadav, the documents relating to truck bearing No. CG 08 L 3166 and

CG 08 AH 1783 were recovered. From the documents, the truck No.

CG 08 L 3166 was found to be registered in the name of accused-

Sajan Yadav and the truck No. CG 08 AH 1783 was found to be

registered in the name of Shankar Rai, resident of Atal Awas, Sundara,

Rajnandgaon. Two number plates bearing No. CG 08 AH 1783 have

also been recovered from the cabin of the said container truck along

with various toll and petrol pump receipts. Further, the said container

truck has not fixed its rear number plate. On being interrogation, the

accused persons have disclosed that they were planned to change the

number plate of the truck after crossing the Raipur city by replacing

the number plate of truck number CG 08 AH 1783 and for that reason,

they kept two number plates bearing the said truck numbers. From

each packets, 2-2 packets of 30 grams each were taken out and

sampling were drawn in presence of the witnesses and the accused

persons. It was separately sealed and numbered as P-1/S-1 and

P-1/S-2 to P-155/S-1 and P-155/S-2. All the 310 sample packets were

sealed by the seal of DRI. The total 155 packets were refilled in 37

bags, which were marked as B-1 to B-37 and it was also sealed with

the seal of DRI. Thereafter, the 37 bags, all the sample packets,

container truck bearing No. CG 08 L 3166, the documents and number

plates of the trucks bearing No. CG 08 L 3166 and CG 08 AH 1783,

toll and petrol slips and ply sheet and debit card were seized. On

being interrogation it was disclosed by the accused persons that, the

owner of the truck Sajan Yadav and his brother Pawan Yadav are

engaged in illegal transportation of Ganja and they are running Patna-

Bihar Dhaba at village Pendri, Rajnandgaon, however the owner of the

vehicle was not found in the Dhaba. The 37 bags of Ganja, 310

samples, seized truck bearing No. CG 08 L 3166, two number plates

of CG 08 AH 1783, the mobile phones were kept in safe custody of

Malkhana of DRI, Raipur. The statements of the accused persons

under Section 67 of the NDPS Act were recorded, in which they

disclosed the involvement of illegal transportation of Ganja and then,

they were arrested. The accused persons were medically examined.

After completion of search and seizure proceeding and process of

investigation, criminal complaint was filed by DRI before the learned

trial Court for the offence under Sections 8(c), 20(b)(ii)(C), 25, 27(A)

and 29 of the NDPS Act.

7. The learned trial Court has framed charge against three accused

persons Pankaj Kumar Ray, Vikash Kumar Ray and Amrit Kumar Sahu

for the offence under Sections 20(b)(ii)(C) and 29 of the NDPS Act,

whereas the charge against the accused Pawan Yadav has been

framed under Sections 20(b)(ii)(C), 25 and 29 of the NDPS Act. The

accused persons denied the charge and claimed trial. Accused Sajan

Yadav was absconding at that time.

8. In order to prove the charge against the accused persons, the

prosecution has examined as many as 09 witnesses. Two court

witnesses Pankaj Khandagale (CW-1) and Kapil Gaur (CW-2) with

respect to absconding of the accused Sajan Yadav have been

recorded. Statement of the accused persons under Section 313 of

CRPC have also been recorded, in which they denied the

circumstances that appears against them, pleaded innocence and

have submitted that, they have been falsely implicated in the offence.

The accused Vikash Kumar Ray has further submitted that he was

brought from his village to Rajnandgaon for employment as a driver

and he was unaware about the articles loaded in the vehicle.

9. During the trial, the accused Pankaj Kumar Ray has died on

11.08.2023 and the case against him was abated vide order dated

21.08.2023 passed by learned trial Court.

10. During pendency of the trial against other accused persons, the co-

accused Sajan Yadav was arrested on 10.01.2025, charge against him

was also framed on 10.07.2025 for the offence under Sections 25 and

29 of the NDPS Act. He too has denied the charge and claimed trial. In

his separate trial, vide order dated 16.07.2025, the learned trial Court

gave option to the prosecution as well as the accused Sajan Yadav, as

to whether they want to examine, cross-examine, re-examine or re-

cross-examine the witnesses, who have already been examined

earlier with respect to the other accused persons, then the

prosecution/DRI submitted before the learned trial Court that, they do

not want to examine any other witnesses apart from the witnesses,

who have already been examined earlier. Learned counsel appearing

for the accused Sajan Yadav also submitted before the learned trial

Court on 16.07.2025 that they do not want to cross-examine any

prosecution witnesses, who have been cross-examined earlier. Their

submissions regarding not to examine and cross-examine the

witnesses were obtained in writing in the counter part of the order

dated 16.07.2025 with the signature of respective counsel of the

parties and accused Sajan Yadav. His statement under Section 313 of

CRPC has also been recorded, in which he denied the circumstances

that appears against him, pleaded innocence and has submitted that

he is innocent and has been falsely implicated in the case.

11. After appreciation of oral as well as documentary evidence led by the

prosecution in separate trial against accused Sajan Yadav, he has also

been convicted and sentenced by the learned trial Court vide its

judgment of conviction and sentence dated 02.09.2025. Hence these

appeals.

12. It is necessary to mention here that during the course of hearing of the

appeal on 11.02.2026, learned counsel appearing for the appellant

Vikash Kumar Ray submitted that the opportunity to cross-examine the

investigating officer Sanjeet Kumar Singh (PW-2) was not provided to

him, as the right to cross-examine the witness was forfeited on

21.02.2024 for the reason that his counsel could not appear for cross-

examination of the witness. Learned counsel for the appellant Vikash

Kumar Ray was also submitted that as per the provisions of Section

304 of CRPC, the trial Court was under obligation to provide legal aid,

if the counsel engaged by the accused could not appear in the case

and permit him to cross-examine the witness. Absence of cross-

examination of the witness would affect his legal right of fair and

impartial trial. Considering the submissions of learned counsel

appearing for the appellant Vikash Kumar Ray, this Court, vide its

order dated 11.02.2026, directed the trial Court to recall the

Investigating Officer Sanjeet Kumar Singh (PW-2) on 25.02.2026 for

his cross-examination by the accused Vikash Kumar Ray. Pursuant

thereof the Investigating Officer Sanjeet Kumar Singh (PW-2) was

cross-examined by the learned counsel appearing for the accused

Vikash Kumar Ray on 25.02.2026 and the record of the case is

transmitted to this Court, thereafter, all these appeals are being heard

together on 11.03.2026.

13. Mr. Raza Ali, learned counsel appearing for the accused- Vikash

Kumar Ray would also submit that, there are material inconsistencies

in the evident of prosecution witnesses with respect to search and

seizure of the alleged Ganja from the truck. The appellant Vikash

Kumar Ray was a driver and during the course of his employment, he

has taken the truck towards Allahabad on the instructions of its owner.

He was brought to Rajnandgaon for employment as a driver. He was

not aware about the secret chamber prepared in the cabin of the truck

and Ganja was loaded in it. It was a concealed chamber and was not

visible. The prosecution could not establish that the secret chamber

and Ganja loaded in it was within the knowledge of the driver/appellant

Vikash Kumar Ray. He would further submit that the respondent/DRI

recorded the statements of the accused persons under Section 67 of

the NDPS Act, which is the confessional statement of the accused

persons before the police authorities and is not admissible in

evidence. The conscious possession of the alleged Ganja has not

been proved by the prosecution against the accused Vikash Kumar

Ray. There are various instances of lapses in investigation. The

mandatory provisions of Sections 42, 52-A, 55 and 57 of the NDPS Act

have not been complied with in its requirement. In such inconsistent

evidence and lack of procedural compliance in search and seizure

proceeding makes the entire case of the prosecution doubtful and the

appellant is entitled for acquittal.

14. Mr. Pragalbha Sharma, learned counsel appearing for the accused-

Amrit Kumar Sahu would submit that the prosecution has failed to

prove its case beyond reasonable doubt. There are material omissions

and contradictions in the evidence of the prosecution witnesses. The

independent witness Amit Kumar Agnihotri (PW-1) has not been duly

supported the prosecution case and there are material inconsistencies

in his evidence with that of the evidence of other witnesses. The

learned trial Court failed to consider that the prosecution witnesses are

mainly the police witnesses. The mandatory provisions of NDPS Act

have not been complied with. The procedure for search and seizure

and also for sampling have not been drawn in accordance with law.

There are substantial flaw in the inventory proceedings conducted by

the Judicial Magistrate. The procedure for sending the samples to the

FSL have also not been followed, which costs a serious doubts on the

authenticity of the seized samples and the chain of custody. There is

no reliable or cogent material on record to connect the appellant with

the offence in question. The prosecution has failed to prove the

conscious possession of the contraband Ganja beyond reasonable

doubt, which is a sine qua non for conviction under the NPDS Act. In

absence of strict compliance with the statutory and mandatory

provisions of the NDPS Act and in view of defective investigation and

doubtful recovery, the conviction and sentence of the appellant cannot

be sustained.

15. Mr. Rajendra Patel, learned counsel appearing for the accused- Sajan

Yadav would submit that, there is no incriminating evidence against

the appellant to convict him for the alleged offence in question. The

appellant Sajan Yadav has not been convicted for the offence under

Section 20(b)(ii)(C) of NDPS Act and he has been convicted only

under Sections 25 and 29 of NDPS Act. He was not found on the spot

and he has been made accused only on the ground that the seized

truck is owned by him. He has been implicated in the offence on the

basis of ownership of the truck and the statements made by the

accused persons under Section 67 of the NDPS Act, which are

inadmissible in evidence. Although, the appellant Sajan Yadav is the

registered owner of the container truck, but the prosecution failed to

establish the knowledge or any conspiracy with the other accused

persons for illegal transporting of Ganja by his truck. He never

permitted his vehicle for any illegal purposes. The knowledge that his

vehicle was being used for illegal transporting of Ganja is the

mandatory requirement for conviction under Section 25 of the NDPS

Act, which is missing in the case. The telephonic conversations or call

details record are not sufficient to hold that the appellant Sajan Yadav

was having knowledge of illegal transportation of Ganja by his truck. In

his normal course of business, he took the location of the truck from its

driver, which cannot impute his knowledge. There are various

components missing in the case with respect to the search and

seizure proceedings and the appellant Sajan Yadav cannot be held

responsible for transportation of illegal Ganja and he is also entitled for

acquittal.

16. Per contra, Mr. Anumeh Shrivastava, learned counsel appearing for

the respondent/DRI would submit that, the prosecution has proved its

case beyond reasonable doubt. But for minor omissions or

contradictions, the evidence of prosecution witnesses are reliable and

sufficient to hold guilty of the accused persons. All the mandatory

provisions for search and seizure proceedings, sampling, sending the

sample to FSL examination have duly been complied with by the

prosecution/DRI. The alleged Ganja was kept in a secret chamber

prepared in the cabin of the container truck and one cannot say that

the driver of the truck was not in knowledge of the secret chamber, so

prepared in the cabin. It was not a small cabin, but a big chamber, in

which about 680.492 kgs Ganja were kept. He would also submit that

the driver is the master of the vehicle and he would expected to know

every details of the vehicle and in the present case, he was well within

the knowledge about secret chamber prepared in the cabin and Ganja

was loaded in it. A small quantity of Ganja is smelling with strong

incense, but in the present case, the huge quantity of Ganja would

definitely make uncomfortable atmosphere in the cabin due to its

incense. The seizure of number plates and registration papers of

another truck bearing No. CG 08 AH 1783 itself shows their culpable

mental state and to change the identity of the vehicle at different points

of time. There was no reason to keep the two number plates of other

vehicle and its registration paper with the container truck bearing No.

CG 08 L 3166 and there is no explanation from the accused persons

for the same. The accused persons were found in occupation of the

said vehicle, in which such a huge quantity of Ganja was loaded in a

secret chamber and seized by the respondent/DRI. The accused

persons were found in the said vehicle and they were having

conscious possession of the alleged Ganja and having their

knowledge, they are engaged in illegal transporting of the same. He

would further submit that running of the vehicle from Jagdalpur side

towards Allahabad by its empty career itself creates doubt on the

defence taken by the accused persons. The way to enter in the secret

chamber is from the inside of the cabin and it was covered by a ply-

sheet fixed by the screws (nuts and bolts). The accused Sajan Yadav

was having regular contact with the accused persons throughout their

journey from Odisha till the seizure of the Ganja, which proved through

the call details and tower locations of the mobile phones of the

accused persons. The seizure of Ganja was made in the procedure

prescribed for the same and sampling were also drawn in accordance

with law. The inventory was prepared by the Executive Magistrate and

two samples of 30 grams each were separated from each of the

packets seized from the secret chamber of said container truck. There

are sufficient evidence about sealing and keeping the seized articles in

the safe custody of Malkhana.

17. He would further submit that the accused Pawan Yadav has wrongly

been acquitted by the learned trial Court. There are sufficient evidence

against him also that he was running a Dhaba along with his brother

Sajan Yadav and just beside the Dhaba, the secret chamber was

prepared in the cabin of the seized truck. The preparation of the secret

chamber in body building workshop in the premises of the Dhaba

impute the culpable mental state of the accused Pawan Yadav to use

it for illegal purpose, in which Ganja was being transported. He in

connivance of other accused persons committee the offence. There

are sufficient evidence on record that he too was connected with the

other accused persons through the mobile phone at the relevant point

of time, yet he has been acquitted by the learned trial Court holding

that there is no sufficient evidence against him, however there are

sufficient and overwhelming evidence available on record against the

accused Pawan Yadav and he is also liable for his conviction.

18. Mr. Shalvik Tiwari, learned counsel appearing for the respondent/

accused Pawan Yadav (in ACQA No. 247 of 2025) would supported

his acquittal from the offences and would submit that there is

absolutely no evidence on record to show that he conspired with other

accused persons and abated the other accused persons for the

alleged offence of illegal transporting of Ganja by permitting them to

use of his Dhaba. He is the brother of co-accused Sajan Yadav and

both of them running Dhaba jointly. In their premises, the body building

workshop was running there, where the secret chamber in the seized

container truck was prepared. The call details record and mobile

location analysis directly connects him with the other accused

persons, who are found in possession of such a huge quantity of

Ganja in the container truck No. CG 08 L 3166. The learned trial Court

has properly appreciated the evidence against him and has acquitted

by holding that the evidence against him is not sufficient to hold guilty

for the alleged offence. He would further submit that the law is well

settled in the appeal against acquittal. Learned trial Court extended

the benefit of doubt in favour of the accused Pawan Yadav and

acquitted him and in absence of any cogent and clinching evidence,

he cannot be convicted by altering the findings of acquittal recorded in

his favour. In support of his submission, he would rely upon the

judgment of State of Rajasthan v. Kistoora Ram, 2022 SCC Online

SC 984.

19. We have heard learned counsel for the parties and perused the record

of the trial Court with utmost circumspection for considering all these

aforesaid appeals.

20. PW-2, Sanjeet Kumar Singh is the Investigating Officer. He stated in

his evidence that on 11.11.2020 he received a secret information that,

about 800 kgs Ganja is being transporting in a container truck from

Borigumma, Odisha to Allahabad (U.P.) via Abhanpur-Raipur and the

truck number is CG 08 L 3166. In the truck, three persons were there

and they kept Ganja in a specially created secret chamber. The time of

arrival near Abhanpur is also disclosed i.e. about 4:00 to 4:30 PM. He

prepared a secret information note (exhibit P-2). The said secret

information note was forwarded to his Senior Intelligence Officer

Roshan Gupta (PW-3) and Deputy Director, Nitin Agrawal (PW-4),

Directorate of Revenue Intelligence. They authorized him to be the

search officer for the search and seizure proceeding. He called two

panch witnesses Omprakash and Amit Kumar Agnihotri (PW-1). He

informed the panch witnesses about secret information and requested

to assist in search and seizure proceeding and after their oral consent,

they proceeded towards the place disclosed in the secret information.

They reached near Atal Chowk, Abhanpur at about 3:30 PM. At about

4:10 PM, the said container truck bearing No. CG 08 L 3166 came

there and on being stopped the vehicle, they found three persons

sitting in the truck. On being asked, the driver of the truck informed his

name as Pankaj Rai and shown his driving license. The two other

persons have disclosed their names as Vikash Kumar Ray and Amrit

Sahu. Initially, Pankaj Rai tried to evade answering the query, however

he was being interrogated repeatedly, he disclosed that they kept

Ganja in the vehicle in a secret chamber. He also disclosed that the

way to approach secret chamber is from inside of the cabin. When

they checked the cabin of the truck, they found that there was a secret

chamber prepared behind the seat of the helper, which was concealed

by a plywood and tied with screw. They got opened the screws and

removed the plywood and found that N-number of packets wrapped

with brown-coloured tape kept in the secret chamber. One packet was

found torn. The contents of the torn packet was found to be of Ganja

after its rubbing and smelling.

******* Since the place was a public place and busy road and to avoid

any risk to any person, they took the container truck and accused

persons to Directorate of Revenue Intelligence, Panchsheel Nagar,

Raipur. One packet from the secret chamber from the said truck was

taken out marked as P-1 and its contents was also taken out after

opening the packet. It was found that the flowering and seeding part of

the plant including dried leaves was kept in compressed condition and

on being rubbing and smelling it was identified as Ganja, thereafter the

contents were also examined through the narcotic kit, which also give

the positive report of Ganja. All the packets were taken out from the

secret chamber specially created in the cabin of the truck and marked

as P-2 to P-155. The contents of packet No. P-2, P-21, P-34, P-47, P-

72, P-91, P-97, P-119, P-127 and P-142 were also examined through

narcotic kit and their report also comes positive to be of Ganja.

Thereafter, all the packets were separately weighed and packet-wise

details were prepared. The total weight of the 155 packets comes to

697.255 kgs, however by mistake the panchnama bears with 680.492

kgs. On being carefully checked the cabin of the container truck No.

CG 08 L 3166, they recovered one SBI Debit Card, which was in the

name of Rohit Yadav, two files of the documents of truck No. CG 08 L

3166 and CG 08 AH 1783. From the documents of the truck, it was

found that the registered owner of the truck No. CG 08 L 3166 is Sajan

Yadav and the registered owner of the truck No. CG 08 AH 1783 is

Shankar Rai. Two number plates of the truck No. CG 08 AH 1783 was

also recovered from the cabin of the container truck No. CG 08 L

3166. The seized container truck does not have any number plate on

its rear side. In the cabin of the container truck, toll and petrol receipts

have also been recovered.

******* When the accused persons were interrogated, they disclosed

that after crossing the Raipur city, they planned to change the number

plate of the truck by the number plate of CG 08 AH 1783. They also

disclosed that, they are transporting the Ganja on the instance of

Sajan Yadav and Pawan Yadav. He also issued notices (exhibit P-3

and P-4) to Sajan Yadav and Pawan Yadav. On being service of

notice, Pawan Yadav appeared at DRI Office, Raipur. From the total

155 packets, two packets of 30 grams each were separated for

sample, which were kept in zip lock packet and kept in yellow

envelopes and marked as P-1/S-1 and P-1/S-2 to P-155/S-1 and P-

155/S-2. All the total 310 sample packets were sealed by seal No. 23

of the DRI, in which the signature of the panch witnesses, accused

persons Pankaj Kumar Rai, Vikash Kumar Ray and Amrit Sahu and his

own signature. After taking out the samples, the remaining Ganja was

also seized along with the container truck No. CG 08 L 3166, the

documents of the truck No. CG 08 L 3166 and CG 08 AH 1783, toll

and petrol receipts, two number plates of CG 08 AH 1783, Debit Card

and ply-sheet, which was fixed for hiding the secret chamber. The

remaining packets of Ganja was refilled in 37 bags and it was marked

as B-1 to B-37 and the same were also sealed by seal No. 23 of DRI.

The entire search proceeding was continued up to 4:00 AM on

12.11.2020 and signature of panch witnesses, officers of the DRI and

all the three accused persons Pankaj Kumar, Vikas Ray and Amrit

Sahu were taken in the every page of the documents. He also

prepared a panchnama (exhibit P-1). The seized articles were kept in

safe custody of Malkhana at DRI Raipur and he recorded the

statements of the accused persons Vikash Kumar Ray (exhibit P-5)

and Amrit Sahu (exhibit P-6) under Section 67 of the NDPS Act. The

accused persons were arrested and their arrest memo are exhibit P-7,

P-8, P-9 and P-10. They have been medically examined by the doctor

and their reports (exhibit P-11 to P-15) were obtained. The mobile

phones from accused Vikash Kumar Ray and Amrit Sahu were also

seized vide seizure memo (exhibit P-16 and P-17). On 13.11.2020, at

about 11:30 AM, he forwarded the details of the proceeding under

Section 57 of the NDPS Act to Senior DRI Roshan Kumar Gupta,

which is exhibit P-18. The 37 bags, which were kept in the Malkhana

of DRI, Raipur were taken out and kept in safe custody of Malkhana of

CGST Raipur and its memo is exhibit P-19. He also deputed Gaurav

Pandey (PW-5) for conducting the procedure under Section 52-A of

the NDPS Act and his memo is exhibit P-20. Along with the

authorization letter (exhibit P-21), he deposited the sample packets to

Central FSL, Bhopal for its chemical examination and obtained

acknowledgment (exhibit P-23). He also conducted the search of

residential house of accused Sajan Yadav on 22.01.2021 along with

Gaurav Pandey and panchnama (exhibit P-24) was prepared.

******* In his cross-examination, he reaffirmed the proceedings, which

he conducted during search after receiving the secret information.

Though in cross-examination, he admitted that the truck was stopped

at Abhanpur and they conducted the proceeding at Panchsheel Nagar

in their office premises, however, on the earlier part of his evidence he

explained that Abhanpur road was a busy road and to avoid any

inconvenience to the local people and in view of the risk in the

proceeding, they took the vehicle to the office premises at Panchsheel

Nagar, Raipur and conducted the proceeding, the change of place of

the proceeding does not affect the process of the search proceeding.

The photograph of the truck annexed with the document (exhibit P-1)

is the photograph of the cabin. He denied that the accused Amrit Sahu

was implicated in the offence on the basis of the mobile call details.

******* When the matter was remitted back to the learned trial Court for

further cross-examination by the accused Vikash Kumar Ray vide

order dated 11.02.2026 passed by this Court in the appeal, he was

further cross-examined on 25.02.2026 by the counsel of accused

Vikash Kumar Ray. He explained in para 26 of his cross-examination,

the conditions under which the said truck was being taken to the office

of DRI, Panchsheel Nagar, Raipur. He reiterated receiving of the

secret information and all the search and seizure procedure conducted

by him. In para 34, he admitted that after seizure of the Ganja, its

sample packets were kept in Malkhana of DRI and after some days

they kept the same to the Malkhana of GST Office, Raipur. Nothing

could be extracted from his cross-examination, which makes his

evidence doubtful.

21. PW-1, Amit Kumar Agnihotri is an independent panch witness. He

stated in his evidence that on 11.11.2020, he was being called by the

officers of DRI and informed about secret information. He gave his

consent to be a witness of the search proceeding. They proceeded

along with the officers of DRI to Atal Chowk, Abhanpur. The said

container truck bearing No. CG 08 L 3166 came there, in which three

persons were sitting including the driver. They disclosed about the

secret chamber prepared in the cabin. When the authorities opened

the secret chamber N-number of brown-coloured packets were found,

out of which one packet was already torn. The officer Sanjeet Kumar

identified the contents of the torn packet to be of Ganja. A crowed was

gathered there and then to maintain the safety and security, they

decided and took the truck to the office of DRI, Raipur. Total 155

packets were recovered from the secret chamber of the container

truck, they were of different weights. All the packets were wrapped

with brown-coloured tape. From about 10 packets small quantity of its

contents were taken out and the contents were checked by the

machine kept by the authorities, in which also it was found to be of

Ganja. Two sample packets of 30 grams each from all the 155 packets

were taken out, which were marked as P-1/S-1 and P-1/S-2. He along

with other panch witnesses have signed the documents and the

officers of DRI refilled the remaining packets and sealed the same.

From the container truck, other number plate, SBI Debit card have

also been seized. The accused Vikash, Pankaj and Amrit disclosed

that they have planned to change the number plate of the container

truck after crossing the Raipur city. The documents of other vehicle

and receipt of diesel were also seized. The search proceeding was

continued throughout the night up to about 10-11 AM in the next

morning and he signed all the documents. In his cross-examination, he

also satisfactorily answered all the questions put by the defense and

stuck in affirming the search and seizure proceedings in his presence.

But for minor omissions or contradictions, his evidence is consistent in

search and seizure proceeding and recovery of the Ganja from the

container truck found in possession of the accused persons Vikash,

Amrit and Pankaj. He being the independent witness duly supported

the prosecution's case.

22. PW-3, Roshan Kumar Gupta is the Senior Intelligence Officer has

stated in his evidence that, he received the information of secret

information from Intelligence Officer Sanjeet Kumar Singh on

11.11.2020, who informed about illegal transportation of Ganja from

Borigumma, Odisha to Allahabad (U.P.) via Raipur in the truck No. CG

08 L 3166. He forwarded the said information to Deputy Director, DRI,

Nitin Agrawal, which is exhibit P-2. He was a member of search party

and he too has proceeded along with the investigating officer and

remain present throughout the proceeding and prepared the

panchnama (exhibit P-1). He recorded the statement of Pankaj Kumar

Ray which is exhibit P-25. The investigating officer sent the report

under Section 57 of NDPS Act on 13.11.2020 and thereafter, after the

consultation with the higher authorities, Gaurav Pandey, Intelligence

Officer was deputed as the investigating officer for further investigation

on 10.12.2020. The report is exhibit P-18. From the accused Pankaj

Kumar Ray, one mobile phone has been seized vide seizure memo

exhibit P-26. In cross-examination, he denied the suggestion given by

the defence that no proceeding was conducted in his presence about

search and seizure of Ganja. Though he admitted that the report

(exhibit P-2) is not addressed to him and timing was also not

mentioned, but in view of the other evidences available on record, this

Court is of the opinion that it would not have substantial bearing in

considering the credibility of the prosecution's case.

23. PW-4, Nitin Agrawal is the Deputy Director of DRI, who also stated

that, he received the information about secret information of illegal

transportation of Ganja from Borigumma, Odisha to Allahabad (U.P.)

by the said truck No. CG 08 L 3166 through the Senior Intelligence

Officer- Roshan Gupta. The copy of information is exhibit P-2. He

constituted the search party consists with himself, Roshan Gupta,

Sandeep Kumar and Sanjeet Kumar (Investigating Officer). The

Investigating Officer Sanjeet Kumar Singh prepared the panchnama

(exhibit P-1). He wrote a letter to the District Magistrate for

authorization to any Executive Magistrate for inventory under Section

52-A of NDPS Act, which is exhibit P-27. He also wrote a letter on

19.11.2020 for sending the samples to the CFSL Bhopal for its

examination which is exhibit P-22 and authorized Sanjeet Kumar to

send the sample to the CFSL, Bhopal and his authorization letter is

exhibit P-21. He also sent a memo to CFSL, Bhopal, which is exhibit

P-29 with respect to examination of samples taken out under Section

52-A of the NDPS Act and authorized Gaurav Tiwari for deposition of

the samples to CFSL, and his authorization letter is exhibit P-30 along

with the test memo (exhibit P-31). In cross-examination, he remain

stuck in the proceeding, which he conducted and stated in his

examination in chief.

24. PW-5, Gaurav Pandey was the Malkhana Incharge at DRI, Raipur. He

received the seized Ganja and 310 sample packets to keep it in safe

custody of Malkhana on 12.11.2020 at 4:15 Hrs. On 18.11.2020, he

handed over the said articles to the investigating officer to keep it in

GST Malkhana. On 19.11.2020, at about 4:00 PM, he handed over the

155 samples of S-1 marked to investigating officer Sanjeet Kumar,

which has been endorsed in Malkhana register. On 20.11.2020, the

samples drawn under Section 52-A by the Executive Magistrate, which

were marked as 155 numbers S-1 and 155 numbers S-2 were kept in

the Malkhana and endorsed in the Malkhana register. On 25.02.2021,

he also received 155 S-1 marked samples from Intelligence Officer

Sandeep Kumar along with FSL report, which he kept in Malkhana. On

17.12.2020, the 155 S-1 samples were sent to CFSL through the

Intelligence Officer Gaurav Tiwari and the relevant document is exhibit

P-32 and P-32C. The examination report was received on 20.06.2021,

which was also kept in safe custody of Malkhana and the relevant

documents are exhibit P-33 and P-33C. He also brought with him the

original register, sample packets drawn and sample packets received

after FSL examination, which were drawn under Section 52-A of NDPS

Act. The samples taken out by the investigating officer, which was kept

in yellow-coloured envelop is articles H-1 to H-155. He also explained

the details of the articles mentioned in the envelop. He further stated

that after examination from CFSL, he received the sample packets P-

1/S-1 to P-155/S-1 in sealed condition with the seal of CFSL, which

were marked by the Court as N-1 to N-155. The CFSL report is exhibit

P-34. His authorization letter is exhibit P-20. The letter dated

20.11.2020 issued for the proceeding of Section 52-A of NDPS Act is

exhibit P-35. On 20.11.2020, the inventory was conducted by the

Executive Magistrate Srijan Sonkar, which is exhibit P-36, who taken

out the sample P-1/S-1 to P-155/S-1 and P-1/S-2 to P-155/S-2 (total

310 samples). He brought the sample packets with him which were

separately kept in separate envelopes, which were marked as Article

M-1 to M-155. The photographs of the inventory is article A-1 to A-7.

He wrote a letter to Malkhana Incharge of CGST (exhibit P-37) and

kept 310 sample packets in safe custody of Malkhana of DRI, Raipur.

Vide letter dated 10.12.2020 (exhibit P-18), he was authorized for

further investigation. He further stated that after examination of sample

packets P-1/S-1 to P-155/S-1 from CFSL, he received back, which

were marked as article L-1 to L-155 and the CFSL report is exhibit P-

37. The seized Ganja is destroyed on 23.12.2021 and the relevant

document is exhibit P-38.

******* On 22.01.2021, he conducted search of the house of Sajan

Yadav and Pawan Yadav at Rajnandgaon, where he found bank

passbook, which were in the name of Rohit Yadav, Udesh Yadav,

Ranjeet Yadav, Ranju Devi and Rahul Yadav and panchnama (exhibit

P-24) was prepared. He wrote a letter to Punjab National Bank for

details of bank account of Pawan Yadav and Sajan Yadav, which is

exhibit P-39 and letter to State Bank of India (exhibit P-40). He

received information from Central Bank, which is exhibit P-42. He

recorded the statement of the mechanic, who prepared the secret

chamber in the subject vehicle, which is exhibit P-43. He recorded the

statement of Rohit Yadav, which is exhibit P-44 and he also wrote a

letter exhibit P-45 to service provider company of the mobile phone for

CDR of accused persons Pankaj Kumar Ray, Sajan Yadav and Amrit

Sahu. The acknowledgment of deposition of sample packets to CFSL

is exhibit P-43.

******* In cross-examination, he also denied the suggestion given by

the defence that, he has not kept the seized article in Malkhana in safe

custody. In his further cross-examination, he explained that on

18.11.2020, total 37 bags, 155 packets 671.192 kgs were deposited at

GST Malkhana as per document (exhibit P-19). He voluntarily stated

that, the actual weight of contraband was 687.955 kgs. But by mistake

it was endorsed as 671.192 kgs in the document (exhibit P-19). In his

further cross-examination, he satisfactorily answered the questions put

by the defence and remain firmed in the proceedings, which he

conducted.

25. PW-6, Sumit Dwivedi is the Inspector at CGST Office, Raipur. He

received 37 bags (671.192 kgs Ganja) to keep it in CGST Malkhana

and he issued acknowledgment exhibit P-47. On 20.11.2020, he taken

out the article for the inventory under Section 52-A and after its

sampling it was again given to him on the same day and the relevant

memos are P-35 and P-37. On 23.12.2021, the contraband was

destroyed and the memo is exhibit P-38 and the seizure register is

exhibit P-48. In his cross-examination, he also remained firm that he

kept the seized contraband in the same custody of GST Malkhana.

26. PW-7, Sandeep Kumar is the Intelligence Officer and assisted Sanjeet

Kumar in the search and seizure procedure and prepared panchnama

(exhibit P-1). He recorded the statement of Pawan Yadav on

11.12.2020, which is exhibit P-49 and also seized mobile phone from

Pawan Yadav vide seizure memo (exhibit P-50). He obtained the FSL

report and sample packets from the concerned CFSL and deposited in

the DRI Raipur. In cross-examination the defence could not be able to

extract any discrepancy in his evidence, which makes his evidence

doubtful.

27. PW-8, Gaurav Tiwari has taken the sample packets to CFSL, Bhopal

and his authorization letter is exhibit P-30. PW-9, Mahesh Kumar is

the Head Constable posted at DRI, Regional Unit, Bhopal, who has

taken the article to Zonal Unit, Indore for keeping it in safe custody at

Malkhana. No questions were put by the defence in the cross-

examination of these two witnesses.

28. With respect to the accused Sajan Yadav, who has subsequently been

arrested and has been convicted for the offence under Sections 25

and 29 of NDPS Act, the allegation against him is made that he being

the owner of the container truck No. CG 08 L 3166 has permitted the

other accused persons to illegally transport the contraband and

engaged in abetment and criminal conspiracy with the other accused

persons. From the said container truck, the registration document of

the truck No. CG 08 L 3166 was also recovered and the said container

truck was registered in the name of appellant Sajan Yadav. He also

has not denied that he is not the owner of the said container truck. In

the said container truck, the secret chamber was prepared in the

cabin, in which alleged Ganja was kept. In the cabin of the truck, two

number plates of the truck No. CG 08 AH 1783 and its registration

papers, owned by one Shankar Rai was also recovered. When the

appellant Sajan Yadav was found to be registered owner of the subject

vehicle and secret chamber was found prepared in the cabin, in which

Ganja was being transported by the other accused persons, the

mental culpable state of the appellant can be imputed that he was

having knowledge of the same. The appellant Sajan Yadav was being

charged for the offence under Sections 25 and 29 of the NDPS Act.

29. From the evidence of Investigating Officer (PW-2) Sanjeet Kumar

Singh and other witnesses, the search and seizure proceeding as well

as seizure of 697.255 kgs Ganja from the secret chamber of the said

container truck was found proved, his involvement and knowledge of

transportation of Ganja by his vehicle was also found proved by the

learned trial Court. Learned trial Court has further considered the

criminal antecedent of the appellant Sajan Yadav with respect to his

involvement in the offence of conspiracy and abetment as the

appellant Sajan Yadav was an accused in the offence of Crime No.

240 of 2017, registered at Police Station Lalbag, District Rajnandgaon,

Crime No. 94 of 2018, registered at Police Station Lalbag, District

Rajnandgaon, Crime No. 178 of 2020, registered at Police Station

Lalbag, District Rajnandgaon and Crime No. 183 of 2024, registered at

Police Station Rajnandgaon for the offences under the NDPS Act and

Chhattisgarh Excise Act, 1915, which gives cause to presume his

culpable mental state and possession of illicit articles with him.

30. Section 43 of the NDPS Act provides the powers of seizure and arrest

in public place which reads as under:

"43. Power of seizure and arrest in public

place- Any officer of any of the departments

mentioned in section 42 may:-

(a) seize in any public place or in transit, any

narcotic drug or psychotropic substance or

controlled substance in respect of which he has

reason to believe an offence punishable under

this Act has been committed, and, along with

such drug or substance, any animal or

conveyance or article liable to confiscation under

this Act, any document or other article which he

has reason to believe may furnish evidence of the

commission of an offence punishable under this

Act or any document or other article which may

furnish evidence of holding any illegally acquired

property which is liable for seizure or freezing or

forfeiture under Chapter VA of this Act;

(b) detain and search any person whom he has

reason to believe to have committed an offence

punishable under this Act, and if such person has

any narcotic drug or psychotropic substance or

controlled substance in his possession and such

possession appears to him to be unlawful, arrest

him and any other person in his company.

Explanation- For the purposes of this section, the

expression public place" includes any public

conveyance, hotel, shop, or other place intended

for use by, or accessible to, the public."

31. The facts of the case as well as evidence available in the present case

makes it clear that the vehicle was being stopped near Weight Bridge

at Pratapgarh Sadakpara NH-43. While checking the vehicle, it was

found contained with Ganja kept in its secret chamber. Admittedly the

vehicle was being checked on the public place i.e. on the main road

and the said Ganja was seized/recovered in transit, which was being

carried by the appellants on their vehicle. Therefore, the issue of non-

compliance of Section 42 is not applicable in the present case and the

police authority have acted under Section 43 of the NDPS Act when

the place of occurrence was a public road and accessibility to the

public and therefore it fell within the ambit of the public place. In view

of the provisions of explanation to Section 43, Section 42 of the NDPS

had no application. Despite that the copy of secret information

Panchnama were forwarded to the senior officer on the same day

which have been proved by the witnesses. The Ganja was recovered

and seized while in transit as the contraband were recovered and

seized during transit in the container truck, as contemplated in Section

43(a) i.e. "Seize in any public place or in transit", this Court is of the

considered opinion that Section 43 of the NDPS Act is applicable and

as such, recording for reason for belief and for taking down of

information received in writing with regard to the Commission of

offence before conducting search and seizure, is not required to be

complied with under Section 43 of NDPS Act.

32. In the matter of Firdoskhan Khurshidkhan vs. State of Gujarat and

Another dated 30.04.2024 reported in 2024 SCC OnLine SC 680 has

held in para 18 as under:

"18. Section 42 of the NDPS Act deals with

search and seizure from a building, conveyance

or enclosed place. When the search and seizure

is effected from a public place, the provisions of

Section 43 of the NDPS Act would apply and

hence, there is no merit in the contention of

learned counsel for the appellants that non-

compliance of the requirement of Section 42(2)

vitiates the search and seizure. Hence, the said

contention is noted to be rejected."

33. In the matter of State of Haryana vs. Jarnail Singh and Others

reported in 2004 (5) SCC 188 in Para 9 and 10 of its judgment the

Hon'ble Supreme Court has held that:

"9. Sections 42 and 43, therefore, contemplate

two different situations. Section 42 contemplates

entry into and search of any building, conveyance

or enclosed place, while Section 43 contemplates

a seizure made in any public place or in transit. If

seizure is made under Section 42 between

sunset and sunrise, the requirement of the

proviso thereto has to be complied with. There is

no such proviso in Section 43 of the Act and,

therefore, it is obvious that if a public conveyance

is searched in a public place, the officer making

the search is not required to record his

satisfaction as contemplated by the proviso to

Section 42 of the NDPS Act for searching the

vehicle between sunset and the sunrise.

10. In the instant case there is no dispute that the

tanker was moving on the public highway when it

was stopped and searched. Section 43 therefore

clearly applied to the facts of this case. Such

being the factual position there was no

requirement of the officer conducting the search

to record the grounds of his belief as

contemplated by the proviso to Section 42.

Moreover it cannot be lost sight of that the

Superintendent of Police was also a member of

the searching party. It has been held by this Court

in M. Prabhulal vs. Assistant Director, Directorate

of Revenue Intelligence : (2003) 8 SCC 449 that

where a search is conducted by a gazetted officer

himself acting under Section 41 of the NDPS Act,

it was not necessary to comply with the

requirement of Section 42. For this reason also,

in the facts of this case, it was not necessary to

comply with the requirement of the proviso to

Section 42 of the NDPS Act."

34. Recently in the matter of Bharat Aambale vs. The State of

Chhattisgarh in CRA No. 250 of 2025, order dated 06.01.2025, the

Hon'ble Supreme Court has held that irrespective of any failure to

follow the procedure laid under Section 52-A of the NDPS Act if the

other material on record adduced by the prosecution inspires

confidence and satisfies the Court regarding both recovery and

possession of the contraband from the accused, then even in such

cases the Courts can without hesitation proceed for conviction

notwithstanding any procedural difficulty in terms of Section 52-A of

the NDPS Act.

35. In the matter of Bharat Aambale (supra) the Hon'ble Supreme Court

in Para 25 to 37 has held as under:

"25. In Noor Aga v. State of Punjab & Anr.

(2008) 16 SCC 417, the order of conviction had

been set-aside not just on the ground of violation

of Section 52A but due to several other

discrepancies in the physical evidence as to the

colour and weight, and due to the lack of any

independent witnesses. In fact, this Court despite

being conscious of the procedural deficiencies in

the said case in terms of Section 52A observed

that the matter may have been entirely different if

there were no other discrepancies or if the other

material on record were found to be convincing or

supported by independent witnesses. The

relevant observations read as under: -

"107. The seal was not even deposited in

the malkhana. As no explanation

whatsoever has been offered in this behalf,

it is difficult to hold that sanctity of the

recovery was ensured. Even the malkhana

register was not produced.

xxx xxx xxx

108. There exist discrepancies also in

regard to the time of recovery. The

recovery memo, Exhibit PB, shows that the

time of seizure was 11.20 p.m. PW 1

Kulwant Singh and PW 2 K.K. Gupta,

however, stated that the time of seizure

was 8.30 p.m. The appellant's defence was

that some carton left by some passenger

was passed upon him, being a crew

member in this regard assumes importance

(see Jitendra para 6). The panchnama

was said to have been drawn at 10 p.m. as

per PW 1 whereas PW 2 stated that

panchnama was drawn at 8.30 p.m. Exhibit

PA, containing the purported option to

conduct personal search under Section 50

of the Act, only mentioned the time when

the flight landed at the airport.

xxx xxx xxx

111. In a case of this nature, where there

are a large number of discrepancies, the

appellant has been gravely prejudiced by

their non-examination. It is true that what

matters is the quality of the evidence and

not the quantity thereof but in a case of this

nature where procedural safeguards were

required to be strictly complied with, it is for

the prosecution to explain why the material

witnesses had not been examined. The

matter might have been different if the

evidence of the investigating officer who

recovered the material objects was found

to be convincing. The statement of the

investigating officer is wholly

unsubstantiated. There is nothing on

record to show that the said witnesses had

turned hostile. Examination of the

independent witnesses was all the more

necessary inasmuch as there exist a large

number of discrepancies in the statement

of official witnesses in regard to search and

seizure of which we may now take note."

(Emphasis supplied)

26. Non-compliance or delayed compliance with

the procedure prescribed under Section 52A of

the NDPS Act or the Rules / Standing Order(s)

thereunder may lead the court to draw an

adverse inference against the prosecution.

However, no hard and fast rule can be laid down

as to when such inference may be drawn, and it

would all depend on the peculiar facts and

circumstances of each case. Such delay or

deviation from Section 52A of the NDPS Act or

the Standing Order(s)/Rules thereunder will not,

by itself, be fatal to the case of the prosecution,

unless there are discrepancies in the physical

evidence which may not have been there had

such compliance been done. What is required is

that the courts take a holistic and cumulative view

of the discrepancies that exist in the physical

evidence adduced by the prosecution and

correlate or link the same with any procedural

lapses or deviations. Thus, whenever, there is

any deviation or non-compliance of the procedure

envisaged under Section 52A, the courts are

required to appreciate the same keeping in mind

the discrepancies that exist in the prosecution's

case. In such instances of procedural error or

deficiency, the courts ought to be extra-careful

and must not overlook or brush aside the

discrepancies lightly and rather should scrutinize

the material on record even more stringently to

satisfy itself of the aspects of possession, seizure

or recovery of such material in the first place.

27. In such circumstances, particularly where

there has been lapse on the part of the police in

either following the procedure laid down in

Section 52A of the NDPS Act or the prosecution

in adequately proving compliance of the same, it

would not be appropriate for the courts to resort

to the statutory presumption of commission of an

offence from the possession of illicit material

under Section 54 of the NDPS Act, unless the

court is otherwise satisfied as regards the seizure

or recovery of such material from the accused

persons from the other material on record.

Similarly, irrespective of any failure to follow the

procedure laid under Section 52A of the NDPS

Act, if the other material on record adduced by

the prosecution inspires confidence and satisfies

the court regarding both the recovery and

possession of the contraband from the accused,

then even in such cases, the courts can without

hesitation proceed for conviction notwithstanding

any procedural defect in terms of Section 52A of

the NDPS Act.

28. In Khet Singh v. Union of India reported in

(2002) 4 SCC 380 this Court held that the

Standing Order(s) issued by the NCB and the

procedure envisaged therein is only intended to

guide the officers and to see that a fair procedure

is adopted by the officer-in-charge of the

investigation. It further observed that there may,

however, be circumstances in which it would not

be possible to follow these guidelines to the letter,

particularly in cases of chance recovery or lack of

proper facility being available at the spot. In such

circumstances of procedural illegality, the

evidence collected thereby will not become

inadmissible and rather the courts would only be

required to consider all the circumstances and

find out whether any serious prejudice had been

caused to the accused or not. Further it directed,

that in such cases of procedural lapses or delays,

the officer would be duty bound to indicate and

explain the reason behind such delay or

deficiency whilst preparing the memo. The

relevant observations read as under: -

"5. It is true that the search and seizure of

contraband article is a serious aspect in the

matter of investigation related to offences

under the NDPS Act. The NDPS Act and

the Rules framed thereunder have laid

down a detailed procedure and guidelines

as to the manner in which search and

seizure are to be effected. If there is any

violation of these guidelines, the courts

would take a serious view and the benefit

would be extended to the accused. The

offences under the NDPS Act are grave in

nature and minimum punishment

prescribed under the statute is

incarceration for a long period. As the

possession of any narcotic drug or

psychotropic substance by itself is made

punishable under the Act, the seizure of the

article from the appellant is of vital

importance.

xxx xxx xxx

10. The instructions issued by the

Narcotics Control Bureau, New Delhi are to

be followed by the officer-in-charge of the

investigation of the crimes coming within

the purview of the NDPS Act, even though

these instructions do not have the force of

law. They are intended to guide the officers

and to see that a fair procedure is adopted

by the officer-in-charge of the investigation.

It is true that when a contraband article is

seized during investigation or search, a

seizure mahazar should be prepared at the

spot in accordance with law. There may,

however, be circumstances in which it

would not have been possible for the

officer to prepare the mahazar at the spot,

as it may be a chance recovery and the

officer may not have the facility to prepare

a seizure mahazar at the spot itself. If the

seizure is effected at the place where there

are no witnesses and there is no facility for

weighing the contraband article or other

requisite facilities are lacking, the officer

can prepare the seizure mahazar at a later

stage as and when the facilities are

available, provided there are justifiable and

reasonable grounds to do so. In that event,

where the seizure mahazar is prepared at

a later stage, the officer should indicate his

reasons as to why he had not prepared the

mahazar at the spot of recovery. If there is

any inordinate delay in preparing the

seizure mahazar, that may give an

opportunity to tamper with the contraband

article allegedly seized from the accused.

There may also be allegations that the

article seized was by itself substituted and

some other items were planted to falsely

implicate the accused. To avoid these

suspicious circumstances and to have a

fair procedure in respect of search and

seizure, it is always desirable to prepare

the seizure mahazar at the spot itself from

where the contraband articles were taken

into custody.

xxx xxx xxx

16. Law on the point is very clear that even

if there is any sort of procedural illegality in

conducting the search and seizure, the

evidence collected thereby will not become

inadmissible and the court would consider

all the circumstances and find out whether

any serious prejudice had been caused to

the accused. If the search and seizure was

in complete defiance of the law and

procedure and there was any possibility of

the evidence collected likely to have been

tampered with or interpolated during the

course of such search or seizure, then, it

could be said that the evidence is not liable

to be admissible in evidence." (Emphasis

supplied)

29. A similar view as above was reiterated in the

decision of State of Punjab v. Makhan Chand

reported in (2004) 3 SCC 453 wherein this Court

after examining the purport of Section 52A of the

NDPS Act and the Standing Order(s) issued

thereunder, held that the procedure prescribed

under the said order is merely intended to guide

the officers to see that a fair procedure is adopted

by the officer in charge of the investigation and

they were not inexorable rules. The relevant

observations read as under: -

"10. This contention too has no substance

for two reasons. Firstly, Section 52-A, as

the marginal note indicates, deals with

"disposal of seized narcotic drugs and

psychotropic substances". Under sub-

section (1), the Central Government, by a

notification in the Official Gazette, is

empowered to specify certain narcotic

drugs or psychotropic substances, having

regard to the hazardous nature,

vulnerability to theft, substitution,

constraints of proper storage space and

such other relevant considerations, so that

even if they are material objects seized in a

criminal case, they could be disposed of

after following the procedure prescribed in

sub-sections (2) and (3). If the procedure

prescribed in sub-sections (2) and (3) of

Section 52-A is complied with and upon an

application, the Magistrate issues the

certificate contemplated by sub-section (2),

then sub-section (4) provides that,

notwithstanding anything to the contrary

contained in the Indian Evidence Act, 1872

or the Code of Criminal Procedure, 1973,

such inventory, photographs of narcotic

drugs or substances and any list of

samples drawn under sub-section (2) of

Section 52-A as certified by the Magistrate,

would be treated as primary evidence in

respect of the offence. Therefore, Section

52-A(1) does not empower the Central

Government to lay down the procedure for

search of an accused, but only deals with

the disposal of seized narcotic drugs and

psychotropic substances.

11. Secondly, when the very same

Standing Orders came up for consideration

in Khet Singh v. Union of India this Court

took the view that they are merely intended

to guide the officers to see that a fair

procedure is adopted by the officer in

charge of the investigation. It was also held

that they were not inexorable rules as there

could be circumstances in which it may not

be possible for the seizing officer to

prepare the mahazar at the spot, if it is a

chance recovery, where the officer may not

have the facility to prepare the seizure

mahazar at the spot itself. Hence, we do

not find any substance in this contention."

(Emphasis supplied)

30. Thus, from above it is clear that the

procedure prescribed by the Standing Order(s) /

Rules in terms of Section 52A of the NDPS Act is

only intended to guide the officers and to ensure

that a fair procedure is adopted by the officer- in-

charge of the investigation, and as such what is

required is substantial compliance of the

procedure laid therein. We say so because, due

to varying circumstances, there may be situations

wherein it may not always be possible to forward

the seized contraband immediately for the

purpose of sampling. This could be due to

various factors, such as the sheer volume of the

contraband, the peculiar nature of the place of

seizure, or owing to the volatility of the substance

so seized that may warrant slow and safe

handling. There could be situations where such

contraband after being sampled cannot be

preserved due to its hazardous nature and must

be destroyed forthwith or vice-verse where the

nature of the case demands that they are

preserved and remain untouched. Due to such

multitude of possibilities or situations, neither can

the police be realistically expected to rigidly

adhere to the procedure laid down in Section 52A

or its allied Rules / Orders, nor can a strait-jacket

formula be applied for insisting compliance of

each procedure in a specified timeline to the

letter, due to varying situations or requirements of

each case. Thus, what is actually required is only

a substantial compliance of the procedure laid

down under Section 52A of the NDPS Act and the

Standing Order(s)/ Rules framed thereunder, and

any discrepancy or deviation in the same may

lead the court to draw an adverse inference

against the police as per the facts of each and

every case. When it comes to the outcome of

trial, it is only after taking a cumulative view of the

entire material on record including such

discrepancies, that the court should proceed

either to convict or acquit the accused. Non-

compliance of the procedure envisaged under

Section 52A may be fatal only in cases where

such non-compliance goes to the heart or root of

the matter. In other words, the discrepancy

should be such that it renders the entire case of

the prosecution doubtful, such as instances

where there are significant discrepancies in the

colour or description of the substance seized

from that indicated in the FSL report as was the

case in Noor Aga (supra), or where the

contraband was mixed in and stored with some

other commodity like vegetables and there is no

credible indication of whether the narcotic

substance was separated and then weighed as

required under the Standing Order(s) or Rules,

thereby raising doubts over the actual quantity

seized as was the case in Mohammed Khalid

(supra), or where the recovery itself is suspicious

and uncorroborated by any witnesses such as in

Mangilal (supra), or where the bulk material

seized in contravention of Section 52A was not

produced before the court despite being directed

to be preserved etc. These illustrations are only

for the purposes of bringing clarity on what may

constitute as a significant discrepancy in a given

case, and by no means is either exhaustive in

nature or supposed to be applied mechanically in

any proceeding under the NDPS Act. It is for the

courts to see what constitutes as a significant

discrepancy, keeping in mind the peculiar facts,

the materials on record and the evidence

adduced. At the same time, we may caution the

courts, not to be hyper-technical whilst looking

into the discrepancies that may exist, like slight

differences in the weight, colour or numbering of

the sample etc. The Court may not discard the

entire prosecution case looking into such

discrepancies as more often than not an

ordinarily an officer in a public place would not be

carrying a good scale with him, as held in Noor

Aga (supra). It is only those discrepancies which

particularly have the propensity to create a doubt

or false impression of illegal possession or

recovery, or to overstate or inflate the potency,

quality or weight of the substance seized that

may be pertinent and not mere clerical mistakes,

provided they are explained properly. Whether, a

particular discrepancy is critical to the

prosecution's case would depend on the facts of

each case, the nature of substance seized, the

quality of evidence on record etc.

31. At the same time, one must be mindful of the

fact that Section 52A of the NDPS Act is only a

procedural provision dealing with seizure,

inventory, and disposal of narcotic drugs and

psychotropic substances and does not

exhaustively lay down the evidentiary rules for

proving seizure or recovery, nor does it dictate

the manner in which evidence is to be led during

trial. It in no manner prescribes how the seizure

or recovery of narcotic substances is to be

proved or what can be led as evidence to prove

the same. Rather, it is the general principles of

evidence, as enshrined in the Evidence Act that

governs how seizure or recovery may be proved.

32. Thus, the prosecution sans the compliance of

the procedure under Section 52A of the NDPS

Act will not render itself helpless but can still

prove the seizure or recovery of contraband by

leading cogent evidence in this regard such as by

examining the seizing officer, producing

independent witnesses to the recovery, or

presenting the original quantity of seized

substances before the court. The evidentiary

value of these materials is ultimately to be

assessed and looked into by the court. The court

should consider whether the evidence inspires

confidence. The court should look into the totality

of circumstances and the credibility of the

witnesses, being mindful to be more cautious in

their scrutiny where such procedure has been

flouted. The cumulative effect of all evidence

must be considered to determine whether the

prosecution has successfully established the

case beyond reasonable doubt as held in Noor

Aga (supra).

33. Even in cases where there is non-compliance

with the procedural requirements of Section 52A,

it does not necessarily vitiate the trial or warrant

an automatic acquittal. Courts have consistently

held that procedural lapses must be viewed in the

context of the overall evidence. If the prosecution

can otherwise establish the chain of custody,

corroborate the seizure with credible testimony,

and prove its case beyond reasonable doubt, the

mere non-compliance with Section 52A may not

be fatal. The emphasis must be on substantive

justice rather than procedural technicalities, and

keeping in mind that the salutary objective of the

NDPS Act is to curb the menace of drug

trafficking.

34. At this stage we may clarify the scope and

purport of Section 52A sub-section (4) with a view

to obviate any confusion. Sub-section (4) of

Section 52A provides that every court trying an

offence under the NDPS Act, shall treat the

inventory, photographs and samples of the seized

substance that have been certified by the

magistrate as primary evidence.

35. What this provision entails is that, where the

seized substance after being forwarded to the

officer empowered is inventoried, photographed

and thereafter samples are drawn therefrom as

per the procedure prescribed under the said

provision and the Rules/Standing Order(s), and

the same is also duly certified by a magistrate,

then such certified inventory, photographs and

samples has to mandatorily be treated as primary

evidence. The use of the word "shall" indicates

that it would be mandatory for the court to treat

the same as primary evidence if twin conditions

are fulfilled being (i) that the inventory,

photographs and samples drawn are certified by

the magistrate AND (ii) that the court is satisfied

that the entire process was done in consonance

and substantial compliance with the procedure

prescribed under the provision and its

Rules/Standing Order(s).

36. Even where the bulk quantity of the seized

material is not produced before the court or

happens to be destroyed or disposed in

contravention of Section 52A of the NDPS Act,

the same would be immaterial and have no

bearing on the evidentiary value of any inventory,

photographs or samples of such substance that is

duly certified by a magistrate and prepared in

terms of the said provision. We say so, because

sub-section (4) of Section 52A was inserted to

mitigate the issue of degradation, pilferage or

theft of seized substances affecting the very trial.

It was often seen that, due to prolonged trials, the

substance that was seized would deteriorate in

quality or completely disappear even before the

trial could proceed, by the time the trial would

commence, the unavailability of such material

would result in a crucial piece of evidence to

establish possession becoming missing and the

outcome of the trial becoming a foregone

conclusion. The legislature being alive to this fact,

thought fit to introduce an element of preservation

of such evidence of possession of contraband in

the form of inventory, photographs and samples

and imbued certain procedural safeguards and

supervision through the requirement of

certification by a magistrate, which is now

contained in sub-section (4) of Section 52A. In

other words, any inventory, photographs or

samples of seized substance that was prepared

in substantial compliance of the procedure under

Section 52A of the NDPS Act and the

Rules/Standing Order(s) thereunder would have

to mandatorily be treated as primary evidence,

irrespective of the fact that the bulk quantity has

not been produced and allegedly destroyed

without any lawful order.

37. Section 52A sub-section (4) should not be

conflated as a rule of evidence in the traditional

sense, i.e., it should not be construed to have laid

down that only the certified inventory,

photographs and samples of seized substance

will be primary evidence and nothing else. The

rule of 'Primary Evidence' or 'Best Evidence' is

now well settled. In order to prove a fact, only the

best evidence to establish such fact must be led

and adduced which often happens to be the

original evidence itself. The primary evidence for

proving possession will always be the seized

substance itself. However, in order to mitigate the

challenges in preservation of such substance till

the duration of trial, due to pilferage, theft,

degradation or any other related circumstances,

the legislature consciously incorporated sub-

section (4) in Section 52A to bring even the

inventory, photographs or samples of such seized

substance on the same pedestal as the original

substance, and by a deeming fiction has provided

that the same be treated as primary evidence,

provided they have been certified by a magistrate

in substantial compliance of the procedure

prescribed. This, however, does not mean that

where Section 52A has not been complied, the

prosecution would be helpless, and cannot prove

the factum of possession by adducing other

primary evidence in this regard such as by either

producing the bulk quantity itself, or examining

the witnesses to the recovery etc. What Section

52A sub-section (4) of the NDPS Act does is it

creates a new form of primary evidence by way of

a deeming fiction which would be on par with the

original seized substance as long as the same

was done in substantial compliance of the

procedure prescribed thereunder, however, the

said provision by no means renders the other

evidence in original to be excluded as primary

evidence, it neither confines nor restricts the

manner of proving possession to only one mode

i.e., through such certified inventory, photographs

or samples such that all other material are said to

be excluded from the ambit of 'evidence', rather it

can be said that the provision instead provides

one additional limb of evidentiary rule in proving

such possession. Thus, even in the absence of

compliance of Section 52A of the NDPS Act, the

courts cannot simply overlook the other cogent

evidence in the form of the seized substance

itself or the testimony of the witnesses examined,

all that the courts would be required in the

absence of any such compliance is to be more

careful while appreciating the evidence."

36. Further, in Surepally Srinivas Vs. State of Andhra Pradesh, 2025

SCC Online SC 683, the Supreme Court has held in papa 13 as

under:

"13. In Bharat Aambale (supra), this Court held

that the purport of Section 52- A, NDPS Act read

with Standing Order No. 1/89 extends beyond

mere disposal and destruction of seized

contraband and serves a broader purpose of

strengthening the evidentiary framework under

the NDPS Act. This decision stresses upon the

fact that what is to be seen is whether there has

been substantial compliance with the mandate of

Section 52-A and if not, the prosecution must

satisfy the court that such non-compliance does

not affect its case against the accused. This is

also what has been held in Kashif (supra)."

The judgment passed by Hon'ble Supreme court also affirms

that if there has been substantial compliance with the mandate of

Section 52-A, minor discrepancies in conducting search and seizure

proceeding does not affect its credibility.

37. Upon careful appreciation of the entire evidence available on record,

this Court finds that the recovery of a very large quantity of contraband

Ganja from the container truck bearing No. CG 08 L 3166 stands duly

established. The contraband was not kept in an open or ordinary

manner, but was concealed in a specially designed secret chamber

constructed inside the cabin of the vehicle. The existence of such a

chamber, its access from within the cabin, and the concealment by

plywood fixed with screws clearly indicate a deliberate and well-

planned mechanism for transportation of illicit substance.

38. An important incriminating circumstance is the recovery of two number

plates and registration documents of another vehicle bearing No. CG

08 AH 1783 from the cabin of the said truck. The presence of these

number plates, along with the absence of a rear number plate on the

seized vehicle, lends strong support to the prosecution case that the

accused persons intended to change the identity of the vehicle during

transit to avoid detection. This circumstance cannot be said to be

incidental or innocuous; rather, it reflects a conscious and

premeditated effort to facilitate illegal transportation of contraband.

39. So far as the defence taken by the appellant/driver Vikash Kumar Ray

is concerned, it has been contended that he was brought from his

native place merely for employment as a driver and had no knowledge

of the contraband concealed in the vehicle. However, this defence

does not inspire confidence. The appellant has failed to furnish any

explanation as to when, where, and under what circumstances he

accompanied other accused persons in the same vehicle. He has also

not disclosed any details regarding his employment, the person who

engaged him. Such absence of explanation on material aspects

creates a serious dent in the defence version.

40. It is also pertinent to note that the owner of the vehicle, namely Sajan

Yadav, is a resident of Rajnandgaon and the vehicle is registered at

Rajnandgaon, whereas the alleged transportation route was from

Borigumma (Odisha) to Allahabad (Uttar Pradesh). The subject vehicle

does not carry any goods in its career and in such condition, one

cannot ply the vehicle from Odisha to Allahabad without any

consignment, and the circumstances in which the accused persons'

control of the vehicle assumes significance and strengthens the

prosecution case.

41. Further, the contention that the driver had no knowledge of the secret

chamber cannot be accepted. A driver is in control of the vehicle and is

expected to be aware of its structural features and condition. The

secret chamber in the present case was not a minor or hidden cavity,

but a substantial compartment capable of storing above 700 kgs of

contraband. It is difficult to accept that such a large modification in the

cabin would go unnoticed by the driver who was operating the vehicle

over a long distance. Thus, the plea of lack of knowledge appears to

be an afterthought and is liable to be rejected.

42. It is evident that the Call Detail Records (CDR) obtained from the

mobile numbers of the accused persons present a consistent and

reliable chain with respect to their movement, halt, and alleged

activities. Their continuous presence from Rajnandgaon to Jagdalpur,

thereafter to Borigumma and Koraput, and their eventual return to

Raipur, is found to be in consonance with the sequence of events as

narrated by them in their statements. Thus, the CDR analysis not only

corroborates the statements of the accused persons but also prima

facie establishes their active involvement in the illegal transportation of

contraband (ganja) and confirms the participation of the co-accused as

disclosed by them.

43. In this context, the statutory presumptions under Sections 35 and 54 of

the NDPS Act become relevant. Section 35 raises a presumption of

culpable mental state, and Section 54 permits the Court to presume

that a person found in possession of illicit articles had knowledge of

such possession, unless the contrary is proved. In the present case,

once the possession of a huge quantity of contraband from the vehicle

occupied by the accused is established, the burden shifts upon the

accused to rebut the presumption by leading cogent and convincing

evidence.

44. The appellants have failed to discharge this burden. No satisfactory

explanation has been offered to rebut the presumption of conscious

possession and knowledge. The surrounding circumstances, including

the concealment in a secret chamber, recovery of alternate number

plates, the manner of transportation, and the absence of any plausible

explanation from the accused persons, cumulatively lead to the

irresistible conclusion that the accused persons were having

conscious possession of the contraband and were actively involved in

its illegal transportation.

45. Therefore, in light of the statutory presumptions under Sections 35 and

54 of the NDPS Act, coupled with the cogent evidence adduced by the

prosecution, this Court is of the considered opinion that the

prosecution has successfully established the culpable mental state

and conscious possession of the contraband on the part of the

accused persons beyond reasonable doubt.

46. As a fall out of aforesaid consideration, we are of the considered

opinion that there is no force in the appeals filed by the appellants-

Vikash Kumar Ray, Amrit Kumar Sahu and Sajan Yadav, as the

offence against them have been proved by the prosecution/DRI

beyond reasonable doubt. Accordingly, their appeals (CRA No. 1495

of 2024 and CRA No. 2595 of 2025) are hereby dismissed.

47. The appellants are reported to be in jail. They shall serve the entire

sentence awarded by the learned trial Court. The appellants are

entitled for set off of their undergone period during the trial as well as

during the pendency of the present appeals.

48. Registry is directed to send a copy of this judgment to the concerned

Superintendent of Jail, where the appellants are undergoing their jail

sentence to serve the same on the appellants informing them that they

are at liberty to assail the present judgment passed by this Court by

preferring their appeal before the Hon'ble Supreme Court with the

assistance of High Court Legal Services Committee or the Supreme

Court Legal Services Committee.

49. Let a copy of this judgment and the original records be transmitted to

the trial Court concerned forthwith for necessary information and

compliance.

Consideration of ACQA No. 247 of 2025

50. With respect to the consideration of the case against acquittal of the

accused Pawan Yadav, we also examined the evidence available on

record on the point of view of the scope of consideration in the appeal

against acquittal.

51. PW-2, Sanjeet Kumar Singh admitted in para 18 of his cross-

examination that, from accused Pawan Yadav, Ganja has not been

seized. Admittedly, Pawan Yadav was not on the spot and he made

accused on the basis of the statement allegedly given by the accused

Vikash Kumar Ray and Amrit Sahu. He also admitted that he has not

seized any document with respect to ownership of Patna Bihar Dhaba,

Rewa Gahan Rajnandgaon. He voluntarily stated that Pawan Yadav

admitted in his statement that he was working at Patna Bihar Dhaba.

He also admitted that no Ganja has been seized from Patna Bihar

Dhaba and there is no document with respect to his mobile phone

have been seized. There is no document on record regarding

ownership of the said Patna Bihar Dhaba. At the time of Panchnama,

the wife of accused Pawan Yadav namely Rajkumari Yadav was

present there. Her signature is there in Panchnama.

52. PW-5, Gaurav Pandey, who was also one of the investigating officer,

stated in his cross-examination that, no any contraband was seized

from the accused Pawan Yadav and he has not obtained any

document with respect to ownership of Patna-Bihar Dhaba, Rewa

Gahan. He did not know about his ownership. He voluntarily stated

that Rohit Yadav disclosed in his statement that after death of Mohan

Yadav, Sajan Yadav and Pawan Yadav are running the Dhaba.

53. While dealing with the appeal against acquittal preferred by the

prosecution/DRI, this Court is conscious of the well-settled principles

governing such appeals. Unless the findings recorded by the learned

trial Court are perverse, manifestly illegal, or wholly unsupported by

evidence, the order of acquittal should not be interfered with. If two

views are possible on the basis of evidence available on record, the

view favourable to the accused is to be adopted.

54. In the present case, the evidence against the accused Pawan Yadav

has been carefully re-appreciated in light of the aforesaid principles. It

is an admitted position that no contraband was recovered from his

possession. As per the statement of PW-2 Sanjeet Kumar Singh, no

Ganja was seized either from the person of Pawan Yadav or from any

premises allegedly connected with him, including the Patna Bihar

Dhaba. It is also not in dispute that he was not present at the spot at

the time of interception and seizure of the contraband from the vehicle.

55. The implication of Pawan Yadav is primarily based on the statements

allegedly made by co-accused persons under Section 67 of the NDPS

Act. However, such statements, in absence of independent

corroboration, cannot be made the sole basis for conviction. The

prosecution has failed to adduce any substantive evidence to establish

his involvement in the alleged offence of conspiracy or abetment.

56. Further, the prosecution has not been able to produce any

documentary evidence to establish the ownership or exclusive control

of the Patna Bihar Dhaba allegedly run by Pawan Yadav. Both PW-2

and PW-5 have admitted in their cross-examination that no documents

regarding ownership of the Dhaba were seized or placed on record.

Even the alleged connection of the accused with the Dhaba is based

on oral statements of witnesses, which remain uncorroborated by any

reliable documentary evidence.

57. It is also significant that no contraband was recovered from the said

Dhaba, nor any material indicating preparation, storage, or facilitation

of transportation of Ganja was found there. The mere assertion that a

secret chamber in the vehicle was prepared near the Dhaba premises,

without any cogent and reliable evidence directly linking Pawan Yadav

to such activity, is insufficient to establish his culpability.

58. The evidence relating to mobile phone usage, call detail records, or

any form of communication connecting Pawan Yadav with the

transportation of contraband is also not substantiated by seizure of

relevant devices or supporting documentary proof. In absence of such

material evidence, the alleged telephonic connection remains

inconclusive. The presence of his wife's signature on the panchnama

also does not advance the case of the prosecution, as it does not

establish any incriminating circumstance against the accused. It

merely indicates her presence at the time of certain proceedings and

cannot be construed as evidence of involvement of Pawan Yadav in

the offence.

59. In view of the aforesaid deficiencies, this Court finds that the

prosecution has failed to establish beyond reasonable doubt that

Pawan Yadav had knowledge of, or was in any manner involved in, the

illegal transportation of contraband. The chain of circumstances

sought to be established against him is incomplete and does not

unerringly point towards his guilt.

60. The learned trial Court, after appreciating the evidence on record, has

extended the benefit of doubt in favour of the accused Pawan Yadav

and acquitted him. This Court does not find any perversity or illegality

in the said finding warranting interference. The view taken by the trial

Court is a plausible view based on the evidence available on record.

The Hon'ble Supreme Court in the case of Kistoora Ram (supra) has

held that:-

"8. The scope of interference in an appeal against

acquittal is very limited. Unless it is found that the

view taken by the Court is impossible or perverse,

it is not permissible to interfere with the finding of

acquittal. Equally if two views are possible, it is not

permissible to set aside an order of acquittal,

merely because the Appellate Court finds the way

of conviction to be more probable. The interference

would be warranted only if the view taken is not

possible at all."

61. Accordingly, we do not find any merit in the acquittal appeal filed by

the prosecution/DRI and accordingly, the ACQA No. 247 of 2025 is

also dismissed.

62. The respondent/accused- Pawan Kumar is on bail. His bail bond shall

continue for a further period of six months as provided under Section

481 of Bhartiya Nagarik Suraksha Sanhita, 2023.

                       Sd/-                                          Sd/-
             (Ravindra Kumar Agrawal)                          (Ramesh Sinha)
                      Judge                                      Chief Justice

ved





                        HEAD NOTE



******* Non-compliance with Section 52-A of the NDPS Act is not

per se fatal to the prosecution case, and conviction can be

sustained if the overall evidence on record credibly establishes

recovery and possession of contraband, with courts required to

assess such procedural lapses in light of the totality of evidence

rather than on technical grounds alone.

 
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 : Media

 
 
Latestlaws Newsletter