Citation : 2014 Latest Caselaw 1245 Del
Judgement Date : 7 March, 2014
$~R-39
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment Reserved on:03.03.2014
Judgment Delivered on :07.3.2014
+ CRL.A. 136/2006
STATE ..... Appellant
Through Mr.Navin K. Jha, APP.
versus
KULDEEP SAXENA ..... Respondent
Through Mr.Sakesh Kumar and Ms.Charu
Singhal, Advocates.
CORAM:
HON'BLE MS. JUSTICE INDERMEET KAUR
INDERMEET KAUR, J.
1. This appeal has been filed by the State. Vide the impugned
judgment and order of sentence dated 20.9.2005 the appellant Kuldeep
Saxena had been convicted under Section 21(a) of the Narcotic Drugs
and Psychotropic Substances Act, 1985 (hereinafter referred to as the
NDPS Act) and had been sentenced to undergo the period already
suffered by him noting the fact that he had been in custody for 1 year
and 9 months.
2 The State is aggrieved by the aforenoted judgment.
3 Admittedly in this case 750 gram heroin was recovered from the
appellant. The drug had been sent to the FSL for examination. The
report of the FSL is dated 24.5.2004. It disclosed that the contraband
recovered from the accused contained 0.05% of diacetylmorphine; it
would translate to 3.75 grams. The court had noted that this is a small
quantity; the actual weight of the content/contraband being taken into
account in view of the judgment of the a Bench of this Court reported in
Dule Hassain Vs. State decided on 02.9.2005. Accordingly, since the
possession of the appellant was of a 'small quantity' his conviction
followed under Section 21(a) of the said Act. The sentence was also
ordered accordingly.
4 On behalf of the appellant, it has been pointed out that the
appellant had admitted his guilt; he had admitted that he was in
possession of 750 gram heroin; and the same was recovered from his
possession. It is pointed out that percentage of the diacetylmorphine as
detected by the FSL of 0.05% was only for the purpose of purity and to
determine the potential of the contraband; the percentage of the
diacetylmorphine would be of no consequence as the whole of the
recovered drug has to be treated as diacetylmorphine and for this
proposition attention has been drawn to the definition of 'opium
derivative' as contained in Section 2(xvi) of the said Act. Attention has
also been drawn to the definition of 'preparation' as contained in
Section 2(xx); submission being that any mixture of a drug with or
without any neutral substance would amount to a preparation. It is
contended that the case of the petitioner clearly falls under Section 21(c)
of the said Act and not 21(a). Learned counsel for the appellant has
while distinguishing the judgment of Dule Hasan (supra) placed reliance
upon an earlier judgment of a Single Judge of this Court reported in
111(2004) DLT 759 Yogesh Tyagi Vs. State; reliance has also been
placed upon 2005Cri L.J.4521 Amarsingh Ramjibhai Barot Vs. State of
Gujarat. Submission being that in this case where there was a recovery
of 920 grams of opium containing 2.8% of anhydride morphine, the
conviction of the appellant in that case was sustained under Section
21(c) of the said Act holding it to be a commercial quantity. It is
pointed out that the impugned judgment is clearly liable to be set aside
and the appellant having been found to be in possession of 750 grams
heroin; his conviction under Section 21(c) of the said Act should have
followed.
5 Arguments have been heard. Record has been perused.
6 The Sessions Judge has convicted the appellant under Section
21(a) of the said Act. He has relied upon the judgment of a Bench of
this Court reported in Dule Hassan (supra) which had been passed on a
bail application preferred by the said petitioner. The court had noted
that the actual weight of the content/contraband has to be taken into
account to determine as to under which head of quantity the contraband
falls i.e. whether under a 'small quantity' or 'commercial quantity'.
This position was reiterated in the case reported as 123(2005) DLT
563Ansar Ahmed & Ors. Vs. State wherein also it had been held that in a
mixture of a narcotic drug or a psychotropic substance with one or more
neutral substances, the quantity of the neutral substance or substances is
not to be taken while considering whether a small quantity or a
commercial quantity of the narcotic drug or psychotropic is recovered
but the only actual content by weight of the narcotic drugs or
psychotropic substance (as the case may be) is relevant for determining
whether it constitutes a 'small quantity' or a 'commercial quantity'.
7 The ratio of this judgment was also relied upon by the Apex Court
in the case reported as (2008) 2 SCC (Cri) 558 E.Michel Raj Vs.
Intelligence Officer, Narcotic Control Bureau . In this case the total
quantity of the contraband article seized was 4.07 k.g. and the purity of
the heroin was 1.4 % and 1.6% respectively in the two samples and
therefore the quantity of Heroin in his possession was 60 grams; the
Apex Court had noted that the total quantity of heroin seized was below
250 grams i.e. below the commercial quantity noting that it was not the
total eight of the substance allegedly recovered that was material but the
percentage of the content of Heroin translated into weight that was
relevant. The ratio of this judgment was followed by the Apex Court
again in 2009 (1) ACR 990 (SC) State of NCT of Delhi Vs. Ashif Khan
@ Kalu. In this case, the challenge was by the State against the
conviction of the respondent under Section 21(a) and (b) of the NDPS
Act. The quantity of substance recovered from the accused was 310
grams; this was detected to be Heroin; two samples of 5 grams were
taken and sent to the Forensic Science Labotratory for testing. The FSL
gave its report reporting the sample to contain 0.95% of
diacetylmorphine; the percentage contained the weight of heroin of
2.945 grams; the High Court had noted that in a mixture of a narcotic
drugs or a psychotropic substance with one or more neutral substance
the quantity of the neutral substance or substances is not to be taken
while considering whether small quantity or a commercial quantity of
the narcotic drugs or psychotropic substance is recovered but only the
actual content by weight of the narcotic drug or psychotropic substance
as the case may be would be relevant for determining whether it would
constitute a small quantity or a commercial quantity and therefore the
conviction under Section 21(a) was sustained; the appeal of the State
had accordingly been dismissed.
8 The provisions of the NDPS Act were amended by the Narcotic
Drugs and Psychotropic Substances (Amendment) Act, 2001 (Act 9 of
2001) (w.e.f. 02.10.2001) which rationalized the punishment structure
under the NDPS Act by providing graded sentences linked to the
quantity of narcotic drugs or psychotropic substances carried. It
appears from the statement of object and reasons of this Amending Act
that the intention of the Legislature to rationalize the sentence structure
was so as to ensure that while drug traffickers who traffic in significant
quantities of drugs are punished with a deterrent sentence, the addict and
those who commit less serious offences are sentenced to a less severe
punishment. Under the rationalized sentence structure, the punishment
would vary depending upon the quantity of offending material.
9 Thus by the amending Act the sentence structure has changed
drastically. 'Small quantity' and 'commercial quantity' are defined
under Section 2(xxiiia) and Section 2(viia) respectively. Section 21 also
provides for proportionate sentence for possessing small, intermediate
and commercial quantities of the contraband. As per Entry 56 of the
Notification dated 19.10.2001 issued by the Central Government which
deals with heroin, small quantity has been mentioned as 5 grams and
commercial quantity has been mentioned as 250 grams. The Supreme
Court in Ashif Khan (supra) has reiterated that the total weight of the
substance is relevant and has clarified that the percentage of Heroin
content translated into weight would be the deciding factor for
ascertaining the quantity recovered from the accused. In fact an earlier
judgment of the Supreme Court reported as (2004) 4 SCC 446 Ouseph
Vs. State of Kerala was also relied upon.
10 From the ratio of the aforenoted judgments, it is clear that it is the
actual content translated into the weight of the offending drug which has
to be taken into account to determine the quantity recovered from the
accused.
11 The Supreme Court as early as in the case of E.Micheal Raj had
clarified this and had reiterated this legal position as under:
"We are of the view that when any narcotic drug or psychotropic substance is found mixed with one or more neutral substance(s), for the purpose of imposition of punishment it is the content of the narcotic drug or psychotropic substance which shall be taken into consideration."
12 In this view of the matter the impugned judgment convicting the
appellant under Section 21(a) of the NDPC Act holding him to be in
possession of contraband falling in 'small quantity' which has been
arrived at keeping in view the actual content translated into weight of
the aforenoted heroin, suffers from no infirmity.
13 State appeal is dismissed.
INDERMEET KAUR, J
MARCH 07, 2014
ndn
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!